1% THE HIGH CQBRT OF xaanamnxn A? BHNGALGRE
HATED ms 'rm 4" mm or JUEBE 2098
BEFORE
mm I-IOB'E{.E rm. JESSTICE ... :
R. 3.3. R0. 13«H."2!.'}08
awrwnsauz
Huchngawda
Aged ahaut 63 yaars
8fc.late Sifidegawda
xathwadipura villaga
xasabahobli
Manjangud Taluk V~._ .9
Hyanre Dist:ict--571 301,f_
(By Sri ?.Mahe5ha, Afiv¢,} v.
AND: é
1. Taluk{Ex¢cutiva_G££ig¢; _
Taluk ?anchayath..=_' '
Hanjangud"Taluk'u=
wanjangud»u%. . '~_:
Myscsa Di3fimict~4 571 301.
" A ..... .. "
.Bebur_G£&m Panchayath
him-*en¢:a4=ii 'M1!-zk
W 571 301.
'I'!-I15 PsF'P'flP;L COMING OR 31233. ADMISSION THIS
CERJRT DEEJIVERED THE F0[aLu0UfIfiG:--
MPELMNT
.. .. . RESPONDEHTS
' ATflI$,3EGHLAR EECOHB APPEAL FILED Uf3.1G0 OF CFC
mans? was 'aunmaszuw mun nxcnsn nmzn 2.4.2008 PASSED
-.f»gIH, R.A.EQ;53/Zflflfi OR THE FILE 0? THE CIVIL JUDGE
_'".{3I+?..nGH_.}e Ax-zn amrc, musmcun, msmzcssma ms APPEAL
._A£~z.§ .;:on§s'ra:-srxsg '3'!-IE J¥.IDI'.'MENT Ann manna nzmsn 3.9.2005
_§'A$73EE"IN G.3.NO.9G./2095 ON THE F1333 01?' THE ADDL.
t2'IV'I;L JUBGR {3F..I}N.), umsmsun.
HAY,
.t;he 334$.
-2...
JUDGMENT
tn 1 I t 9:.
‘F5 9 s?1a.’e”§’i’i%’é %§’;”‘B$a $35»; $.39 Efilgfizmnant
injuncticm against the raspandants was dism:£.:w__~aed by
the trial court giving risa tr: an apgaa1.VV_i’-taing
preferred by him before the lawn: agzpel1at.§¥_:”‘¢’c£¥t–t__itéén_£’i
the: said appeal also was dismissed. Th§._1$;— .}i{g,afi;:x::stA tjie
ccncurrarnt findings of facts igf
this 39-:.-«anti appeal is p::e.fa;:::_gd. A
3.. ‘F’i’§.§”‘.f_v3.£Cij1t3«VJ§j§it>35h.V»&V{:if’ fihtxatassary cietails are tn
the e.t’.€a¢:t_: “+;hatVj”;:¥ha:i filed by the plaintim
praying fa1§V._1_:ha relief by contending that
tvéggelozi-:1-z.___jtg:&. him and the defendants have
“«1egnc’;.tfv:::as~f,:1’sq{é1’A..%*.’aIr:§:ie’~–. __agJ;>el1ant:’s property for the purpose
at’ drain water to flow. As the said
HVintarf’axafi:iav’:””is in front of the hausa of the
1. thfi plaintiff sought for the relief of
4″g¢’:’x:::’:V.éaz:-stint injunmtien. The defendants, on the othar
“t :han:¥§, teak ug: the stand that the plaintiff has been
‘VA”*~..¥_§rev~entin:g them from carrying -nut tn: drainage work
and the drainage mark is being undertaken in public
prapmcty and there is no ancraachment into ‘him
¢9~/
‘ I
g:1.ai:£:tifJ’.”s area… The said pleadings led t_..v.:_>__ the
trial court framing nacasaary issues for tha.j”;$§’;<xp¢'zge
of the raliaf sought far by the plainti£.f§V.:i…;:§i§t:i–'§[jia§$9_§:1g
an the ewiclence let in by thgAA,Vgart3_.'é3) v"t:ivajfI
court found that the defendant;-2.14 d:;c:..Ti'n¢t:._.'
title af the 52}.aint::i..ff.»' -.__f.7vezV*7, hi:5
, the defendants VV..t;a1;9 bean' ablag ta Shaw
that the place» waxiici is being
undertaken doas mt baigzig ,. but an
1:-he 9%?-':er£' hand; fig Based on the
said ef the plaintiff
was dismi's3%:i: 31;; *.,1s" "gvobservnd, the agnpeal
aim was appellate caurt.
4.V_ wh9§;a.:’£1 auhmission made by the
:_~”‘V1a.arn2§i§$’;’:~ {:<§un$a1AV"fc:::—-«"tha appellant. and after going
£23:-migni 'Vtt:1§*:V"'jgJt§5;a1a:nts at' bath the courts belczw, I
finziificai e§1:9r'§i5x.f Vfiéneinq cozremitted by the courts below in
:39 fafi ..a7s«:, 'éiie defendants contending that the drain
'iig hing done in a public place am: the lawn:
._«:i*g's':zL.i:.–*Vt:"' has com to the conclusion that the galli,
i plaintiff claims as his awn, is zxathing but a
iiijaublic ylacn situated in front of the. harms at the
plaintiff and alang the same lama, there are other
.2»-
!».I