1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 24TH DAY OF AUGUST 2009
BEFORE
THE I-ION'BLE MR JUSTICE K N KESHAVANARAYANA
R.S.A. N0. 2278 OF 2007
BETWEEN:
1 R. RAMANNA
S/O. SANNAPPA,
AGED ABOUT 46 YEARS ~-
AGRICULTURIST BY PROFESSION
R/O REDDIHALLI VILLAGE ' '
CHALLAKERE TALUK V '_ "
CHITRADURGA DISTRIC'1':-.57'? 522 '
* ' _ ...A??PELL};NT
(BY SR1. B M SIDDAPPPE._2:--DV--DCATE._3_
1 V '
s/O YERRAPPAK' ,_
AGED A1¥30'UT 46'YE;¢;Rs
£;G'RECUL'1"URIST EY PROFESSION
~ I//KJDIHAL-LI'VILLAGE
V' TALUK
LCHITRADURGA DISTRICT--577 522
. RESPONDENT
FILED 1.5/8. 100 OF' CPC AGAINST THE
' 'JUDGEMENT 81 DEGREE DTD 18.7.2007 PASSED IN R.A.NO
ON=----"I'HE FILE OF THE C.J. (SRDN), CHALLAKERE,
DISMISSING THE APPEAL AND CONFIRMING THE
0' [JUDGEMENT AND DEGREE DTD 15.12.2005 PASSED IN OS
"«___"'247§/03 ON THE FILE OF THE CIVIL JUDGE {JR.DN),
V
2
CHALLAKERE, DISMISSING THE SUIT FOR PERPETUAL
INJUNCTION.
THIS RSA COMING ON FOR ADMISSEON THES DAY,
THE COURT DELIVERED THE FOLLOVWNG: -'
JUDGMENT
The appellant is the unsuccessful
247/03 on the file of the Civil Judge’i{J”1nD’n’.,A}, sages j
is aggrieved by the concurrentjudgexnent of
dismissing the suit filed by D
2} The case of the “is'”that, site
bearing Katha No. 152, East-
West:25:’i’ft”.f ‘1\I.orthV:E?ao:1tii;V’.”-15″feet; situated at Reddyhaili
Village, VVV’Chatilai§eVr’e’ was granted to one Smt.
Gundainma ,’.Gopaiiahal1i Mandai Panchayat on
SDG1 and aHHa1{1{u Patra to that effect was also issued
to her’ date of the grant, the said Gundamma
it was possession and enjoyment of the said site as its
” ‘f__abso1ute Qiiirner. It was his further case that, by a registered
A –.de’ed dated 11.11.2002, the said Gundamma sold the
schedule property to him and placed him in possession
&/