High Court Karnataka High Court

Sathya Kumar Kallanagouda Patil vs Sardar P B Chattar Singh on 4 June, 2009

Karnataka High Court
Sathya Kumar Kallanagouda Patil vs Sardar P B Chattar Singh on 4 June, 2009
Author: Anand Byrareddy
IN THE, HIGH COURT 0? KARNATAKA AT BA;'€'(33:§§;i3.RE

DATED TEES THE 4* DAY OF' JUr~IE:2{§£)'e2~}A&%LL&Aj   

BEF€)RE_  

THE HOWBLE MR. JEESTICE  :7--  .

REGULAR FIRST Apéxrgpiz, N(§;37__9'f. 2e§2Af<sflkk 

BETWEEN:

1.

Sfi Safhya Ktxmar Vv
Kaiiaaaggudg; Patil; ._ ‘
Sin Kaf!43.rinagifi1§ia~P;x1;i§:_= T .

2. gr;shw:;;<.u1;;m=;»;1;}:%%%;%

Hindti,' NIa§<;§',-» ._ " '

Buih Vrfiaiaiing' 211 Gigi» .
. Madms xfioadg Opp'. Kissaz';
_" *§?rodcI;s, Bciiaganullaiii
.V Hflbii,
' V. ~v.Ban§gaI:01fé.

:,u. Erzicrpriscs
{Iz:.g”3£a} Ejrivate Ltd,
N:3,i?, Richmond Read

AA ; B:ir:ga}ore, represefitcé

. _ its Managing Dirmzlm ”

‘Sn’ Gepalan. APFELLANTS

T ” Shri.K.N.Srini¥as,. Advucaic for Shri. S.K.V.Chaiapa1hy)

%

AND:

Sri Sardar P.B.C§1al{a:’ Singhg
SEO Freataxn Singh

Major,

N03, Madhava

Modaiiar Si. Ulsuor,

Bangalcre-8 3 9

(Shri.H.R,A.nani}}a Krishnamurihy ” H A

This Regular First Appctaiis ‘flied {n:;i’ér Scu¥\i’s:§;*;L: V

against ‘die: Judgeznent ané Viiatcd 3’§,0i:2_€?02″‘.pa§S€d in
O.S.N’u.2063?f198? on me, me u_£ ti::; _x:-:’v*:1i«~ .gdd;:;*ma; Céiy
Civil &. Sessions }udgé,’~~..’;na.f; 0I1:£iI– :4 tsziii, Bangéiére, partly
decreeing plaintifi’s f rés:;Vx3nden’§’§ §’1ziV:i; .. fi’..:»r_ declaratirm 3.:
possessiun. ‘ ” 1 ” 7

mgAm:%¢{,mgA%¢nM hcaxing this day, the Com”:
delivered th£:V–fQIle§wi:1gi” .–

~_ J§§GMENT

§.t:aih uf this suit: !’t.’:b;pi):”1d£3nE was repuricd as on

{hm maiiur having l.}Ui3″.lt.’§ up cariier an fi2.04.2G€}_§},

had ‘§13¥’}€’:n granted at the instance mi’ 81:: munssl fur the

_ ‘~__”«:’f;%;V:¥:§iiz:’:”1t-

$5

Now when [in maticr is pmied, the £:{}uI1’l-563 ”

tinw. ‘}”herc is 32:: jusiificaiion in adjuuméng She maiigi

Htznw, the abalcs,

I?