High Court Karnataka High Court

Nagaraj vs Papanna Uruf Muniswamappa on 17 March, 2008

Karnataka High Court
Nagaraj vs Papanna Uruf Muniswamappa on 17 March, 2008
Author: H.G.Ramesh
-1-

W.P.N(}.2326/2008

IN' THE HIGH 0033.1' 01''' KARHATAKA AT BANGALORE

l3ATED THIS THE 1773 DAY OF KARO}! 3008 

3EFORE

ms aozrnm mm. JUSTICE H. G.  V '   %

WRIT PETYPION N0.g:3.g6 OF figfioa Q xi

BETWEEN:

NAGARAJ
S] G MUMSWAMAPPA
AGES 55 YEARS

R/0 KAVALBYRASANDRA \siL~:..§a<3':3:" " -: .

KASABA HOBLE . .

BANGALORE NORTH TALUK .

BANGALORE — 32 . ‘

(BY SR1 K K ‘r1«iA¥g5m)i§;a:.é§;V:s.fiV) ”

1 PAPANNA URuFVMu_Nis__WAMAFPA

s/0 LA-‘i’E%MoTAPPg . V
AGED ?S”YEAR8’-_ 1
i<;AVALBYRA»SANI)RA'

,;&<:ASAB.«_ HOBLE « ….. .. »

A A 'BAN–GAL0RE NORTH TALUK.
" ~ BANGAL0R'E .,

2 r R'NAG§3S.H";=V"

‘ S,/O 1?Ai\ri£i§§NA,MAJOE2
/Ov«._’KA’a’ALBYRASANDRA
, R.T.NA_eAR POST
n T EEANGALORE -32

V’ – ._c§oViN13ARA.:U

Si O VENAKTESH

MAJOR

R] O IJODBASALAPPA COMPOUND
KAVALBYRASANIDRA

R.T.NAGAR POST

BANGALORE – 32

._ ,v,A’.’f?E’i;ITIONER

W.P.NO.2326/2008

4 PRASANNA KUMAR

S] O MU NIYAPPA

MAJOR

R} O DODDASALAPPA COMPOUND
KAVAL BY RASANDRA

R.’§’.B¥AGAR POST

BANGALORE -~ 32 …REsPo’:§DE§i?éS’ A ‘-

THIS WRIT PETITION IS FILED URQER Am*io’L§s 2926 8;.

227 OF’ THE CONSFITUTION OF’ INDIIK PR3{‘f?N’Cr TC. vQU_ASH” I .
THE ORDER PASSED BY THE I«iC)N’BLE’.:XIV’4F&,¥,?D¥TIO’NAL 1; ‘
CIVIL COURT, BANGALORE ON I.A.NOV.i{}._ IN O;S.4848/9,_1’~..V ”

DATED 11.1.2008.

THIS WRIT PE’FI’I’I€)N coM1’1¢g:”‘eN FOR. .FREL1L}i;NARY
HEARING THIS DAY, THE coum’ Mgingfrnier, FoLLow;Ng:

012}; r.«5.;%1toeo _ ‘
This writ pe£:i1;_io11 directed
against an –.9_rder:@ 11.01.2008
(Armexufe-E)4′ Court ~— the Court of

the XIV Adiiitjoaaai’ Judge, Bangalore, in the

€h){S.I§o.?}8’48J._1991. By the impugned order,

aflowed the application —– I.A.No.13

filed under Order 26 Rule 9 of CPC to

_ ‘appoixit .. Commissioner to make a local

of the suit property.

I have heard the learned counsel appearing for

$118 Iletitioner and peru We impugled order at

– 3 –

W’.P.NO.2326/2008

A11nex1me-1%). It is relevant to refer to the followixgg

reasoning of the trial Court in allowing the appHcati§riT’~w.VV

flied for appoinment of a Court Commissiencrg’

*2 The plazhtzfi” has filed thiasugt
the defendants for [sf
mmdatory ‘w’uncn’on and 1
respect ofsite bearing No; ‘
measuring East ta.’ Noi1i~.;am5
sicie:100 ft, and gums :4o:;;:;»,;érz;j.§ic:,e.vs7fi.,

and North tq scum i§.=ide.’65

12., and on ms? ‘We$?3ten::.v~S12iéf'”12»._f1,TfA 1: is the
fitrthery ‘é;3_{‘it}1,<?; that the

_ over
5" there is any
defendanw anly by
of can be said what is the

% hf encroachment by each of the

Whatever amount of oral
not help the Court in deciding

V the encroachment made by each of
AV , fhedéfendants. Therefore, it is necessary to
* local inspection and survey cf the suit

WV

– 4 –

W.P.NO.2826f2()O8

3. I have examined the matter in the light of the

principles iaid down by the I–Ion’ble Supreme Count

summ DEV RAI vls. mm cnamn.-:1:

2003 SC 3044) relating to exercise’ «of

under Articles 226 as 227 of the

pertamixag to interlocutory

subordinate to the

4. In my opinion, does not

suffer from ” er”‘eI1*or apparent

on the rgteetm” interference under
the of this Court under
Articles 226 at 2:27 _O.’f the ‘eensetueon of India.

W._ .’ ‘ n ,Pet.ifien. ‘dismissed.

Sd/-

Judge