Karnataka High Court
M Srinivas vs B G Vishweshwariah on 24 June, 2008
HIGH COURT OF KARNATAKA H16!-J OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HSGH 0
m Tim HIGH COURT or KARHATAKA arr BANGALORE
mun THIS mm 24%! my car JUNE,
BEFO%
Tim I-I(JN'BLE lJ!R.JUS'rIC__E»..I-I,_B1I.M5.IF"£i*";¥Af,~:V, *: é
0'''A/¥*L&:.':e..m,saEl* 4"' % %
M.sR11mms f
sjcmm NI£INm!£l'i"JAP?_AE~. Q %
mmszacxrrzg Yams ;
zemr cr:sr:1ia.sAr¢DR:zecLc31w %
QIDRE:-,"fiIBR.&.Ms':1€¥.Fa.HIR&._'
mm', Uivrfiflfil-ifilrfivfiflflii A
%
my-Va m Tm. A
wzo GAHGADH£R'Em'mIERs
[BY SR" 3575-
3.9.
8:6; %%%% ~
su3E.DAB«:£Jf:é3 yams %
xx-A
s; 0 VEN.Ka!«T&¥3:fi.SPsFPA
f;<}EB as 'mans
~,mSTPf'D_I§DEm"S 1 5.2521:
mgmmg M Kammcn RYTHARA
% _ m
~ % 1'10. 92, 1% FLOOR
ROAD, OP?%ITE
TPEATRB-. C
~ ---- 13.
Lei-mmwamm
Wit) LATE MUHHIAEJAPPA
AGEI3 ABOUT 63 YEARS
M. VEHKATASHAMIAH [VEHKPGESHJ
Si O LATE MUNINANJAPPA
MEED ABOUT 4% YEARS
L,/"
"IIGH COURT OF KARNATAKA 1-HGH OF KARNATAKA HIGH COURT OF KARNATAKA FHGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H3611 Ci
5 M. RAVI
S! O LATE MUNIHANJAPPA
AGED OFT' 36 YEARS
RESPONDEITFS 3, 4 & 5 ARE
Rasmzm AT crmmasamm
mmmmvamm ms?
uwramz-mxgu I-IQBLI ~ '_
Bmmmks - 56-0 ()61._._ <
{BY sm: us.
W393 31
THIS PE-'I'I_7I'IC)E'~ 1f'.5'v'P'I_I.ED, 'PRAYiNG 'PG
QUASH THE ;OOOOOmmmHED* (mamas, BOT!-I
namnzaafsimg 3.3-'.150. *?7e5m3o1, OH
'mm mm €33' gm CML JUDGE,
1¢3ny;::;:A3Pfi3$ED ¢31'~I...*I'i-IE. TWO INS, ONE-
(RIDER Q-RDER'.3 Om; (me (annsxum-A) AND
AB-0'1'!-IER UlTD_Ei2;'f~-QEEDER' O14 RULE 5 C.P.C VDE
A!l!IEXURE_-BAKE) Em; "
Ti-IIS PE'1'n5roi~I COHMIG 03 FOR camams
*VvzIiIsO%%§*:eA€t,j:'11E mom THE FOLLOWING:--
7 magma pazmon under articles 226 and 227 of
- Comfimfin of India, the peti1:inners have calhd in
X the ardecr dated 30.05.2003 paused tar the trail
A in CLS.Il:3.7'?06I2OG1 on ya. flied under Order a
1(a) at cm and also umm cm: 14 Rule 5 of
CPC.
O O;.§:m:;s;=(3k
-nun yuan: Ur Iu-\KNA!AI\A HIU-H 1. (.3!J,_i(! U!' KARNATAKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA |-HG]-d' in allowing
1'11: that the docu%
aoughizfta no haarmg' on the issues
thm-dare, trial Caurt was not
the nppliaatiorn. He the Isubmithad
tha t reasons are assigned by the trial
tho applkafiuns. Funzm, he uubmithad
_ is a direction by this Court tn dispose of the
within a apecifiad pariad. He aka aubmitmd that
"HM
mvmg regard to the plum ofthe par1:ies,the:ia;ues V
wughtmhefiumadu-enatatnllrequziredand
L/1.
-EIGH COURT 0:: KARNATAKLA HIGH comer or KARNATAKA HIGH COURT OF KARNATAKA HIGH count OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (3
reapondenm that thus pmpeny has been acquired for the
hma: afthe saciety and sites have been
they have hem allotted to varicua
charax:'tez' ea' the land has been j * L
want to pmdwce some riommmfia.
ptayed fir fr-amirag as ,
taking into
and also the allowed the
applioatinm. patitionara
d juszmaa in
find any merit in the
fior the petitioner for
the nea5e'cn,2' use 9:!' the respondents 1
‘V aiiit schedule pmperty has been acquired
satxhty and uitaes have been mm
Vvbecn allcatted to Various pm-sons. In
_ V this, they want no produced some
% Themf-arm, ‘at: my comidzred viaw, The trial
has rightly aflowad the applicatican.
9.InanfaraatheappIicatix>nux1derOrdczr 1′!-Rule:
5ofCPCia-<:t:nca'mc1,thetrmpor::1m1a1:d2have
{/