High Court Karnataka High Court

Jayaprakash vs Special Deputy Commissioner … on 1 April, 2009

Karnataka High Court
Jayaprakash vs Special Deputy Commissioner … on 1 April, 2009
Author: A.N.Venugopala Gowda
IN THE HIGH councr o:= KARa:A'§'A§ALA'eowm
REGUi.AR ssconb A§9r.}\L N§;2'§7 7;2oo7

BETWEEN: I  % 
1 JAYAPRAKASH  'L 7  B 

s/0 SIBDAFEA
DEAD 3vL;Rs,;  '

a) SMT.YASHODAM«!9EA,{'      
w/o mm JAYAPRAK.A§!-i,'
AGED ABC}UT so <_YEARL's«;
R/(J L'SHI§(!(A:i,4\JUR, %
I-:oaAt..z<EaE 'rALu:~::, A

 «canmauagm msmxcr.

 m sI~1*r.3--§ i%wA:§bA;%

:3/0 LATEi;3,A.YAPRAl<ASH,
"yo IESAHADEVAPPA,
AGED ;%_BGUT 40 YEARS,

 . c:/o v.R.L. omce,
= _aE:,a.Aav.

   PRATHIBA J.

.0/o LATE JAYAPRAKASH,
w/o sarzsa,
SATISH NILAYA,
VAMMANJARI,
MANGALORE.

d) J. GURUSHANTHAPPA,
S/0 LATE JAYAPRAKASH,



raj

  X ,  ..cHlTRADL{RGA ozsmzcr
M A 3 '"THE. TA.'4fSILDHAR

   The REVENUE INSPECTOR

 

AGED ABOUT 34 YEARS;
e) ILSHIVAMURTHY,

S/0 LATE JAYA?RAKASi-1,
AGED ABOUT 31 YEARS

HOLALKERE m.u;< " T  é
CHITRADURGA msmicfe   

  

(d) AND (a) ARE R/0   %

(av six: 5 c  
 : V . . ' .       

1 spéczgm. Vl)EiV?{i;ff$'.'(§0::H?viISSI0NER,
cnrmanuasa ms'naz<:r
§:HITRA'DtJRGA;-- -- 5.77591

m-;s1LbHAR'
%  HQLALKERE TALUK
 _ '¥%Q1".ALi£ERE".577526

 DAVENAGERE TALUK
* : IIIAVANGERE 577091

BDURGA HOBLI

R,/O CHICKIUAJUR,
HOLALKERE TALUK
CHITRADURGA DISTRICT.

5 THE DEPUTY SUPERINTENSENT OF
POLICE, CHITRADURGA CIRCLE
CHITRADURGA 577501



6 THE CIRCLE INSPECTOR OF POLICE
HOLALKERE CIRCLE
3-KJLALKERE 577526.

7 "me sue. ms:-ecroa or POLECE *  
cnxxmmun   7 7
HOLALKERE TALUK 57752.6

CHITRADURGA DISTRICT'

3 NIJALINGAPPA, 7   
ADMINISTRATOR 3; '?.,A. Human, 
SRLTARALABALU eaumnew 
ssnzsene, cH1mA9uaeA'T#;Lua<7, 7 7    
currmounsn DI$TRI(.IT 57.7f5_01.'. 7 A 

 ij...'.". n,ESnonosn'rs

THIHS_VRS~A 'iS7:_;FILED"1JfS'; .1_00_fOF cpc Asmasr THE
JUDGEMENT nag. kinoecnse "M7507 14.6.2007 mssexa IN
R.A.No7V4/2902n7oN7nn1HET"nFILE or me cxvn. JUDGE
(SR.DN),"«.HOLALKER'_E,V nnnxsmssxue THE APPEAL AND
cousxnmmzs «THE JUDGEMENT AND oscnee DATED
19.10.2901

“‘PASSEi)Ir:!_ as 154/so on THE FILE or me

Q ADm.,_;c1vILJut’3z3E’ (JRJDN), HOMLKERE.

7VAV:V}”‘3’hiE§7A;:7pe_aI coming an for admission this day, the

*C os;2rf “deiEv_¢red.__ Vine foflowing:

BIQEHEBI

n T Unsntcessfui piaintiff is the appflant. Suit flied by

‘ the decree of deciaration and consequentiai rend’

. “:7″‘–‘VA:§’f__i7ermanent injunction with respect to the mutation

sentries having been cantested by the defendants, after

E

/7%

was 42 years old and his father had purchased the

property in the year 1963 and that there was no difficeity

for the piaintiff to purchase the land in his own naneete-ni_i-..vV

since he has faiied to prove the

transaction, which being a fact and _I_y1.o,t__a q1_i’estien’;vof~:le:e it

and since both the Courts below

defendant Siddappa was the atieoltite owner’aiidv”h§ie…rig.ht.v%

to gift the property in fayour of:v:4_S:ri:yTe_Vraiebei:u:fiEdtication
Society, Sirigere, the 1977 and the
suit having been filed in ‘held that, no
ground is made findings and
conc|usione__Vrec.ordeg§”vby vttgaeiow and the second

appeai

3. Slncethe Vbiai4n’tiff’eu~~’i’daim that he is the owner of

..-‘the E$cheduie””pr.o.perties herein and that he is in

V”pos§e’esiyon4:*and:”n enjoyment of the property has been

negetiited.vin”*.tii}e?etoresaid proceedings, which has attained

tinaiity on account of the Judgment and Decree passed in

asp. 2473/2007 dated 11.3.2099, the ciaim made he-em

K

/7′

which relata to the entries In the revenue

not survive for consideration. A;;a”:’t~from” .éfo.fesa.3d”-.A

circumstances, having perused

and after hearing the iearnedth-e ap§isilar:f; in ” Ly

consideration to admit’ , for fufther

consideration. _

In tbs devoid of merit and
stands ‘nlccoroinoly.

sa/4,
Iudge