IN ‘I’I”IEC HIGH COURT OI’ KARNATAKA AT 1’3/\NG/-\I.,O.RIE
I’)at.ed: This; the 7″” day 01’J2mL.1ary 201$}
131’+::’«’0RI«: _ V
‘r1~-Ha: 1~10N’13LE MR Jus_’_1*1.c:;’: 13.s’.ri;r\”;’1IL; ‘
WRIT PETITION N0.38962.V/ E3069 _
BETWEEN:
MR ALP;–IONZA I) SOLFZA 3
8/0 LATE LUCY D SQIJZA 5
AGE: 60 YEARS ‘–
R/AT : SAN’I’HI sUDt1A_1′>AfI’1L j’ I ._
NANDIGUDDE; (;HA:x§’1f1-inks; \./’1:,_LAGIa:
BRAH.AMA’JAf~iA;’1CID:’JPE ‘i’AI.UK ».
UDUPI DIE3fI’RIC’,_T!T’;’.578_2__I3, . PE3’_I’I’I’IONER
[By_.Sr:i_I, _PC1?[_ISI3′;N_NA A:2.\_/,1
AN
1 ‘1″‘*:ANc:1~[1AYA’m
T. _ ._ ‘C HA.1_\_I'”fI*1AI{ VILLAC: I2
” «UD_U~Pi”‘fALUK
_ REPBY ITS SECRIEZTARY
3 ” V A’1.I\/IR. RICHARD AI\I’I’I”IONY I) SOUZA
AGE: MAJOR
R/ AT C I”IAI\E”I’I'”IAR V ILLAG Ii
BRAIIAMAV ARA. UI) {E PI TALU K
UDUPI DISTRICT 5’782I3 RI€S}”ONI)EI\I’I’S
‘I’I”IIS WRIT PI*3’I’I’I’IOI\I IS FILICI.) UNDER ARTICIJES
226 &. 227 OI’ ‘I’I—IE CONSTITU’l’IO§\J OI” INDIA. PRAYING
TO QUASII ‘1″I— -3 ORDER ITI’. IE3.()6.2009 IN AI’I’ISAI..
1
1
a Civil Suit in O.S.No.139/2002 which pending 01.’:
the file of Civil Judge (Jr. [‘)ivisio1’1). Udupi.
3. it is seen from the materials on 1’eC”C3’rd:””2i1″1o1
the order passed by this COL.}IT:’…:.” V’
No.10645/200″? disposed of ():1}>AA9L’}O:2’QO?”{.ViVif1i’VV:iIi.Khvbp 0
Suit: filed by the petitioner herei1i-_$eeki.ii–g”».p:ar1–i'{ioii’~_
and separate possession sharei1.’}v.r:espec1′”of the
property in questiof1~,..xa.11 a’;j’p1:{é;i:;io:; was billed seeking
temporary injunction 0′]1*estraCi’1iii1g’_’,. the third
respa;i1″1dee1:1″t hei:;e:in”‘-ironi p’t.:Vt-tiiig u p (‘,()I1StTUCi[,iOI”l in
the Via&1id_ pursuani, to the licence
granted°”by’ AP_é’1i’i~eCba1y21t. The Civil Court, upon
v.r’},__o’;1E;;ide1fa.t.io1i”o~f~*t;he (.’.()1′}1(3I”.li.i()I”3 of the respe(:t.ive
parif’ieé;…e_hav.s dismissed the said a.pp1i(:a'{.ior1.
Cgziggrievéigroiby the said order, MFA No.106~4~5/2007
Car”ue_A7-iic) be filed by the present pei’itior1er before this
and this Court. by order dated 09.10.2007
disposed of the appea} obsewing that: the
(:()1’1si:ruei,ic)i’1 to be put up by iihe {‘hil'(_”1 res.-t;pc_)ncient.
1 would be sL1_b_}eCi to the result of the suit.
4. Thus. it. Seen ihelt the §§I’i€¥VE11’1(‘,C niacie by
the petit;i()11e1′ that the itiiircgi I”C’&5]3()I1dC11’E. i’1e1te~i1V’1:”aways
not entitled to put. up consi.1*1.1ct.ioii in t.i1e.A*’prc);§eift’y *
question based on the Iicenee;girg111t;ec1′ “i;e}–“ie, C:1’_i’_:1’I1’1’8._V
Panchayath. has been rie_gatiVed7.by’i t:1’_iie_ Ci.v11_
and the said order is ai’i’i1V”m_e”d_Mby this Ccj;i1′:i’, VVi~-:i”a’p;’§eal. ‘V
This Court: has c)bs,erved V.t-iiaifithe§:0ii1st.i’mtti’oii to be
put. up would be stibjeei. ‘E;()vEU.’;1€’_’i’CSL.1.H.’Of the suit. In
such a circii.run’e_tai’iCe.: the-,eefii’_erit.i:o1i1 urged by the
learned’ ~Co’i;1nS’éf1;”–fo’i=,t;he ‘;”)’et.it.’i0r1er than the licence
g1’a1’1″tQd’ by’ t’he*fG1’ei13:iéIi-. Iiixiciieiyzith as affimied by the
EXe(:L1ti\fe~. Offi(;er.A’fI’2ii’E.1k Pai’1chayat.h. is liabic to be
1«V
a;~3ide.A (T’c11″i1’i()’i”‘”D€ aCc:ept’:ed. As the C011Si.1’Li(?E1i(j)I1 is
V Civil Court. subject, to the result. of
pending. the Appellate Authority has
rigHt,1y3de2cli11ed to i11t,erfe’re in the matter.
‘J:
Hc1’1ce I do not find amy 1m.=rit’ in _I”E’1i:.€;-«4.4_x’mfii
petiton. Writ,peti1:ion isE:11er(‘:f<)1'ec1is111iss_c.'d.
Dvr: