High Court Karnataka High Court

K V Krishnamurthy vs Doddiah on 11 November, 2008

Karnataka High Court
K V Krishnamurthy vs Doddiah on 11 November, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 11" day afhfovember , 2008

Befoxe

my HGNZBLEMR JUSYYCE H{fL£FI{4DI G 1eA2s11;:§§}f_. f  ~ _

Regular Firstsippeai 1253 ,1 2095 
Between:  " '

K V Iéirishnamurthy, 41 yrs

SE0 late Venkatanarayanappa

£2,/a #1099,6"' Cross, SVG Nagar _   . q_  
Mcodalapaiyeg Bangalere 73 u   ._ ikgspzallaigt

(By Sri 1\2i\a"ageeslg Adv.)

And:

1 I}od<iéiah'scrs~«§fi;§ia.¢v..éit' 7

Cio Tizimmaiah, *Pafi:§gatapaiya.A:iam Road
Bailgfiloréfifié V V V' = 

2 "vf::;%1l<étaswam3f' ~  n V

._ 1e_zfja'«#  19*' cross'Lef: side
' Eylagadi Bangalore 23 Respondents

(By srm 5; 1%’ighs&=a.«;a::§a, am for R2;

V’ Sri H M {)evag:1ru 1″jf£aj1’a, Adv. far R1)

x This” Appeal 5 filed under S96? CPC praying in Se: aside {he

_v ‘-and deem dated 22.7.2005 fin 03 3433:2091 by the XXI Aédl.
‘ ‘ ‘ « ufljiviiflludge, Bangaiare.

“i’h.is First Appeal warning ‘on for Hearing this «day, the Caurt deiivered
Hcr

the f{)§l£)Wing:

JED G;H’£’£\r’T

This appeal is by ihc piaintiif sacking to set aside

decrw passed by the XXI} Add}. City c:ivi1:’}iiage’ in os.;43§is3.s2d§17«’m{=.

22.7.2005.

According to the piaintiffi $:he.*Sz;hLcc¥z1ie’ ‘pzfiigmiy tojlené F

Appaéah, Hanumaiah, Muthaiah and gjférshsns Egre said to
have executed the genera} powerA._§>f«.at£G1§i1e§{.f’us§ée;.:V._tgf’$1ttomey in favnur

ef M Sampathwhq _:1r:j1i1r§i:’:&:=;::@cuts9,.V;ixti§e fitiwes fif attorney in favour of (me R
Shivaswaxn3_Ei.e.,’* t1§eVa;§pc§ia1§t’s. fist valuable consideratinn. The said

Shivaswamy exécufied 3 fé’g,_2’§eifeé ‘deed on 26.11999 to the agpeiizmt fa-r

_Va]uatio:)._§:0i1sideratioii and he was pui in possession. Also acem-ding to {he

1/ _ap£,:,3}]a.z1£ 32% up one square buiiciing and is in peaceful possessing of

Stating that defendants are strangssrg to the suit

‘ schedu1e’«§>ropf:rt3’. are trying to interfere with his peaeefui pcssession and

” i,”f:egij¢3ym¢n:, imaiized a suit for pcrmanent injunction in OS 343352931. The

“§:§i§5_’C§§fi1.A.:lidg€, Bangaiorc, after issuance of summons, on the appearancs sf

V. defandants and also after fiiing of the written statement wherein they have

‘ ..,__4’i;1ken a contention that the plaintiff is not the uwner of the scheéule groperiy

\-JP”

In the circumstances, ii appears there is :19 deiibcrate ac: on _the gm

ef {he appellant in mi paying the deficit cam’: fee and it is uninie;:xEi§3’m§_l.’7I}1e

plaintiff shail be given opporiunity £0 defend his case an *:”:,o .

prejudice would be caused as flu: respondents as they vsziii’ ‘fgxlicgt ” = ‘V

eppcsrtuniry to ctmtest the matter.

Accordingy, appeal is ailowed. ‘ifngéixgned oféet ‘iVVS”:§sV.’;f agigie. M335:
is remanded back to the trial .c’b’¢1:jt ..the sarrvtvéu aocuréancc
with Law. Pariies are déreetad’ tul’ izrial court an 15′”

Becember, 2£3t?8. I7he’:¢;:5m_zrt fa}: be adjusted towards

the deficit $3.?’ the 002111 fee éegaesiied kef-are this

Court. No 055:5.” %

Sd/-~
Judge