High Court Karnataka High Court

Kl Srinivas S/O K R … vs Mr Dasaiah on 19 August, 2008

Karnataka High Court
Kl Srinivas S/O K R … vs Mr Dasaiah on 19 August, 2008
Author: H N Das
G!-I COURT OF KARNATAKA HIGH  OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH CC

IN TEE PIEGH OSURT OF KARHATAKA AT BANGAIJDRE

mwn THIS THE 1911! m? or AIJGUST   "%i  ~.. A

BEFORE

"mm H{JH'BLE 1sm..ms'ncE 1-1 It  

_B.F.A.KO.flg QE  % 

K. L smnvas .       
3; 0 K R mxsxnmaaavma RAG    
AGED 39*ms  i     x   
Rm   
:1 STAGE  Kummaswauw 

  " 

(By Sri: £2$HOK  ADV;

'  * k..mE:3  64 'ms
 Rammm-fimsmcmn or mmcs
5 %am Eféé. '?'I'H MAIN ROAD

WE SFAGE, KUMARASWAMY LAYCXIT
}3A§}'.}&L{}RE-'?8
  RESFONDEHT

  ggyéfi: F' D SURAN}1,ADV]

ET-BS RFA FILED U} 8.96 OF CFC AGAINST TIE

 " :' JUDGI%fiHT A1113 DEGREE DT.6.1.05 PASSED IN

CuS.fi£3.3fi%/ M €31'? TI-E FILE OF "rpm VII AQDL. CITY

7""




C-SH COURT OF KARNATAKA HIGH  OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC

CW3. -JUDGE, BAHGFLLORE (OCH-19}, DISMSSNG

THE SUIT' AS HGT MABWTAXIIABLE.

'%"§2"n appaal wm1ng' on fir aim' aian thifi   'O O-

Court. rlelivmvd the fizlhwiug:   

J§ggg§g:,§'

@1115 meal 3 d1r3°' 'ed 5%  t  timer

05.01.05

fin O.S.Ho.360§5u{_200§:_ ‘nu
men. city Civil Judge, the suit
asnat

2. is plaintifl’ and
rcspara®z{t.i§ the the Trial Conn. In

this jar. the paruas are

new the Trial Court.

– filed o..s.na.3&e6/2002 swim:
far grant of a. decree for permanent

‘ ma-aming the dcfczndam fium intcrficring

V the work at carrying out plastering, painting and
4_c0nm1ta1a’ng the balance mrk of enter wall which is

situated ‘cm the wwtmn portisn of hause pmperty

yaw”

GI-I COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNNEAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HG!-f CC

bearing 126.2811, 7*!’ Mm”n Road, 11 Stage,

Kumaraewamy Lajreut, Bangalere-78 by
abutzeci atair mac and steps

4. The dcfcndam

the ‘ma: Court, and mad
cantcndjng that me: gigit and
Gppoacad the c1&4imv.__ pm-rim, the
ma: disnm-sing the

suit aa mast .1:r1a:inA appeal.

5. of both side. and

pemsgad the papas.

O O aOO%Oj%%’%m¢:mmm’ cf ma Tnal’ Court that Table

L % :3 O bya-Laws are applicable to the
of the svhedule site and therefore there

V’ on the part cf the plaintifi’ to lemie set
baiaim an all the sides is incorrect. Further the court

O “pmcamdmdismmzneauimrznep1a1m1fi’on thn

g-mznri that the proviaimti of the Basement Act are not

&\_,\;\.2″”

GH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA MGR COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC

app-licabie to the case. It is not in disputa thavthc

plaint schcdulc property beleng ten the vj

the same measurw East to Wwt 20 feet

Sauth 49 fleet. As per the sunning 5:; is O x

mm: 3 that is applicable: but it

the qumficn 01′ leaving sat»
specifiad in Table 3 he
as the Trial com in the p1aintifi’
as not ‘ and liable

to be set L

*rhe qaplying ‘Table :2 is

the provisions of the

‘ AW applied to the fiact situnztion in
fizury basis on which the Trial Court
: _ in faflum afjustfise and therefore
G Grdar mam by the Trial Court ‘3 Iiabla

‘.__’te._Vbe «fiat asik.

8. The learned counsel we-wring for the
defmdmt submits that the during the pendency at’

o’\””””

EH COURT OF KAHHATAKA HIGH OP KARNATAKA I-IGH COURT OF KARNATAKK HiGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGH CO

the suit, the Trial Ccrurt passed an interim order on

29.3.2392 fr: favour of me plainfifi holzfing mfia
entitieci to repair wmzern wall from oumide,_._§§V§§j§§t::
certsajn t:3I’.}I1fi®n§-. Against RV’
defendant has filed mm

this mm. During” ‘3’._V0f:”.t§EiVs§””‘h:fFA

1~te.5e:24–m2, the
submits that mg of intcrim
stay. <§r*i1\;¢1i'.*s.'O1§€¢O.5624/02, the
suit in dismissw m not
Na.5624f02 cams

to be 'Same do not survive for

4_ con§i_§iera.fio¥1."' ~ of flnis development, the
O by the Trial Court on 195.2%:

efiect to during the pcndency at the

_ T in the fasbs and efictamatfi of mis

' regard ':0 the nature ct!' the oanttuveray

O J a §1r%n is to be iwucd to mpedite the
%%muer and dispose the suit within a time permit or

five mrmths.

V»…/’

Or’

3H COURT OF KARNATAKA HIGH COURF OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA I-RGH COURT OF KARNATAKA HEGI-I CC

Eat the: reasorw stated abeve, the following arcier

is passw:

Appeaus hereby afion’r:r:i;~ L

Inmrtzgxw order Qf

5.1.05 in o.s.N¢.35j§3s5/02
‘rm Mal. city m
Trial Court

f;;»3; I” O with” law.

. is hareby directed’ to

O ” di$meV }3f1;V§1ae: mam’ suit an ‘ as
and in any want mt Latcr than 5

from the data of rece1pt’ of this

‘. arm mm.

.3 Oifif.

Judge