1
12% THE HIGH COURT GE KAENATAKA AT 1 "
mama mm term 3*" DA.Y~~£}?'
BaEsE1~r§: " A V V'
'mm HOEPBLE ma. Jiisizqgcs
THE I-103%" 31.5 Jtis*1:;':ciE"~«._;s.».,9¢';% _ Tmm
a.E,§;x¢§s$43199é;~'
Bxwteaam:
:t. K. C.M;3!.n":r:'-.3. ';= €'--._i_.[v*.-v1'...'§.
Judge, Mandya
maney as damagas.
This Appeal is awning on §E<:i*. £.i§nai '*A1;éz.*.:;'ing' "
this day, Mmsavnarn J. Vdezivgxeg the féilawigg:
J'v9'§ %&§_ §"
This appeal Plaintiffs
instituted 1;T21e suj.'t"' if1: 'Jon the file of
the C:iv3,.'l._ damages cf Rs. 36
lacs 9:: Z: City Munimxpal
CO1In¢§i.V?}.;.3.m,v ,nV:;tructed three xaads on
theirvv'A'p§rc~p¢Vert3f'.» in Sy.No.206/5 zrtaasurizxg 1
' V Kal.],aha_l.L.:i. withaut
acxa _ =1: 'g';_Snt;a§$ village
a£:zif
3
an asraa 15 feet in width and 300 feet 1n4.;§e;§§=1;h and
that the mininnnn rate payable ta thua__;"§1:.ij;--. _:}..:3.
that area an the date cf fanning."
Rs.36€¥/- per sft. p3..a..::.;§ti£:£s«; "'ha'*¥§r'eV._.:
another suit d.eh.'£:_hat ..
by their father againsfilharaihngghdf§£h;£§ do hot
b;:;::d them and a,.3,:§m_ :Eoxh"'1;3:.;:;g;}§V"sa;.an a«c'>?1.:" the pxrcspexty
sold under diffexgéhhh' hy their father.
Befenéant "c§ntesh§§fl'hheL"hfi;th fihh the gxound that
defehdagrt 'E'IA.'E::x:':y",',v:/p';=}'.,(v.':'3£é!#T.:iV' any paxtian of
sy.Ng.'_2vQ'6,{$' e.>fig§,:,a§a11y Sy.No.206/5 belong
ta ii-:._he._ plaintiffs Chahnaiah who has
sold '' =1:.he.z vaxious parsons and that
purchasers'-. _i:1iV't221"'I1 have constructed houses leaving
fé'-A; tnewfihaad in the yeax 1,965 and later on
giilggg "";;$an}::hayat had formed. road. on the area left
hgf the.§{z£¥:hasexs Exam the father of the plaintiffs
ane:i"_1i£:~a1 the area included within the nmniazpaxity
it has only ixrprcaved the same, therefore
Vfaefenaant xrequested the €:£}'£3.3:"t 'RC3 dziszniss the 5'i.3.1i.t.
<9»
E)
existing roazi. He further cmntends tftxat the
question ef praducing tha documents c1<:y;z£*;-- :Vf:<$};:T..V'a.rise
at all since the burden csf pxaving £m;maf,:.;.¢;; ":3:
road is on the p.1,a;'.::zt;i.:Efs.. .:""'Th§I&fO11f§'; :,héVV :13-qfive$Vta""
the czmurt to ciisrniss the "
'E. Having heaxd theV'e:%§Siz§:se3;.V' "fie
have to consider; 1;na _...f'§1;¢»g;n§' " in this
ayyeai: . ' h .
1.
Whether the txial cofixf was justified in
disma_’.s.5ing the ef’ the plaintiffs by
_1;aé:s;.3.d§}.’xig.V1.*’.3:aL2_: nq =.rcad”‘”1s formed by the
3de£auaagt«;qn«_sy;no,2os/5 of Kallahalli
.s;i’3._3.;age?’
2 . Whether’ judgment anti &ec:1′:ee,c:£ the
1 ‘– ‘trial’-»gouri:.TA:E-aqu’ires any nrodificati-an?
8. _Af1:aé’:’:f_ 21véar5§n<;;j"'..the paxties; 33: is 391:: in
s/5 of
” frcsm them: fathezr treating it as an
amsm; property. Adxnittecily, father of the
” ” pzginfiiffs cnazmaian has sow. entire extent of 3.-04
fléi§¢;t:’es of Sy.I~I.2G6f5 of Kallahalli village by
“forming sites. Plaintiffs have also adznitted that
r°v