Karnataka High Court
Kodandaiah vs Charan Singh on 8 July, 2009
HE 'i'§°§E E-Eififi Sfiiffifi' 3%?' "Z: 2%'?
saws '§"E-EES "§"HE gm may Q? ww 2«é:%.§5f¥97 ' -
$33 E-%$§%"§£.£ mg JE3'%'?£€E é¢:§.§;g%:r%¥.é;§é;§;aR;§;ié;§.§€g 7
%§§$$ELa.&§€E%§$ $E$G§f§I)='«§??E'.5'.-gig'f=E$u1V£§"€.§f§? §;§%§ V
}E§:'f§'*'§é§'EE=§%?;
it %;<:::{§a::;&a:aE:, ' __ _
S353 E3a;2gE.ich€nnaT¥3m¥'i," '
fiageté 2?'? Yearg. *
2; %;;{f%3§21'3fi:z;§~
ago §{sxia3::¢§aié}i_,_--.'_ ~ '
figeafi 3G§Y€a_:;i*S, '
3. M07393: Eiézfiigaé', 'A < , --
Sf07v.jE{<}(i 8i1%"i3is:1§;':»,._ M = '
P;§€:d'}2%3""=Eea:'8:f " '
5233. 5:3,? ig; g%é..;:~,.,.-'";'--::_,,
{?i%:§;:"i}?:e2~':)vip;e1E'_gf:-"::A
. "?£2%.;::§;:°%3az§ A. E¥'£g:;E;aiEéi',"' 'V
' V. * ,5 ;%??§§;§$.&§*§a
" ._ S:"E.I_'v§."_._A'..§?{;:i§i'2:m§3a3i&"§:, Agiaa)
V " .a§§:.
f [ 'V ' = .§_J§:a;z'a:1 $é;r;§.§;%;,
_ ' 3;'-'.§' Séngégig
figgzi _3'§;;r:;€ 55 'ffiafsg
_ ._E;.:§a:. r«§:;?.92:3, W Eéaiix Roafi,
VM '%;":1;{?é:az:a§:{ia§agar,
~, §§&"'.:'SfiRE -~ 12? h« Rfifififififififif',
"kw fie" 'r'¢__ "air", #__ §€__37€
'T
?his Aygyaaé rig; fiisszi Liiiiéiiifif ;'i§£{:'§i{".3i3. 3&4 23%' '£336 éjiacéa <3" {Zivfi
E~":?:3<:.:a:{i1:m, ageing? 'fizz: &z:{igm€:1€ 331$ Ifiscztic siatfid ES'; ..';13.2G{}'?
}}3SS€{3. in ?€E.;§,N::s.}.:%§;2{}{}'? 0:: the £336: of 'ihf: §
Judgé {$1233.} $5. £1.§E%A, ;?k£§3;scrz°e5 éiamissifig
aghaifiiixg Ehrz &'uzigmen'a 311$ Decree iizitsti :3:
{1S£m1882j2GQ5 QB.the fik of 33;: gagfigggg-:zna§"gg§ge;_u
{$3133.} 3:. JMFQ, E'v'£}'Sm'€, E'€§U;i'£°1i§1g "the
'L::€f@r$ {ha propar Qaurt.
Ttgis Appeal is €:~C:efi;:i§1g "_%)I13V~w{}iiT3§§:»i;$"."E'1'3i$ eia}-1', the Caufi
deiivertzci ' ' "
gfi§GmENT
flggpaganfiahgfifingga fiK:pkfinfifi§§z{lS£%18$2f2Q3S an
.§§ é "E'§:'s'§ A{iéiti<:;11a} Firsi Civi': Juzige (Jr.D":1.;%§ §*v?y$0r€,
them geeking cieciataiian that {hay 31% {ha
V VV a,bs01":9;_#;E n::§x'%:':g.%},1é ef the suit schfidvifi §§'Q§€I"£':f. Thfi said suit was
payiug Court Fee of R325)» asfizasgizzg tbs samfi as
Vagfiéuiturai land, which was rstumsd by £113 Tréai Cmzris. with a
VA .§vi1ff§:c'tio11 is ptfififiilt the same bsfgrs preprer Smurf, against whicrh
:~ a:: appaai was filed 'by him in M,A,b§o¢138;' 29%? on 'the fiis ef the E
"H.
Aédifiafiaé iiivii Judge {$21 EJ335133 Zxsifgsem, zmder Omar é%'_¥ ., "Ri1§e: E
3:16 2 of ms {Jade esf Civii Praccéurs. The Fi:"s*€E i:#;»:;11"'{
aiigfizisgeii {£13 same Raiding fizat {E13 mid app{:'&'E "E$. (192263 f--§§§:£§'*--
21:14:36? {}r{i€:* 43, 531113 1 as fat: Saki a§§€a};_§S 'éig§._%jI:--$Vi.._§*:épi%'%t::'
Q? mtxiztz of fiaint fer :'€~;,}:'es€::*;;«~;t§0:1 §:"0§ei:;A{:j.Eé:3t::*':€=j%.;:1é%33:93:
as :5: dudgmézgt. and Efifiszifree pas"sL;%i".g:: Vhtkie_V_5}3€'§*it§1.Vg%§; a'a:$%'
fix;3§3€iIa31'iS herfiifi submgg ~:_;;a: p{e7a;»§s::;§§ '£0 figs 'ihe
ziqspeai agaérzisé: €316: Grdar p.;a§£:3¢':%A§(i":;;:";d;é£tx° Ruég 1, ihs 931$
apiiafi that ifs 'is? ffiet rcvisieu, p€%i'§§@n
'E31i{'§;8f S-€a::s'_1':s:};"3 T§;E'§ {if £:'»_f'f}:75;i"§ Praceziusm, 315 such 'aha
appsai fziasd §':€rei1: i.$_ ms: 'méibgigxiziabiay Eiezzca {ha £i§}§€§3I1§lE§ h: we
f§€%Z'3i 3 méméé .$€t:E<i:1fg ';§«é2=::zi%:z§si03"1 is {f{3I1'<if33;"i this ag3§:»§%;%€:;0:1:. _ V " "
-§"7i€ei'17i:°fi'7¢":§§ZE1,é."_,3i€§&;"{"3T.i€§, zzmmsfii fézér '£216 €i}3§3€fi8l1f£Sw Pamsefi the
32.21:'? gméfifii.' is.. s;ee:: that iéizs Miscaiianwazs Agpsai §i1e§ by the
ja§pa§,%a§;i§.«;§é%V wmzigijg faiagi 'fig {ham mzziim' E33631' 41, Quit? 3 and.
'as ':56 origiizai suit xxsas fiéfiymsad af an maria Wham '£115 3333.15
..T"_-§%:éss ré%,u;I1ed 'by tins Twig} 'C1«3z:rt fer rawpmgenfifig it bffifflffi pr{§;_3e3'
" Céfifi. The Fixsi i'%§}::&E}a,i:e C9113'? whiéfi nghoidéng 'C315 gaid away
W
has :'$3;€{?i€:(§T '£316 agpfiai fiifid amide}: i'.'}r::1sr 3&3? §:€"i}.,§€'i 1, agT*§?;{g-;§4i--.?§§9'§%\ip5%§.$ am }":a€rmét§;€::i in crovsri '£his a.p§;--s.:a.§ as :~:g%e:::is:m:' '§3fi€.§?§G.§1
undfir Stzciiien 3 E5 9%' 'E316 {Z-sczai-:3 of {iir§f;iiv.;»P3"0cééai:V';:*e;..Aj
Gffice fig fiirficiaii ta .=§.aj3sé §%;%:"';13;§1:t:é'i°?..ba§c2i'lve7":§«3"Vé:}f:§:'£:§1ia€:€:
{hurt far' Aiimigaiazrvn.
=
§*:.:§g§
é’%.G”‘§f’.