IN THE HIGH coum' 0? KARNATAKA AT BANQ5L<§é;§:--,T:
DATES THIS THE 03% DAY 05' NOVEMBER .'é§:i§e%s "
BEFORE
THE HOWBLE MR. Jusriés I§ ._A;l§JA§fD§§ . A
M.F.A.NQ.1Q;7__g9
BETWEEN:
1 RAMAKRISHNAPPA 7
SK) MYLARAPPA. " , j
AGEnAaom*55v:2'.A£<s..'& 1
R/AT 32:51:39 mvr Ramsay srzuaog.
LAGeERE,,c1;;CLE.,mG<;ER§:.
zsmmsrm posfif,' ~3L'A§it.;AI.0R.§;'--S8 A' ' '-
2 vENKA1€EsH'Jos1-'E'-..A " A
R/AT no 181, 2N9'-ex amass-
RAJIVEGANDHI NAGAR * "
LAG<7.;§;R3PEEN?¢ ms?
'_ BA1'§(.=';-ALOREV58 .....
. " A?PEL,{.AN'I'S
(By'szei:"'c.}.Ma.é§Q§}1g.i§;T..§g§,3vocATE)
'$;NB :
s K :s:iu¥a§.s_.}3E:
"Vs/_ s Ks:m£A.?PA MODMJAR
.. f AGED. ABOUT 43 YEARS
- T ' R;'AfT"313, 2N3 A moss,
- RAJIVEGANBHINAGAR, LAGGERE
V FEENYA POSF,
" "BANGALORE 53
RESPONDENT
jay Sri : P c DHARAKIPATHY, ADVOCATE 3
MFA FILED U/ORBER 43 RULE 1(:~) OF CFC, AGAINST
THE 0523332 m’:19;o9/22005 PASSED on IA.NO.1 IN
O.S.NO.7(}O7/2006 on THE FILE 0? THE Vin Anny;
85 SESSIONS JUDGE, BANGALORE (ccI~;–1s), hAL£..(.Z)W–‘.I_.NQ IA” _
N01 moo U/ORDER 39 RULES 135 2.12/ow sac. :’5-.:;epo :«’~o1::-, ”
This appeal, coming on foriA:12.ee;z’i,1if1ig,
Court, delivered the folIowi1:+;g_:’«.. _V A
I have heard vfor.%appeiIaiv1ts and
learned counselfor ‘V
2. The ‘ fie: éipplication filed
by piaiiltcifi 39 I Rule 1 CPC to restrain
defendaiits the pl.aint;ifl”s maceful
possession of suit schedule property.
3.i::soa1e case of plaintiff that suit schedule site
lfwlifii-.::_}1i is of Sy.No.64 of Laggere Village was
V -V by Malleswaram Housing Cooperative
ii ” ‘ The plaintifi’ has relied on various transactions
–i ultimately culminated into transfer of property to
” Niéfleshwaram Tailoring Co-operative Society. The
plaintiff has filed the following documents:
I) Annexure-A Copy of the Sale Deed
2) AI1nexu1e«B Encumbranee Certificate
,i,?
R}, « ,
3) Annexure-C Copy of the partitzion
4) Annexure~I) The GPA
5) Axmexure-E: Copy of Posseeeion Ce1″?.ifii:f=§te::: – _ ”
6) Annexure-F Layout Plan
7) A1mexu:ve–G Copy of-‘” GI5A._
8) Annexure–H Receipt dajied
‘i””i:.”.2. 1932;
9) Annexure–J COp1.?[0f
10) Axmexvqre-K’ __ ” 1 :1 ”
11)
12) ‘_ the CMC extracts
13_)_ Iifxnexuire-NT.v_Ge%.ieral Power of Atterney
14>
16}
m
18)
19)
20)
2 1)
_ & P Copies ef receipts of
. NOC gven by the Village
Panéhayaih
“Annexure-R Copy of N00 of KEB
Annexure-S Charges paid to the KEB
Annexure-‘1’ Tax Refister as Form No. 10
Annexuxe-U Copy of the Sale Deed
Axmexure-V Encumbrance Cerfificate
AImexu:.res-W & W1 Copy of Khatha and tax
.3\7 ‘h an. \,’\V{3(/\_, ‘
5
pfima faeie case. Therefore, granted an order of
temporary injunction to restrain defendants
interfering with p1aintifi”s peaceful possession} -1″
enjoyment of suit schedule property.
5. In the circumstances, I donet ‘A V’
to interfere with the
appeal is dismissed.
Ofiice is di1’ecte(1~ semi ntfilae along
Sd/-v
Iudge