-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALQKE
DATED THIS THE 13*"! DAY OF FEBRuARYA%%2C?;)§%%%%f% h
BEFORE
THE HQNBLE MR' JUSTICE ASH}C>f( B'; .H%%1Nc1::%re~560093.
AP:»+€-;:;..L.¢.1s:frs3 V
Q
:1:
3
E
2
3
5
"ca
0
'SE
:3
0
u
1:
E?
2:
3
E
2
K
5
-In
3
§
:2
3
.2
1:
2
I:
§
5
t
:
In
3
E
:
3
:
i
w. -u mun II'IlI'I-I'\I'I
2. Ramaswamy,
Major,
S/9 Nagazma,
R] at Byrasandra Viliage,
Cihflaman. Nagar Post,
Bangalore-560093.
Note: The respandent No. 2
has not joined with the: appcllarzts, V
hence, be has been made as 011929' 65 the ' '
Reespondents. '
- LRESPGNDENTS
(By S1'i.S9A.Sami, Adv. for R_1(A+E),; "
R»? Sd-) 9 % " "
THIS RFAj--._F3lF;ED .Li',l 96_0Fv CFC'? AGAINST THE
JUDGMENT =:A}.'~iE,':e. "DT§919,f 1.2001 PASSED IN
0.3190, 11499194 ::__BY 'THE ~x_111 ADDL. (3I'I'Y CIVIL
JUDGE, V'9MA'1'QiiALI};"B}'&I§GAL{}RE, DECREEING THE
SUIT F033 1199!...
THIS REA. 9N FOR HEARING THIS
BAY, THE conmfr QELIVERED THE FOLLQWING:
9f«JUDGMENT
2 directed against the judwent and
c1ecre944"p;1s§9ed".Vby the Court of the X111 Addl. City Clivil
9 f ' §M'Iu1;1'ci€gr39,-._1\AvIa ,§'r9 Han (€3CCH-;2:?..) in O9S.No.1 1499/1994.
2. The facts of the: case in brief are that the
féspondrznt. No.1 claims ta be the absolute msvm-':r in
possession of £111:-: pmpmty bearing No914O/1 meastgring
fifl-i
""" """' """,.-"«'."' "" """' """'"""' '"V'' '-'V'-"" V! nnmvnu-u\n nu-an uvunl ur Iv-uuvninnn ruun Luv!" U!' lU\Kl'IA£Al£A HIGH CC
-5-
(3) Whether the p1ai11tifi'is entmed to the mngrfl
permanent injunction?
(4) What: order or decree?
On behalf of the respondent. No. h~er«..
Special Power of Attorney wee as VA
documents were markegl in The
second app-e11a1″1t’s ‘4 examined as
D.W.I marking the oral
and decume:p.tu-$13; record, the
Trial issues in favour of
respondefit No. 3 V the suit.
3:» aforesaid judment, this
defendants No. 1, 2 and 3.
arrayed as the reependent Ne.2 in
j this appeaie ‘
A 51′ ” VT Sri C’..M;Nagabusha1’1, the learned counsel fer
V’ V1:i’1eV’jappe11aM,nts submits that the basis for decreeing the
suit is the extract of the assessment list for the
buildings and lands issued by H.A.Santjary Board
(Exhibit P-2). He submits that it has been an
(9.5%.
– – ..-.. ……_._..<.V'.. V. w-mun"-uvu rliwn IAJUIKI ur AMKNHIARA mun {..UURi' OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC
-10-
.1
11, All the paxfies 511,223 appear befert:
Gem’: an -91.312009 wiizhgut waiting fer any _1’1§::’:i’+.:Ié:.:.’€”A .
the Trial Cxmrt. The Office is t0 V
LCIRS to the Trial Clourt.
12, N9 Qrder as-: to -::Q:=,:ts’.”‘«.