33% mg: HEGH €ff:ij§i_5§?;"I' CF KARNATAKA AT i':'s1'*Li'~Zf~ia*~';~:i<'C.'eff'§i"'::E_? .j' "
B§Y£'ED Wis THE ::2"1'H my :1}? NQVEMEER'-?§£ié§'~ % T '
THEE H{}N'BLE MR, JLf§3'§'ICE;}%_'v = V'
WRIT PETZTIQN NC}.
BET'vVEEi"«e'.':
1 SEERIMARAYANA 1
Sjo SHRE MAPE Gisyyfitea-§gj;"{:;i*:§;i§§:;AE§ A "
é§G§3D AB{}.U'Ffi_4S=.%'E£&RS,
R,rA':* $s::1~.aiE <:;s:1;'i»si;:;:A"S'I':?:EE'1',4_ '
:»1A:"}ns:_:-;:2'":{3U§§, :»ai_A§sii3YA ms3:F'fr;*:A{:*I'-;'
saw ;anre._:;::.:;;a««..»L '
Sféii L&*§'-E: s.H§3:-Lir€zx
z.x<:;£e'.:'; AB{j;3U'§' :33 YEARS,
~ ;#:,»'A':' r~:':.::.43;3:»,. ..... .. .
A " ~~1i'»'§':~%"<::i2%::gs, CHAMUNE3 ESWAEE N§1C%A1'*3.
* » _MA,N:;té: A {:--1:'§"*;g réambm II}i8"1'R§1:>uz%
REPRESENTEB E? TF3 CREE?' m_:%:é;f-.__
~ E s;a::;:=VaA;3';
THES WEE'? §{E'§1TiQN ES ':?;L.§E:«..§;3--bIz;:5;&:«gazmcaas 22%; 35
:22?' {FF THE CiT£NS'?IT{§TIi'-3.§\¥€€}%' Ifiiéifi-."'§'£3f§"%~I A P=E:A*§E§»2 "?<::;
Quamz THE é.r. "22._I_;3fi;£Q(§'ET" zrmzm NO.E3f'2{'1(§i5 (23% 'THE
FELE C}? THE §C:}'ef_.E-Lg}E.3Ij.rf2;'F$ '{§;1?.:>N.,.;»-- rv:';f§;;;;a':>L:;:, SETTINCE ASEDE
THE GREEK €%"E'_'E"EE:»i¥,?C>§3;%;?EY'iI\i_£L§N{,'ff}?'iCir§'é GRARTBO 32' THE
'i'f€'.£AL r:%v;7it1g ;
ORDER
‘E’£1~i=: p.¥ai12fU’.§’s am caliing in question {Em order riattcti
gaasgasi in £,&NQ,3fQé in .M,A,N,f3f’S$, The said
is ifizljargneé at Am1t:;<:1:r¥:–E to flu: pciiiiozz,
L
"r
2' Hismi Smt. EVLP, (366313 Devi, ifiarfieezi €?(:=1J.1§"s!:,f:.1:"–«ij%3'£'VVA
fhii }'J€fii"i{}:3i€I"S and Sri .F'r:=ikash, icarzaed ~
mspaixdezfi 3313.35 R63p911Li&11§.s No. _l,…a:_;:d 2_1'f2i:a-;:Ig;:: V$!E"TIv""ik'f..'3t;i
Zxave ;!"€3i"£§E$iL5].€d u:1~112.;:»r&::-:c~:r111:eE:1.
3. T2113 1:re;tit:i9::u:rs 21e1*§§fia fiit:« . T_1fla:§11vffiii}”s 31:1
Q.S.N€}.«35i/03. The Said ii i’:i}g;€3:. Sfifikfikigb 161″ a jtzdgznfiiit
and deem: of p=e1ma1;e.11{_ ‘–.3’I1’3*V–¥.1A1n§;:rt:¢’i<ii::;:' V ":§'3:;= I'f:S§ii8ji.'i1 the
def€11cia11i.&"'i'5x:§ rt;5 i11af£:;'§1ezi1ig*–xé*it;¥:""€l:–2';peac:£:£1z1 }3{:s3¢23si0I1 of
{he 311if .._3c11€d111€§r§}:1;§}p<:2fi*t§r_Tfig; 'fine piezixitifis. The Sufi: was
ixzifialiy i11S'ii4_tT:i.i'::a:i ';f~;gé;i13~5§V{"..~Lfi§;a IE8«pQE£'1!."it3IfiS 550, i anti :3
11€I'€iII;"Ei§':_ this; t:i{:f€I1;Eiazif35 iiffispaniifizzt Ni:-,3 hfilfiil}, has
" *~:a::;p:§gde:i%~.:1i2ae;sa:§gsgme 32% dcfcxzéaxzt in the said suii. In
":31: a1;rp2ic:atiQ1} in I.ANO=I was 3239 536d 3315:
iiié {}r~:i1:3r 39 Ruhr 1 aild 2 F5/W Sfiiitiflil 15:1}.
_ of for an Czrtitzr 9f temperary iI13'2.n1€t:iz:):1 in aid sf
fizsg " 12:-ziiefl Defsndanf. §\E'o.3 cxppeastsii fhe. Said
_%a.J{};{:3t§:a';.<:_é?i'i'1":i<:3::t, Thai: triai C-:3u::t Eifffii' C:e:313Si{¥e1'ing fhfi Iéval
K '~~.' TCQI3_§etfiI1fi0I1S has aflewed the said applicafiazi ami 1'e3i:"aj11€:d
5:
this tissfexxialits Na. 1 tag: 3 from intczfmixzg s&*§.§’:!:”.4
possessitrlz of the suit stzthaciula p1′::1r;3€:rty by fiié * V’
The 3rd defendant claiming is be a1,g.g1i€’ved& by: 31%)’. S:.§$i{iv€:1ii::1~’L’.,. V
Ciatfid 1351.!-2G8:3 was bcfem 111%:
r»;1,A,r~m.3/Q53 T215: Lmmr Aiagyéziggtg {.’«c:»ii:€*_”___Ii1e:ssu mg
Grdei’ passed by the i}’ia2__C»e:}i.:1’t, z::;x%§vi1asga1I{ix§*’€::§._At}:;t:§appeai
by its Qrtglei’ ziatratl 22.3.2C*{}?.. fi’Zt€§’€fOI’Ei ant
bcibre this C€.)¥.lI’i”, -:tZaj1ni11g”i:}”b:i§ s§gg::’i,t=:ve€£. “.336
4, = {)j3 celmsei £131″ the pariisg, I
have gmztzfiaéiia. £115? ¢31’g§_e:”.;i:i1g§£ig11&€i in {hi3 pE;t1?’i’im:1 as” avail 31$
V. the cfiiiezj fiiatztgd passed by the filial Ccsurii. Insizrfar
;é”}1f:V1″ighi.é{t}éi;{§£Li by the rival partim, mere: §a::”fic11ia:*1y,
ffie -.i1§;=.V:f’:V$$;}e(:¥. 1:31″ ‘abs: suit atheduie ;m:;pe.1*ty, tin:
{u::»t;”‘3..11i’v§’1}:lva’:”-“l:S xlafiicfid that {he said right as against the
V’ 3’ig3_1*:; tfiaé iiefii-:I:+:§a11ts is to he tfifimafsly ciecidad in the 3121:.’
Cflllfii tixramaftxax’ xieiicing that uxzxtil a finding is
iéiidfirw with Itgarazi ta the rigiit of the éefazztiants to
” inzpmve fiat: Sagiti periion cf tilt: 13:n:’01;:6:*i:3; by iyimg mad, thti
‘-
*5
$83218 cannot be pexmittad had pmcettclczi is) A’
TI’1{:°1I’€f0I’f:§ the defezldarzxig were il1§¥.l}1Ci€€i ii”;:?Jf.I;1
with the pfiacefti}. passessioza 0f the ‘ fjkigj
p1ai:1t:ifi’s crozltancied irhat the pQr£i0n,”u:}7:£ici1 is jxay’.-Q:;’g}1t” ‘V
laid as a mad aiscr beloilgs to “”i’1rt:_”é;
adapted by the trial C{J1::1″i§ “mat Cmut
had kept. 1’1′; View the x7;r:}Lj;v:3′;3.£§.:v.V’};r:;311si€1a1}’11g an
app1i€:aii011 ibr ‘_caf an n<:xf1'c:'mg
the rival t".?€?I}f§fVI£:fi=31T§'§' (r'c§3.g::1 5-*~.¥:;}":$fsgg:11{:l11sica13,
As; oztiez', El perusal of the 011163'
laasged §)y" Ii}# "€§:',{3u1't weuld imiirsafc that tbs
£.<::W421f ;A1:;}e31a;zB"~ Q¥:i1ij*t I?:aa:i 313:3 n«:st:ic:::d the fact. that the
tfi * }:;t.£;fi0}1 0!' the 1811:! wauid haw: ta be
ci~£:%£;I*miI1:..=,£;i~.x;,¥:t"; firzéevidcaxxce that may be tancgitztrmd in the suit.
2 azxd 'afi"c1f_ a is Itfldfilfiii cm this aspect, Dmpifs the
' Vsazaédj fa<::t,__i:he Lower Agaspellate Cam': has tizsreaftar coma to
A .c0};:{v31:si9:1 that the hnpxavemcnts aacyuglfi. :9 be carrieszi
{:zL_1f¥f: kg the Mtmicipai Authoiitics to 'pr0vi{it3 Civic alflfillfiiflfl
9
V:
cannot: be st(:3pp<3tL Tlzenzfblt, the order pas_$€dv~ §':h:€§: u
Court has been set. aside and the éppaal ~.bé:§c::1'*-2{li:iw_::ic%:+;;vT A'
Tim said reasaniizg aciaptcd by file :C<§;=..1.:'~.iA
pxtixma facritz caxmoi. be $us'(aiz1cd, %'
6, Though, haw: z'i?:$i:A"€Civ;;1§§-t£:11fio11 to filfi
said exfezzt, u 'I'€q11i1'6S it} be
m:3t;i:::ed is :1i;§§;:«, _ "t1:.i.§§Vi the order if
tsmpelaggy ;14srZ{1i(:1a was: in 0}_3fiI'&fiDI1
iii} the eaf 011 22.3200?' The ¢;;=rde1*
dated 113$. ffiaxfiéffcr baen stayed by this Ceurt
V' wAI1i1c En§a§*mi;'::i:r3;gV fhig' "petition. Themfem, fhe onzier sf
'vt£'33I:1§§I;tZ3i'E_§I:§;?'§5;.Iij}V;£i§1Cf'¥iO11 in favom" of the petiiicvners has bean ii};
{3}Jt.Ti'3£'E1'iE';i§';?II fi:fi§u{;11Q11it. §'~?'1:1't.%1t:1*, {Big Cczurt by 511 intarim
'.;ii1~ee:i¢;;. fags airgcted the ma: {.3m1::*t ts) dispcsse 9:" the Suit: in
fiams. C3*D}1Sid{3j{"iiLig 33 these aspects of {£18 :I:.§:f.t:::1",
{if the View ihai the it3j13m::t:i{):1 gifiliffiii by the fiéal
"'« iZ.Z"#:')"111*¥: woulé have is mmaflz in aperrairiozx E1111 flag clispegal of
€113 suit 831:1 Sillfjii €216 smit btfiizg of the yaar 13893, the izfiai
4
xx
€§’;0u:”£. Wcsuld have to €iiSp0S€ {if the: 33213:: as ex}}€diii:i£:>:§:§”–;f£S,4
pflfifiiblfi by reguiatigzg ihe 33.1116 311:1 fixing a ”
ifsfiif ta difipfisfi of the gait; ..
‘1’.?::ar::=:fi::m, in viaw of €135 above ‘d_.isc;1ssio11$,A ‘i-:m’~ c>:j’§:ié’:”A V
dated 233.200? c.*aI1:t10t be sizsiézxisled is
a€:=::::rt:3i11g§y quashed’ T1:1r:_.13eiiiiaj:iA n$taViiL”!.s;’s 1:}iSfiC¥S£:{iVV0f with
the abtwé: observations anti €i_i1t:tL?::i»;$:1S, __fifs;{_e3:’;*éi:?_1′ as $11: casts.
301/:
-7116193″
“Em? V’