1N THE HIGH COURT OF KARi\EA'}'AKA AT BANGALORE}
E')ATEE) THIS THE ism may OF OCTOBER 20:; 1
BEFORE A'
THE HONBLE MR. JUSTICE AJFE' J.GUNEI.AL':
R.S.A. NGL1275/2010 « K
BETWEEN :
Mr.Ab(iuI Kareerrz,
S/0.Mr.Ameer Saheb,
Aged about 73 years,
Kasarpalke,
Hirganez Viilage and Pcj,=S?..,_ A
Ke1rka1aTaIuk~5'74 1045-. _ 1 x <
Udupi I)ist1~ict. {._'_,APPE3LLAN'i'
[By {I3 " Adv.)
AND :
S,/O.L;'iE'1i,C.A.SL1I3.ii'Y1V£l:f'iV Salxeb,
- " v ._ '"a}:gQ2t t. yéa;a;*s- « '
';/':j.g1y'a T;::1}:i_e"::,,
V' }4'rai1thj;;"a \f§1'iV2},'g'2',cx
a§oéa:na:r;i5?4522?
Ka.r}é:a§::1 'E"z§E::_E€:;
"V_ Udupiifiéniét Hjzagpcmfiggmw
' " AA £58? $3?.K,Cha.2:::'E:°:e11i2:zi:h zkfégrga Aéiaa}
This RSA. is flied uziéer S@n 280 0? Code Of
Civii Procedure against the Judgment and Decree dated
30.01.2010
passaed in RA.N<:e,285/2005 on the {He (sf
_ 3 –
the Pretsiding officer, Fast Track C(}”L£.I”£’,, Karkaala
dismissing the appeal and C.onfir’mi1″;.g the Judgmézni.
and deciree ciated 25.02.2003 passed in O.S.Nc>K33/.-E998
(m the filcé of thrst PI’i1’1Cip3.§ Civil Judgage (J1″_Dv1’1.) K%¥;T1.:_§1}3.
“F1118 R.S.A. <::Qmi.ng; on for admission, t.hij"s§'CEé3z.,. f{j?:1§:_ _
Court. mzmie the followingg:
JUDGMENT «
The pIaimiii’f is in appeal. ‘I;f:£*:Su.it
Seeking a relief of Ci(“3(:1£:1I”Ei’f1″‘£3VV1..”i’M»0f t.iiI¢”‘Aa.f;d 73150 for
consideratioxl of i11ju;i'(:*necE }:'{iC<1}'£'dS.
VA 2._.§71.7._:é%.ve: h:éa:"<:§ £1119 éézamerci m:}1;:":s€:}; £61' fi'1<<%EE:%;;*:E; ,A§3p:é.:;r3'z:E,E§?. '§;§m<:'.- 3.115 a:gai:":,_{ ii :8 :~3€:ai.€{i thzié
E*.ee::0'rd of Rights; GE' the Eérziiexz sf R;1gh'is dz} zmi c:0nf€–:=r
tjfflfiv Both the Courts below havrc found that the
_p1a.im'iff«8.ppe1ia;:1.t has f21i1.e(i ti} make om": i',§'1€', <:21._<.: that
he has perfecfted titie ‘:33.-I exciverse psssessi11. ‘1’E121i:. P;’~c:ir1g;
cguegtion 0f fact, no ssL1bsst:ant’.ia§ q’Lz.est,ir1 of 1a1\l7a€é1’r;ii2 §:’:.
for c0I1sider3.t.i01’1. Hence, apptaai .<_2;t.andS dism..iSsed.. ' % T '
SPS