High Court Karnataka High Court

Smt Gayathramma vs State Of Karnataka on 5 August, 2008

Karnataka High Court
Smt Gayathramma vs State Of Karnataka on 5 August, 2008
Author: S.Abdul Nazeer
And:

   ofForefis,

VT : (:By'Sfi 3.3. mm, HOG?)

IN THE HIGH comm' OF KARNATAKA AT BANGA'L{)l'2_E;': j    " 
DATED THIS THE 5"' DAY OF AUGUST %j ~.. . Av   {ff 
BEFORE V    h

'1"HEH0N'BLE' MR..m'sr1c1=: S,_.ABb€_LJC;VAZEER'..  1  

 

Wlosrikajanna, _       ' 
R!aGottigereviIIa'ge,"_««._V'V-=71' V     
Uttarahalli Hobli, Baizgalore somh*ra1uk, 
  

my 3,; M.    

.. Appellant.

V n  Nationai Park,

  AnekalTaluk,
 Bangalore District  Respondents.

This Regular Second Appeal is filed kinda’ ‘
againm the judwm and decree dated ”

R.A.No.174/2006, etc.

mm..;$mWm~

the Court delivered the following: ”

Thong the matter is B3: the
leatmd Coumei for an

2. The 1 56/1997 on the
tile ofthe Rum! Distrid,
Bangalore iéhe defendants in the said suit.

For the gf are referred to by the ranking

V

3: nmteroftbe suitis Iandmeawring4 acrw

4.4’3$:’g~1r\tasA. “sy.No.1o9 of Gottigere village, ifttarahaili Hobli,

South max. The plaintifi’ filed the aforesaxfi suit for

‘ %4ga»,.:;%amnon*V ‘ rim she is the absolute owner in poswsion and

K36

o-

enjoytnemofthewitsciwdulepropextyandformaorderof

injunctiota mining’ the defendants, their agmts or anybody
ciaiming under them fiom interfering with her

wjoyraent of the suit scimne pmpexty. It is the

plaintiff that tk suit scheélle progeny was

Ex.P2 by the Revenue Depmfi.

made in her name and that she ~§r{

resped ofthe said prope11y.vShze mm 191.9.
Bank, Bangalore, in order to deireiggp mg ma um she
has discharged the gaid:Aji<m filed his
writien to the Forest
plaintifiat ofthe rivai cozttentions

ofthe parties, tim ismes as follows:

b A I mm MMMM ";¥'.f'pr0vestlm1 she is the absolute

and enjoyment of flze suit
' ' 1'

«C

_.1-'a.ye~ of the plaintiff. Documems Ex.P1

and docttmems Ex.D1 to Ex.D3
% Mg beau}: mark. sefixin his evidence. The trial Court on apprecia110n°

ofthe mes, has held that plaintiff is not the

4

2. Whether tlrm description ofthe scheduie property is
not correct’?

3. WE1ethe1’thein1erference alleged istrue’?

4. ‘Mwther the valuation and “is

5. Whatlmr the plaintifi’ is emiaecakru:xm§%re§§r%¢rM%’%

6. Whether tlxe_ plai11ti¥_?i””

7. .. . . ‘ . Q; , V

4. The pluaT ‘ , , as P.Wl and two w1tnesses’

in their evidence. On behalf cf the

Rx

owner ofthe said pmpmy. It is my held an: the
Ex.P2, grant certificate is a bogus docuxmnz. However,
Court foundthat the plairIl;ifi’ was in possession ofthe L
favour. Feeling aggrieved by the said ‘:5
the extent of rejection ofthe prayer S

the said propmy, plaintifi’ M

before the Fast Track The

me: appellate ‘jm%;@4;m. Feeling

aggrieved by the 5:54 second appeal.

5. substantial question

of law at the c–ft3;ié appeal:

_ “”1Nhethe:’..i;z’the fins and circumstances of the
%k k% the mm beiow”wm justified in denying the

w’ré§i*efa3£ to the ignoring exhibitsw

% ;§2andp3?r~%
Rx

md the grant ce1tificate–Ex.P2 is a bogus cmtificate. Both

Courts have oonounvfily held that plailfiif £3 not the owner A4

propa1yinqtImion.Nodm1bttheuia1CourtIzasheldthgt. ‘ ‘

was in possession of the suit sckmle

Forest Depatj has adion as

Kamataka Forest Am, 1960, and an
pla.imifl’ to vacate the said fii{-.d m
dismissecl ‘I’hereafler_, . % ofthe
property on 5.7.2903, fig; appeal.

7. I have’ argumetits of flue lwmd
Cqumel 31 mi: the materials placed on

3. tisié ofthe mum’ ‘ffttm the land in mm’ was

‘ t:y_.’theVV’R..evenue Depufi as per Ex.P2 on 19.7.1979.

the case ofthe %§ndams that the cmire Sy.No.i09

10

IO. Idoawtfindanynmitinthisappeal. M

dimnissed. Ne w.

BMM/582008