High Court Karnataka High Court

Muragaiah Since Dead By Lrs vs Sri Gangavisweshwara Devaru on 7 January, 2010

Karnataka High Court
Muragaiah Since Dead By Lrs vs Sri Gangavisweshwara Devaru on 7 January, 2010
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 7" DAY OF JANu.AR_Y é;Q1n.0 T   J 

BEFORE; TL 

THE HON'BLE MR. JUS:T{CnE ANAEID E'Y 'R;ARVEDiDi> Cf »

REGULAR SECOND APPE.}§1.._N~o.25$§8"OFH?.Qf37 (RES)
C/WREGULAR SECOND jAP_PEA_L. N.o,2892 OF ?.0O7(RES)
AND REGULAR SECOND Ai"i3}}3ALA."I_\1Q.'»2_893 OF 200'/(RES)

IN REGULAR.SVIfL§TOI\E§'IV5 kAe1{%;>EA'r;rr\r¢.253.3MoE 2007 (RES)

EEirwEE:x;{  %

34> .

Mura.gaiah"and_VS0riS'  " _
SinCe*c1ea--dby  re "'eSentat'iveS.

1.    
'god about  0' years.

N aptzirjaj. 

 ._ "Age«:_1 a3:iGJ.;t"»'.i8 years.

an A 

;--.__BaS,.a1s.I:§1rE.jEiah,
Aged about 46 years.

'A   '-Sidrlaramaiah,
 V  -Aged about 44 years.

":5. Srnt.SaVithr2:mma,

Aged about 4?. years.



i'\J

6. Jayasheelamma,
Wife of Kumaraswamy,
Aged aboui 40 years.
7. Vinodamrna,
Wife of Siddaiah,
Aged about 38 yeans.

Appeilants '1 to 4 are

Sons and appeliant  _' V

is the wife of iate Mli1'aAg21.ia"h,  }

All are residing at S0rab'A-Rodd, 1 .   __ 

Sagar Town:«5"?7 401;"       1 EAPPELLANTS

(By Shri.R;C}e'pal:~.A:§1x?(:C_a1_e}.,_V  if'

AND"

1. Sri.Gc;ng;:.;visweshw2i1'a__Ue'{/a1'u
by Sri. LG;-1n'ga1vi-3 W'eys"hw~~i11':1
'I{)i'1a1";nas;h21~1axTrus: (Regd),

V-':e..S~ri   aga1'eswVa'1 mple,

 SP3/i«.R:)i1d, Sagan' Town,
V' _ 'B.y_i't.s %SeL4fei;}.ry S.Narasi1nhamurthy,

 ,._Son'  E§.'SVubraya Shetty,

A »..uTi1avk.R"Qad,

'sgg'a;~577 401.

2  V»  " Craciadai ah,

'  Son 0fVee1"aiah,
Aged about 69 years,
Respondent at Varada Road,
Saga1'-577 401.  RESPONDENTS

$



3
(Shri.R.V.Jayz1prakash, Advocate for Respondent No 2,
Shri.Vishwan-ath R.Hegde, Advocate for Respondent No 1)

- .5. .c .- .=,.
¥m44w

This Regular Second Appeal is filed under Sectti:o1ii..i()() of
the Code of Civil Procedure, 1908 against the ji'1_i(i1i'g.t_.W.?:i;l1  and
decree dated: 29.6.07 passed in R.A.No.15/03 o_;3""tiie;ffiie5 otfithe

Civii Judge (Senior Division), Sagan dismissirxgiithe-.aip;5eaiI'i_"eaitd_V
confirming the judgment and decreemdated: 26'.'1-- p;ts:~:.__ed'wi_n 
08.109/99 on the file of the Ifrinciipztl 7«Ci\;ri1._5t1dge~'(Ju'niofi 

Division), Sagar and etc.,

INREGULARsECOND;uwe§LNafiw2ofigdfifkefi

Beflflfifiwffitdfti

1. N:.tgt11fa1_ja.._ i'  "   =
Son of Late .Né-t1.faiyzt_::appa1,
' 'V Aged abtmt '42 years.

  

'* _ i"S_Oi1.i(')fiL1T€ Narayanappa,
 about 36 years.

 . iyianjiiunttth,
' Son of Late Narayanappat,
Aged about 34 years.

Appellants 1 to 3 are

Residents V2-irada Road,

Sager,

Shimoga I)i.s't1'iet

Pin:57'7 40 i.  APPELLANTS



5
O.S.N0.91/99 on the fiie of the Principa} Civil Judge (Junior
Division), Sagai" and etc.,

IN REGULAR SECOND APPEAL.NO.2893 OF 20()7(RE.§)
BETWEEN:  ii i

Shivanancla R210 Bapat,

Son of Nagesh Rao Bapat,   

Aged about 54 years, 

Bycycle Shop Owner,

Sorab Road, Sagar,    "  ; i 
Shimoga District, Pin: 577  D   AP1>ELi;ANT *

(B y S hri . R. V .Ja1yap:'a1_ka.s"h.,V. Ad\!:_i'C'a'té{):' "' -- . ._

AND},  A

1 S1'i.G21fig.;1VVisweshw'argi.'i'Deva1'u
By~Si-i Gang;i\7'i's'weshwa1~a
._"[";'zhar_L1'n:«1;;ha:121Tmsti(vRegd),
 "S.--i N§iga1i'e_shw2ira Temple,
3 SwPi\i._R<)'2i<1;' Sagar Town,
._ "-i'.ShiiD.:~

 A'   T.  Second Appeal is filed under Sec:tion..i0O of
the-.,Code_"_~of5;Civil Procedure, 1908 against the judgment and

degree_date§t:h29.6.07 passed in R.A.No.6/2003 on the file of the
Civildudge (Senior Divisitm), Sagar, disrnissing the appeai and

 AAcoLnfi1'1'a..ii1g the judgment and decree dated: 26.1 1.2002 passed in
 O.S--.,.No.91/99 on the We of the Principal Civéi Jtidgfi (..¥unior
"g_{}'i'\'~tSi()E}), Sagar and etex,

These Appeais are coming on for admission this day, the
Court delivered the foilowéng: --



JUDGMENT

Heard the Counsel for the appg’e1tant:: at”-.1e11gtt1:.:’

t2. The findings ()fthe»Vt;:tm1jts tie-:55»tatfefiégtcturycitt. “rite
claim of the appellants .d.§.nyil1’g.–f’iV£i§.L\-/f”T_h.€ {inn .;t,es;pt§)nde.~4t herein
on certain specious to any stlbstantiai
question of t§t1’e..~’:appetti.s’-ttylteijrejected. However, the
appeilantsi. that they are tenants, are
§%Y3m”<id" deliver vacant possession of
the prenné._se:s 0fa1'1"ea1's and the rents due from

ti1"T1§f3 EC3. time"%t._i_V1Vl" the date of quitting and delivering vacant

» :p0§;sessit)%11.Q'f7–the premises.

3d/Q
Iudgimé

” UV