High Court Karnataka High Court

Smt S Bhuvaneshwari vs The Commissioner Bangalore … on 18 August, 2009

Karnataka High Court
Smt S Bhuvaneshwari vs The Commissioner Bangalore … on 18 August, 2009
Author: V.Jagannathan
 {By 3:; f cg §:}ACHC.HlNAMA"}'H§ AQV.)

_    "~._'§'H}S MFA mm) U/GREEK 43 RULE my 0? (:90,
  'm%AI%es*}' 'l'H,E} QRQER 95730 15.10.2908 PASSED: cm {A
.._Nb»,:2 [N C}.S.NC).S864]2{}{)8 on 13-11%: FILE 0? zacvli
ADQETIGNAL CITY cm; Jumcm. BANGf&L(}RE,

IN  HIGH COURT OF KARNATAKA AT BANGALORE

Dated: This the 18'?" day' if August. 2009  
BEFORE    V
THE §~i()N'BLE MR.JUS1':C.E V.JAGANNA'§*'H:m~§V'_?-. " %

M.F'.A.Nc-. 107318/2{)08  '('QP?::) *    v   J, 
BE1'I'WEi§N: ' V' ' 1'

Sm' S B;iUvANEsHwAPe:%'L» 
we (3 SHEKAR _  
AGED ABOUT 34'Y~EARs, ' 4
RIAT No.9, '?'§'H «-:1?ee-ss;:j.,' ;
277:4 MAIN, HSR L.a;-sow,"  _  
131' SECTOR, BAN(}A..I;:OR'§:', 5-c'»€;_1Q:.2.;'
..    .    =   APPELLANT

(By 315? K:éiS§%:.NA¥'é:$A  .
SMT. SANDHYA "gi:'j}?RAB"t£,_ }'x[}'Js.)

AND ;

 "I'H:?"x:;rJAIAH ROAD,

 T  _I{'iJ_PfiJ?'!RA 'i"~*'fARK WEST,
 .B;5iNC}AE.;GRE ~ 560020.
"    RESPONDENT

{)ISMIS:'5IP4G'I'HE IA :2 FILEQ U /OREER 39 RULES 1 &. 2

 



R/W SEC 151 OF' CFC FOR 'III.

Wis APPEAL <::0M:NG ON FOR ADMISE-I:fZ5f§"*fEi--!S .

DAY", 'i'HE {3{)i§'R'i' :3 1»::;,ivE:RE1:) THE FGLL0wI_NA§;».-.Vv ' 

JUDGMENT

This appeai is by ‘i;r?,f01’¥§ VA

court aggieyad by film 1.A,II _lf1(3E;.:i(3§; fi§$I1f1_’g;50fEi1’j;’
irxjuxlcfalon being disixifiis-ed–_ Judge of
the triai Court. _ — :1″: V

ffifid al S{lif_fi§}f.’j£3l’3§;fi1a11€i’1t__i1’1jil11{3IZi0I1 in respect 0f the
suit schaidule “§{)ré}3i§e:’i’y. .LV’4i:§ea1’i:1g NCL9 with €3.18}! .C§

Khgfj 1/V9 zneasurizfxg east ta was{ 30 feet

‘V seuth 40 fast and dining the penriency

A “‘:>_i”‘fi_:g,s:§ LAJI was flied praying for an ()¥’Ci€:I’ af

tefii’g3;0mi9g’v’ii1ju::ction restraitzing the respondent –»

R fmm interfering with the cs::«:1$t:rL111tec§ to ‘the: respetitiiété”pui-rchasfls,

applicaiion filed fer temporary irijsgxicttiorz §iVt3A:afé3:V€&§ ‘V

be rejected.

3. Learzleci Jjyidge . (:0i;11;t after
taking mete cf 1:116 €316 parties,

L21t;i131:~;; tT§f-fi’1’3Va} ‘A _z5.g§V1v§’iVi.cati01} filed by thfii
;3£aiI1tiff.« V’ ”

5 4. _ Ei:§2é,1v*e”” héiaré. the lsarned caunael far fim

” V. ‘pai*’ij€és?ét31d; ..g:’§€r::s’é§{imf1V1e papers mlnexeci to the appea}

1 -..i:”:r;i¥.it:iiiiig. ‘ }L:dgn€z:at of this ceurt in

R.,§aA.2§a;3§§;06 rendered on 21.1:’:2:3o?«

“SL1hm;’:$.$ioI1 Gf the ifsaxned tmurzsel Sri, Krishnappa

, A’ f9 1″»-tiit: appeiiam; is that this ceurt has eariier rejected

.~ti*§1e appeal preferred by the B.D.A. In the comm: Gf

V the said erder in R.£3′.A.Nc>.359f06 £1333 mm had

<)p'1::¢:3d that". .I":'¥.Ij3.A had dmpped the aCq1}.isi!:i0:1

%

5
reliance 011 two decisions of this ceurt in axfivifig at

ma CO§1Ch1′.3i0Ii that the plaintiff is not entitled for any

relief of temporary izljunctien.

6. H_avi11g thus hearti both sides

m:)t;e of the reasons assigied by the 9

more pa1.’tic:111arly the plaintiff fact’ , T

questioned varicms Nntificatiolzs iS S”L’1f’:d by B}3;A

as Well as the award passed’ Ifespéctjof land

acquimd by the BDA’i_ i1nde.ff ~::_1_§;w§iv:3 notifidations,

w};i<::h:' i}i¥as zé1}j§§~0ved by the By.
Cemmissiotztfi L::;§ij_j~ anci further the BDA

ixatrigig fG?fi1€§i r1?£x13:1AE;ei*¥i;f sites and having said tbs

' V' "v–.sa;mé' tav.re'333eetix?é"'1jurchas€rs, 1:116 trial <1-ourt was in

J._.1i:y. 'Vcpiiiiéifig in mjecting the prayer of the

a;j;3¢1ia;1§? jtemperaty" irtj1,1n<:tioz1. While dcsing so,

"-1316 t1'ia.i_ t:<:zu1*t also took: new of the law laid dawn 133:

,t11i:-K-i:6u.:'t in we cases refefied ta by it a: pages. 19

20 of the impugleci erdex'.

?. As far as the fiecision of this Court in

R,F,A Ne;:.35′}3/06 1’ef’€1′:’e<:1- to by the appeliarzfi;

C?»

CQf.1I}.S(i} is C<mc63'I:ed, in tilt: said (38.86 this 00111':

dzsciirmd to allow the appeal fileti by the "

cm t':h.e gr01.i1'1d that {ha lanti in (§u€3StiO1flM_§§hiCh.A 'V,?;f;1::. T'

tha subject. Iixattcstr 01' the i _

acquirad by the EDA and _4 furfiizgf the 1 Q' 'V

cirappcii the acquisititm 1:0
coxnpensation was mg
plaintiff. {zotiri had
1*eje¢.::'i:e<:i the" =" aside the
{)I'{1€I' of tile (£186 on hand is

difiexxérzt 011:=:_,V'S€:1n?is:: that various Imtifications

are _t.<V:i' = 1ea.1'21e=:1 001111551 for the

:*es,;;$Qn€ié=r1t &(:{)11:p(~f:nsatic:aI:: having been paid

aitas ub;axI_i1'1g betilir. carved out {}f the a.(:qui3;'ed

i;:fici$, therefare had fafled ta make out at

–V priming. f1=;5;:i.€:”c:as.E far gent af t€mpt:2rary iiI”£j{i1’1CtiO}”l. As

.,SL1(‘:–~}3, 1″‘ see 110 infxrmity in the order passed by $313

8. Per the abevfi rtzasons, the appeai is

dismissed. Dismissai 0f the appeal lxowever shafi not

(301116 in the way if the case being disyosfid Of {.111

merits by tilt: trial court.

% JUDGEf §g

Dvr: