IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 30th DAY OF NOVEMB.1§Rf.V:2b"1--Q"' .
BEFORE
THE HON'BI..E MR. IUSTICE H:.N.:'NA7G}'sMO'Ii}XN~-A1:§};SA
W.P.No.309Z;1'/'£3Q10{CM--CP(i)
BETWEEN: .'
IAVED AHMED X a .
AGED ABOUT 45vY}3'.ARS__ _ V' A
S/O LATE G.K.MAQBOQK
CARRYING ON B§1:JsIm«:ss U1_\I33ERTHE "
NAME AN?g"s":;rLE G;1v.I«foR»E,e1' pp A
sR1H.C.sI~IIVARAMU,ADv.FoIt_R2)_.,_j; ' '
THIS WRIT PETITIoN,_TILEn_ U/A E2225; fa; V2127 A
CONSTITUTION OF INDIA EEAYING =To«nEcLARE THAT
THE IUDGMENT DATED 1_8.0:8.20'1.Q PAS'SE_DVp,BY TIIE I
ADDITIONAL SENIORCIVII; IUDGE.AI~.ID cm, MYSORE IN
MA No.24/2010 PRODUCED .AETiA ANI$TEX'LTRE~A IS ILLEGAL
This on pteiiniinary hearing this day,
the court fnadeithe fo--§Iow'iifIvg;' "
=.._C""-.,_.O..I£,;DER
Tf1.iSi*Wrif'-- p'etit.io"II.0V'4is filed against the order dated
22tQ%I;20I0 In"'o.s. I\Io.307/2010 passed by the Additionai I civil
A Vi0judg¢sIgt*~Iv:;zg'o:e and the order dated 18.08.2010 in M.A.24/2010
passed dditionai Senior Civil Iudge and CIM, Mysore.
2. First respondent is the plaintiff, second respondent is
the first defendant and the petitioner is the second defendant
9″”
‘ .. xi
before the Trial Court. In this order for convenience the p_arties
are referred to their status before the Trial Court.
3. Plaintiff contends that she is:.thejj.o’wner’
bearing No.2851 and 2851/A”siit1_atedilatiii
Mohalla, Mysore. On slide 6’f’t schedule
property the second defendant bearing door
No.2849. In l3efla;e’s3n “there is a lane as
described defendant is putting
up andlmade some encroachment on
the ‘A’ sched-t1_le.iii’ by this act of second defendant
V. Oi.S’;’No_,3_07/ 2010 for mandatory injunction to cancel
license.in._:fa\{our of the defendant and for other reliefs. The
“irial appreciating the pleadings, affidavits and the
r.docunients produced by both the parties passed the impugned
:7-order on 22.4.2010 as per Annexure–B granting an order of
temporary injunction restraining the second defendant from
9”-u
flit.
putting up any construction on property bearing No.284.9 fully
described in B schedule of the plaint. Aggrieved by this ordervvof
the Trial Court, the second defendant filed an
lower appellate court in M.A.24/20181;; finder’ the
at Annexure-A dated 18.8.2019, theilower
dismissed the appeal filed by the and the order
passed by the Trial Cotittf if-lye.nce this petition.
entiregwrit v
5. It_isl”not in that the property of plaintiff and
the’l’«seco’ndv defendantware adjacent to each other. According to
the’ plainltiff’,’i:he- second defendant has encroached on the lane ‘A’
sAc~hedu_le.pri::perty and constructing a building. Before the lower
appellate court, the second defendant filed an affidavit stating that
he ‘yvill not put up construction to an extent of 31/2 feet on the
northern side of his property bearing 2849, that is, on the lane ‘A’
.”‘~c
did
schedule property. Though the lower appellate court noticed the
affidavit filed by the second defendant failed to consider thetlsaine.
The grievance of the plaintiff is that the second_.-deifendantl _
making construction on the lane measuring I31/2″ sittiatecl V
between the properties belonging to the
Now that the second defendant hlaspffiled aniaffidavit stating that
he will not put up constrti”ction’lion_ yti’1e._pl.ane. measuring 31/2 feet
between the properties of..second..defendant:and plaintiff, then
the plaintiff ‘cai:;notllifiave”‘a.ny objection for the second defendant
to put up«construction~inproperty bearing No.2849. Even before
me the learned wcoiinsel for fhe second defendant submits that the
,s’e::ond defendant will not put up construction on the 31/2 width
fe,€l.t’*–lane.’ ll.The’g;;.snbmission of the learned counsel for the second
defendant is ‘placed on record. ln view of this development, the
“f–f_Airnpfigned orders passed by both the courts below requires
V. modification. Accordingly the following order:
?\;”\
i) Writ petition is pertly allowed.
ii) The impugned ordershipassed fl1e4_VcVou;tus”~_
below in o.s.No.307/2e.1o::%e;1:1a M;;«ee:\2$.24/debflare
hereby modified ‘1<e§fraining' ~–the=. s_e_c:oaI"1d Hefendant
from puttiiigfip ;£hy_e0-1i§t1fu1ict.ion 0n A31/V2 feet lane as
2
i
specified inflpleint Av._Vsehe’&U1Ie’ ifiirvejjerty.
iii) ae’cofd._iI1g1}«;.:j– u
509013 ‘A . Q