Smt Muniyamma vs The President on 24 November, 2009

0
33
Karnataka High Court
Smt Muniyamma vs The President on 24 November, 2009
Author: H N Das
1 W. P. i3I)3--l»/(}I§

IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 24?" DAY OF NOVEMBER 2009

BEFORE

THE HON'BLE MRJUSTICE HNNAGAMOHAN  If 

WRIT PETITION NO: I2034/2oo8ILBAREsI:'=.._   I
BETWEEN:  A A A I

Smt.I\/IUNIYAI\/IE\/IA

AGED ABOUT 66 YEARS,

W/O LATE LAKSHIVIAIAH

R/AT CI-IEEMANGALA VILLAGE
JANGAIVIAKOTE HOBLI 
SIDLAGHATTA TALUK

(By SII.SOIvg/EASLINIDARAIIDIKSVIEIIT, Ad\_:.,)

 THE PEIEsIDENT.__ ____ 

 I CHIKI<_AI3AI.ALAPuR ZELLA PANCHAYAT
I _'GHADA'LAF{LJ"RA, CHIKKABALLAPUR

*  EXEC~UT;IVE OFFICER
S.IuDLA(3.HA'.IfTA TALUK PANCHAYAT
-- SEDLAGHATTA TOWN
 CHIKKA§~BALLAPUR DISTRICT

§\J

   SECRETARY

 CHEEMANGALA GRAMA PANCHAYATH,
 CHEEMANGALA, SIDLAGI-IATTA TALUK;
" CHEKKABALLAPUR DISTRICT



2 w.P. l3(.}3-1/{)8

4. DODDAMARIYAPPA
S/O MALLANNA
AGED ABOUT 66 YEARS

5. SBI RAJASHEKAR
S/O DODDA IYIABIYAPPA
AGED ABOUT 35 YEARS   

RESPONDENTS 4 & 5 ABE
R/AT CHEEMANGALA VILLAGE
JANGAMAKOTE HOBLI, * I
SIDLAGHATTA TALuI<,  
CHEKKABALLAPUR DISTRICT.   =  fig

   _    BESPDNDENTS

(By Sri.L.VENKATARAMA BEDDY,' A'cIvj'i;' §=01I:=3=BV~A:» B2;

R3--SERVED;   ._  , 
Srl.T.K.RAJAGOP_Al._A4Adv.,§:FO:F%_:B4.&"R°§)_ '  '

THIS'WTB1IT:':PET'i*I?:oN'FILED UNYBAEB ARTICLES 226 & 227
OF THE CIQN"S'TI"TIjTI:DN:%DP*-INDIA" PBAYING TO QUASH THE

IMPUGNED DB_DEBV,V'2.B'T;8.2ooB PASSED BY THE I3'-

*Ei=I1ESP(J'IiI.DEE_NTVV%IN A'PPE_A_L,No. 2/2007-08 (vIDE ANNEX~A) AND

"'DoNS'B.Qu.ENTfL.Y'*~Y__uPI~IoLD THE ORDERS OF THE 2ND

BEs'P'O~IIID"EN'T;.. PASSED EN APPEAL NO. VPC 6/2007 DT.

 -20.115'? (xANaI.\£E§s<--H).

  WBIT PETITION COMING ON FOR PRELIMINARY

V."'--.."VAIfIEA?RiNG EN 'B' GROUP THIS DAY, THE COURT MADE THE

 ' . jT='0LLowING:-

 



3 W. P. I 3fl34/MS

ORDER

Petitioner contends that he is the owner, in possession’ ‘

enjoyment of the property bearing f<haneshum_aari l';J'o."6."si.tuated4_'_'at

Cheemangala Village. Jangamakote Flobli,;'_"Si'dlaigha~tt:a

Chikkaballapura District. On the ottijeré-ligand," 5 i

contend that they are the owners in po':.s:ees_gi.on of ..Khaneshumaril
No.7 situated in the same villagyé. & 5 have filed
a civil suit in O.S.NoV._458/200.77,:.agarnst:_th'e'*..petitio'ner herein for
permanent in;'unctie"n4'iftaiespect No.7. So also,
petitioner filed respondent for grant
of permanent _l<havn'eshumari No.6. in view of
the pendency' the parties are hereby directed to

maintain _status–guo._:vin'respectizof the khatha of the properties in

._'j'gue.stion.._.C'Af.1¢r the dispoisialiiof the civil suits, the concerned Grama

F'vanicliaya'th:i';'e:.:; respondent shall effect khatha in terms of the

i if i"A….v.Vjudge.me_nt of Court.

.. “The Civil Court where O.S.No.458/2007 and

are pending shall decide the same in accordance

without being influenced by the impugned order dated

xx/f

4 \\”.P. I 2034/<'):–;

28.08.2008 passed by the President, Ziila Panchayath as per

Annexure — A.

3. With the above observation! the writ petitiofiisv ”

disposed of.

7V 'V    v   .

aw    '

LEAVE A REPLY

Please enter your comment!
Please enter your name here