IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 2nd DAY OF APRIL 2009 BEFORE THE HONBLE MR. JUSTICE }B.s.rm'I£;i*~% % WRIT PETITION NO.76'75 BETWEEN : Smt.Boramma, ' - W/o.Late B.T.Th§. pcswz;a'mjf,_' Aged about 65 Residing at ' Jagalur Taluk, i')_&ZE'~?§5iI'1£3rTgt:i'i=;v (B3,? S:fi.'_AI§3;__ Adv. ) AND : 1.
S1:1;t;Papax1tm’1a,:VV’
» % – w;c.(}:ddaiahga1a:=a1aia.h,
A Aged abo11f:’ «.70 years,
2.
. W/o.(}idda’iahga1a Palaiah,
Agedaijout 45 years,
Oa:..c;: Agriculture.
W/o.Rudrappa,
‘ ‘Aged about 28 years,
Occ: Agiculturc.
. . .PETI’IIONER
permanent injunction in respect of the suit schcfiiule
property. Petitioner herein has filed ”
statement. In paramph 6 9f the wzitten ..
has contended as under: ‘ ‘ ‘ V A’ ‘V
“That since 18.12.1985 the défefidant ‘
her Pmdecessor are in S
and enjoyment pf _.schéda!;e
propemres and jars in
same any
and way of
adverse? to the
A true owners
wham so everftheg mgyht be and same is
the plainttfis and
their view of thisfact law
_ ‘zswxpplioable to the present
Lk % mind and suitjiled by the plaintgfi’
_ in lemini itsegf’
.V xcourt below has framed the issues.
fie issue is flamed as regards the assertion
333} the defendant that he has perfected title to the
‘ by adverse possession. In this backgound, the
1%,
-5-
to the knowledge at’ the plaintiff or the true 0WI1€3I’§}’.:’ iI”§’
the circumstances, this Writ petition is f
The impugned order is set»asi§e. u
by defendant in I.A.No.6 is ailoweflé :;
sought by the defendants shall by: .
below before proceeding with the
matter.
SP8