nun wvunt ur AMKIVHIARR Nita?! LLEUKI OF KARNATAKA
mar.
F 53?, Am fior Jayakumar S.Pati1 saw,
3*? I-EIGH GCJURT C335' KERHATAKA AT BANGAIQRE
DATED ms 'I'E{E mm may 05* SEPTEMBER
EEFQRE
rem Hownm Mr. JUSTICE ggna ca-Lrz¢;3uxL-%%[[[ { V
BEIWEEN :
L H.1"£.£s.n_;'in«e_v,ra Raddy,
Sic: Mamcwda, .
Aged about I55 «.
2. H.Ii£.Rgiumg;:if>a, é _% %
Aged gbau: A: A
Om: "
Sit: V _
Ageciabuutfiifiyumre, -
4*. «««««
Asfii
Afi Villagé,
'§'m:u-- W a §.14e'._t}:':§1:.l m
. . . iPET'1TIONERS
39
-rIIrI' \-V-Vivi'! VI' I\r'\I\I'Il'\Il'Il\l"I I
nun },...I.:1s.JI\I us mmuvnunzwu ruurl guum wr RMKIVAIAKR I-slur! uuukl Ur KAKNAEAKA HIUH LUUKE U!' KARNATAKA HIGH
Eepaxunm cf Lhyath Raj,
M.3.B ,
Gwamwm c::fKarnat*aka,
B%1a_2*'e.
2% 'mm Chief Executive Ofi"1e the fcmrth
X"
«fit
uu.n- \-vv-\- -5" -v-"I-'run-uv~ Iululn ygvunv VI |\I"|l\lVf"'|lf"\I'\I"| r1n,:.IIr'I uwunl ur AMAIQMIMAM r'Iu..'n"'l \.\)Ui\I LII" l\.Hl\!'|lI-\ll-\I\I-I !'l}\J'l'! LKJUNI LN' l\HI\!VHiHnP l'li'Jl'I l
rmpasfiant did not grant pwmairzzsn tn put. up the said
mmtnnztim tkxefitkxraapanxinmtfimti an ail
the '§a1uk Paxwbayath respondent H65.-3.
I9’a.3§ gmrsuant to im order at
mrspc:m.cn’¥: Has? to issue: 9. no o;iajec{t$§ti
mmtmzmiun. The sum
gctifinnm-3 bcf-are the of an
apjpieaafifi The same ia .
-m the petitioner
suhm$tsvVV.. murders passed by
rapalmdgézxlmé’ cram, magmas’ h
ass, rm mpecially by re-apondmt
. V.fifi’c:}1g_:rit.y far dismissal of the appeal. He
that a suit 73 pmding mm as between
rwpondent 30.5 in rapect of the
3.. Mr.Gaidy, mm awunml appearing for
Hn.5 sgbmim that the shim af the
patitézmem ‘mat the disputzsé arm bekofi no the Gram
/’
“”‘”‘” ‘-vv-H v- Ivmwfiinnn Nnwn Luum ur KANNIHAKA HIGH!
Paxmlzayath is imrrect. Ha submim that the fifth
raémnaent has ‘title to the said pmpmy. I-Ia auggfipirg
um gm impumesd erdm’ passcd by
rmmfiant as well .33 11% t%’d =
mag: in tha circumstanw af
mrarrant .
€52″ far State
area belany as
the fifth raspondent, {irazm
Panshayath a5a§uwajL%L%gumsm af fact which 3
aha where. Indead, in the
mmijw. to ba mfioeé that pursuant to
comwucfinn was put up, a
by the faurth Impotflemt
V K rmpandent is encroaching tm public road
up a ccnam-ucfion. Indeed, this was
by the am respondent before the third
raspsmfimt. Tm third rmpondcnt has, purauam to aflfl
/
I-nun \.\.)Ul\| ur l’\l~ll\1VH-\H-‘U\.I-\ rztun gmguui VI’ !\.HKWHII~\IV-I i”§I\:W LUUKF Ur NANNK-HMHKA !’fl%..~.-r1 LUUKI U!’ KAKNAIAKA Hilafi QUUKI ur KAKNAIAIKR rilufl ‘
mzrder, mm tbs fourth respondent Gram
yat§3 no imam 3. run abjecfion
paztfilig zap mmtruction, Th: saw was
the I1&fi befare the rsacxzanxi = .:f_» b *
rmpmsiant. Imimzzl, apfjeéufiingvvvffor the
pa-.-m*a:~m~ is right in paid onclxar ‘u
mt a awkémg sgrgdsg. of the
on a pubfic road.
In wrmlci dacmse that
3′:-.: rcwpondmt ‘$ putmg up
.–__;a area but hawevmr, t%
‘_i:z.ié’ ggoasmsion. When the wnatrucfzion ‘a
up an the dhpumd area, the ascent!
ms Mm been more: csircumpect and
‘4 ‘ §%uidx:V mm mnaidmed the mattm’ in pater clataJ1.’
§_é.x1st}1;m’£ac’m*wka’chisrequi:’edmbem)timdiu
fimtfimpefiuicammhawfihdasmtmfl
V’-Iv-\’ v- nnnlw-unrxm “awn uuum VF KANN&HAKA PIIGE-ll
a§s.s:&w+;2c<35 on me me af Civil Judge (Jr.Dn.) at
cm: 39 Ruins 1 and 2 my ictjtznction and _
."
R The fifih respondent app-‘*”* . ‘
vacaflng me 3%. The said.
ma fim order was %
w%::h Eh: ma mpondem
gym? as 5211 pending. mm is
E% by batht2m4;x.-t§3io;5a:’a .S:l§§ No.5
ta mum mm W ,1.-1, W.
that the wim the ma
” ‘Hinze, it b not open for
the rm: ttm the prfipezty
he in required m emmsah 1:3:
kL%m1§ Court. In fact, the third mapondcnt
Gram fihayatlu to issue-. Na
ought ta have also taken note of
* %%k%s:1:;;k.@;~;g£m§pasuaa by the Civfi Court ‘ ‘ the am:
_fi*csm1mJ.tt:izg up any comtnmuon’ . , fl
/
5″”-‘”” ‘-‘5-‘UK’ U’ *V'””‘”‘”-*”\” “39” ‘-,-»’~!UK’ U!” IKAKIVAIARH HIUW LUUKF UT |\l\KNP”\§§-ilifl HIUH LUUKI Ul” KAKNAIRKR HIUN LUUKI UP KAKNRIRKF ?”EIU|””
2%. fine mart facmr which 3% rsesquiread to be: taken
note 3? is that hefire cammermirxg any
ma area withirx the Gram Panchayath. an
reaqufimd ac; be made seeking :f ‘*
Swftwa 54 gr aha Act we-uld
permiaaizssri is a mist
mm, in tine case on it is
:1-13 “Z’a§u1c; Pan<:hayat}v1"' the Gram
Pm:Ie%s;ya?.k to igattg a Having
wma to in tha Civil
am ' 4' @:d.enm 2 and 3
canmt M #'u§;taZ1rV1Ft=zi 'a " é
I the following ordcris paaaed:
ggggmxmgumzramx stand quamea.
Inmm stands remitmdtn the fourth
rampcndmt, Gram Pamhgrathm mmidw the
rmumteftiwfifihrmadmtfin putting
up
mznstnwflm Al