High Court Karnataka High Court

Mohanrao Son Of Laxman Rao … vs Assistant Executive Engineer on 18 November, 2008

Karnataka High Court
Mohanrao Son Of Laxman Rao … vs Assistant Executive Engineer on 18 November, 2008
Author: K.Bhakthavatsala
1

RSA No.36}:-'Z608

IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 13TH DAY OF N0vEMBER_.'?;é08V'_';-f f  .

BEFORE

THE Hownm DR. JUSTICE K.  é  T

REGULAR SECOND APPEAL x'QV,'361/2063   1.

BETWEEN:

Mohanrao,
S/<2 Laxman Rae Kuikami,
Age: 61 years,

Occ: Business, _
R / 0 Behind Krishna 
Bagalkot-S8?' 101. __   

: ($5 

(By Sri V R Déagar,  I

AND:

1.

Assistant Etixézszizutive Engineer.

Kaniiataka .P'<'}W¢rV 'i'1jansmiss–i=:.u.c:'
C0ipo1'3;i:i-an" Ltd'. ,' .

Bagaligoi-:58′? 1’Qi;~

‘ C§«it’is;hjé1;f1§a:goziéia§fiii,’;_ R
40 years,

(kc: Business,

‘ aaoiuiisnankax Trfiders,

C3’uru3jd£ia$i::war Taikics,

V a _Bf’aga31;0t-Z’38;’?.–‘ 101.

Appellant

Rcsggxmdents

£’I’his Regular Second Appeal is filed tmdzrr Section 100 of the Code

ofilivil Procedure, against the juciwent and decree dated 24.10.2007′

RSA N0.361f2008

passed in R A No.56/2006 on the file of the 1 Add}, Civjlfiuudge (Sr.
[)iv1:3..), Bagaikot, dismissing the Appeal and upholding&_a_i;z.i ‘V
the judgment and deems dated 20.4.2005 passed in on
the file of the Add}. Civil Judge: (Jr. mm), B§1ga}kot;~~ , ff ” ~

This Appeal coming on for admissio£;.&thi$T diayfifhé ”

‘(he foliowing:

The appeflant/plaintifl No. ‘G3; the fiie of Add]. Civil
Judge (Jr. Divn.) at Bagaikot, j,s’*’c.*.:=fg3:*e’–t;Lis”Lifi1cier Section 100 of

the Code of Civil 3-;.~tj–:§$i:3gé”the judgment and deems

dated 24.10.20a?’Tvmé;::§ i£i*;:§:–A”‘N. q..S6/’Q3355 on the file of Civil Judge (Sr.
Dim.) as weI1 ‘r_as’ “decree of the triai Court dated
20.4.2006 made 3 2$i¢,’i9.;*’;e<}§§3 an the file of Civil Judge (Jr. Divn.)

at.Baga1k0t4

2. of the learned Counsel for the appellant.
*3″. for the appellant submits that the Courts

vvfielow upon the €1OC’€.lI11t’I1t[I’E:I}t note (Ex.P–24}, which

— .;_:1-:2-:1: sig3:1e¢’;i_1t§}* the land Ioxvd and there was no consensus ad idem to

fiat eydsts landiord and mnam; re:-iationship between the

A 1%.? and the iandiord of the said premises and tha right of the

4§isf’3}§’1ant for getfirag e1ecmc scfion. it is also contenéeé that

RSA No.36if2(}O8
both the Courts beiow erred in not considering the documentatfi-evifienee
placed on record by the plaintifi in respect of the suit hole

that the defendant No.2 is trespasser.

4, The appcnam/p1asm_ie” fileci a sang for X

injunction, dixecfing the defendant electricity
supply given to the suit prexnises is the
tenant in respect of the suit pleaded that in the
eastern side of the 9′ x 14′), the
defendant No.2 bitsi:ne.ss and styie of Gouri
Shankar Tzadaseauagev ‘1e{;i2V1.«§£sked the plaintiff to run the
same bnsinessijin on, the defendant No.2 obtained
power supply the p1aim:ifi’s knowledge. The
iseneidii legaiu toiithe defendant No. 1 for disconnection of

petite: the ..e1efenda.nt No.1 did not concede the zeqnest of the

._plaintiAfiZ’ gaeeeeaee that the p1a:intifi’ had aineady filed a suit

it defendant’ in O S No.168/2006 for permanent injunction.

‘ i t1efendant..NoE1/ KPFCL remained absent before the trial Court. The

entered appearance and filed written statement admitting

was running a tea shop in T P No.67, but he denieé all

‘together avfennents. It is contended that the shop premises belongs to

Sit Shitvayogi Mandir Trust one he is a tenant under the said Trust and

he has been paying rents Iegulariy. It was aiso contended that the Trust

RSA No.361:’2W8
itself secured power supply to the premises afid the defefldantjisrpaying
electricity charges to the authority concerned and prayed of

the suit with costs.

5. 011 the basis of the p1eadi11gs, . the
issues. In support of the case of the vhhegote
RW-1 besides examining one as
P.W-2 and got marked Exs.?–}. to defendant No.2
got: him examined as hearing arguinents
and perusing evider2eel’l»m:iiteriol answered issue No.1 in the
negative ‘terrrpiove that the defendant No.2
unlawfully obtziizied shop from defendant No. 1. The
trial Court filrtherlllémusweredll’Viee1;;%”_.’;\}o.2 in the negative holding that the
and dismissed the suit. Feeling

agg1i§ex{edV:Vb3I__thee_’judfinent and decree of the irial Court, the plaintiff’

A No.56/2006. The lower Appellate Court

eonsisiexed urged and came to a conclusion that there was

restlie and dismissed the same. This is impugned in this

x There is a conemmnt finding by the Courts below. There ie no

illegality or infirmity in the imp*£1@.ed judgment of the 1″ Appellate Court

RSA No.361:’2£)i)8
confirming the judgment of the ma} Court. Ne substantial cjsjqesfion of

question of law arises for consideration in this Appeal. _ __ .V .

7. In the result, the Appeal fails and the same if

Bjs