Karnataka High Court
Muni Nagappa vs Government Of Karnataka on 2 November, 2009
R.S.A.NO.1827/2008 and
MisC.CVI.4838 5 2009
4"
IN THE HIGH COURT 01+' KARNATAKA AT "
DATED THIS THE 2ND DAY or NovEMB§i{~..26§9 T' '
BEFORE
THE I~ION'BLE MR. J{1STICi§v.II:;'G.RA1\}iESH " VV .
R.s.A.No.182':r--,/2908 A,N[D=._',
Misc..Cv1.48-3--8.i_v1_2.GO9 "
i
1. Muni Nagappa H V. . .
Aged 55
S/0. late lD4ev7ap_;i)a' " 7 V
2. Bin1ann:a'gn M
Aged 48 years . M
S/0. late Vf)eVv9;ppa. _
3. Rarna"1a.hA . .
AS/0. late DeVappa'-
» fSine'e deeease.c1_by.his LR.
" *~-- Shantfi arnma
V A11_a3:_e Bhattara Marenahalli
' gfiudhigere, Post, Devanahalli Taluk
A Bangaloge District
"':2>ir1=.;562 110 APPELLANTS
sL..4(B§fSri.S.K.V.Cha1apathy, Sr. Counsel}
" Government of Karnataka
Education Department.
Multi-storied Building
Dr. Ambedkar Veedhi
Bangalore -« 560 001
Rep. By its Secretary
R.S.A.NO. 1827/2008 and
Mise.Cv1.4838 g 2009
2. The Head Master
Government. Primary
Boys School
Bhattara Marenahalli
Budhigere Post I '
Devanahalli Taluk
Bangalore District
Pin -- 562 1 10
3. The Betterment Committee
Government of Karf1a'taka:'t'
Primary Boys School _
Bhattara Mare-nahalli ~
Budhigere Post V
Devanahallt' Taluk
By its _
Pin - 562 RESPONDENTS
(By Sri. -for
Sri. P'..V.Chan.dra.shgekar;--.Adv. for R3)
RSA isfiled war' CPC against the judgment and
decree; 'd't.27.5.2'0.Q8' passed in RA. No.35/2004 on the file of
the PV1"l__DiSt1'l"C't~=_t1.ldge, Bangalore (R) District, Bangalore,
Disyrriissirig the appeal and confirming the judgment and
l.W,de.::r'é:e. da_ted*2l'.07.2004 passed in O.S.NO.63/1982 on the
file-.o_f&th.ef--Pr1.:'Ci'vil Judge. (Sr. Dn.) Bangalore (R) district,
Bangalore. "
4"iae:i~;e,.cx}1. filed 11/0 39 rule 1 and 2 r/W Section 151 of
lthne gCPCv.,_.t'he appellant in the above case prays that for the
A ,reasons sworn to in the accompanying affidavit, this Horfble
Cyourtf may be pleased to issue an order of temporary
fl?in3'nnction restraining the respondents from interfering with
appellants possession and enjoyment of the schedule
" property and etc..
RSA and Misc. CV1, coming on for Admission, this day,
the Court delivered the following:
R,S.A.NO. 1827/2008 and
1\/Iise.C3f {.4838 g 2009
-3-
JUDGMENT
Heard. This is a plaintiffs’ second app.eVa}..VV P-e1’used”
the judgments of the two Couirpts ,beI~o{xr, “I
findings by both the Couiis. “my
substantial question of law -for tdeteziftniriation in
this second appeal. appeal. The
appeal is accordingly of dismissal of
the appea1,§.’fi1ed for temporary
.
it
Sd/-
JUDGE