High Court Karnataka High Court

Smt Sawantravva W/O … vs Shri Prakashgouda S/O … on 17 February, 2010

Karnataka High Court
Smt Sawantravva W/O … vs Shri Prakashgouda S/O … on 17 February, 2010
Author: Subhash B.Adi
 

WP No.62267 of 2009

IN THE HIGH COURT OF KARNATAKAC'
CIRCUIT BENCH AT DI-IARWAD  

DATED THIS THE 17TH DAY OF FEBRL;Ai§Y  

BEFOREw_4

THE HON'BLE MR.JUs'rIcE  _ C'

WRIT PETITION No{.5:2'2.§7/2009 (QM.-_C?C')"'  

BETWEEN:

1.

Smt. Sawantrawa; ‘a_

W/0 MalikarjunappaV’SQra.:tfif,

Umf Ku1ka;i1*1i., Age’: 58’years’,*,_ ‘ ‘
Occ: Househpld, =
R/0: Ye3″iflr,:_ray$nap;L1_1*a.,_

Ta}: Kundagol. ‘ A_
Repmsef1ted’..her.’ GPA H-older,
Shzri ShiVa1na,hadeVappa_, _’

S / 0.’ Mall:ka1j1;:nappaC__K1z_1karn1,
Age: ‘ ye ars, ‘ cc :’ ‘A_griCuIture,
R / 0: Y’e.1fifiarayar:ap»1.;ra,

T3,: Kun”dagoIV,*presentIy residing

fit 3?’: cross;”i~IQs_ua’, Hubli,
I “Dist5I’DhafirWad.

._ I Advocate)

AA I\?._;_)__,’ A

shfi Prakashgouda,
S’/0 Ninganagouda Patfl,

‘-Age: 54 years, Occ: Agriculture,
; R/0: Yerinarayanapura, Tq: Kundagol,
I Haie Byahatti, Hubli, Dist: Dharwad.

. . PETITION ER

WP No.62267 of 2009

2. Shri. Venkanagouda,
S / o Ninganagouda Patii,
Age: 49 years, Occ: Agriculture,
R/o: Yerinarayanapura, Tq: Kundagoi,
Hale Byahatti, Hubli, L’ or
Dist: Dharwad. …RE’SP_0NDEN’TS””
This writ petition is filed underfilrticiers ’22e’e, 227′
of the Constitution of India praying quash.
impugned order dated 26~’02.._2009-._passeid_ Civil_*
Judge (Jr. Dn.) 8:; JMFC,”‘–vK”undagoi,._ on_’.=I.A.No.XI in
o.s.No. 18/2004 as per Anne;;ure~1i;. ~ i

This writ petitiriinp for preliminary
hearing this day, the Court made .-the following:
L

an application in I.A.No.XI

in dismissing the suit on the
thatthe—–s–u’it is based on the PT sheet and
in View of the cancellation of the
thieigzafuse of action does not survive to continue

the The trial Court has rejected the said

” application. épffib

WP N0.62267 of 2009

2. The suit is one for recovery of possession,
plaintiff claims that he was in possession
an encroachment by the defendants. If
dispossessed while in possessioinhe’ in
accordance with law. Merely
authorities have cance11ed””t.1}ie» Hstirveyiiw
report ipso facto from
continuing the suit. the petitioner
that the of estoppel is

devoid of

Hence’this:’peti»tion’»fa_i1s and same is dismissed.

s sd/gt
H ….. fudge

Krn’s*_ ” _