EN THE ma}; <:0:.;1~"2'I' ()2? KARNATAKA, BANG-A~L£T2R§ _"' "
DATED *1'H£S'1"HE1: am [EAY <31:-'T :3ECEMB;3_:§,'~.20}.'_Q~ % T
E3EF'{)}:'%E
THE H(}§\I'.BLE MRS. J{}S'F1C_3E MAMLELA c:I§1.'£fé;;:;u"R '
wars' PETITION Nc.1o'8'4{é';.2o10§ ..
311132.. fihfimkfsaxia Séir1{é:§11ar11,
Agedfaisdut; 370 yeaxfs, _
'- .V "'W/ G; A. ifufl aria 811331;"
'{\Z(;.._ 11 'lgafigferd road, 4* Grass,
' $hEiI1{.'!;1§_fJ.sE§,g'3:i.I';'~.V
Benlgaloré; .5;;3cs:327 .... RESPONDENT
Q {B}; V?at tf§.bhi Raman, Adv for MK S. PR 335 PR Asst$.,)
‘ » «.f£’I1is peti’ti0::”1 is filed mzdezr Articles 226 31151 22””? mi’
” _ the ffganstitation of India praying to set aside the
izjtgpugneti orefier cit: 19.03.2010 paSSed by the 1′?’ih Add}.
flity Civil Judge at Bangalort: in O.S.No. 5456/199?,
re_§<:c:'£<_iI1g £.A.N<3.13 filed undel" order XXVI R1116 9 of
" C.P.C. at Am1eXu:('e«~A.
T1113 petiiiimi coming on for p1″eIi1ni11a13;.,_fi€$’i:”:g”
this day, the Court made the fofiowing:
1’~:£aa,1*r..:i ths Earned {lounsel fczniié ‘gjvetiifiogéicf.
1'E::spc3ndent.. ' 2. This petition Qfders on
1.5.23, -whrich came to V13e 7d%:sfig;s¢<;i. 193.2010. The
I3€:titiQ11er is the pl:3i I1t.iff the defeladant
in the Origingzi
3» " t¥1:§t:V ~:3rigi§1:e1I suit was filed,
agai11s'i:':__'zihr:: _ -'a mandatmy i11ju11ctio11 to
remove ':é?::%fi¥s'§.*'%1*:1ctio11 shown as 'B' schaduie
-Q11 fixe» figat. the defe11da11t,’responde11t has
of the p}aj11Lifl” on the W’€:S’f.€3’f’£1 side.
that duzjng the p€11Ci€}:1C}’ of the suit,
the”-$ai& ‘sui£–‘ came to be dismissed for nor: prosecufiozx.
u””‘–__ I’S};bs€ciu3.; ami pOSS€3SSiOI1 cf {ha ‘B’ Sifhfithdfi proyerty aiorlg
xzzfiith eagrficsr rsiisf of mazldatory i:z1ju11-$3011. Ii: ES aiso not in
S } diSp11t£’? t_h2″2.t the peirtiés had East 9211 eviderlcc befors the trial
Ciourt. and 113516 matier W213 iisted far a1’g”L1n1€:11tS. Ai_Eh_a’L S£égex,” V.
this appiicatiau –~ LFL13 came is he filed it:-1~ a;>>p(:S’i’-1_1:tn:: :’_:;t.w.vVt}’
Ccammissianéz’ to I¥1E€:iS’L1I’E§ the }3r0pé1″tié:i.:’ of ‘!;’m::.; ftiff
the cit:fe1’3.{1a11.t. so as to Vver1’1″y’.__ whethe1″ _–vAth€§r: ;.Wé”:§3 ‘
€I1C1″€)E1Ch1I1E:1’1t made by tbs: clafefiiiant. .<f:11.. 'éfna
pmperty belonging is th:E,;)1e:i11fiIf. '
4. The’: learned a.ppiicat_ir;)n
on the gromlgi .i}§.:aIt_ ‘ xkgf 12 yeam, ths:
piajnfiffj {J6?.i’i§.£§}7′;.§£;.: v{fi}SL f:’fj_:;f’€)éVVI'(‘”3g’c1I’fIi’}’.}_1g the Said
€;{1ifI1′(3.’E1{T?E{}.i1″}¢.§)I’V1i’#’:¥5§; :§:§?.(‘f Ciéiégifigailfif.”E’E£é§pDI1{1€I1’€ and thareforé,
the /:ai3.GY£»*€’,(f¥ According it) the
‘§)€tif1G£1€I’,*; of that hes: pegassibis oral ami
~ , <'iL:a£*»?a.f':;:;;1::1i'i;:a1j3? €Vi€3;*Zf:},1{§€, 11311633 3 (1<Jmm.iss£0:1é1' is appczeiuted
~*:arati01’1, it wszmlci 13:31 ‘me possibia ‘:10
convmce the Court rs:ga3;”d;E3:1g ihei”: actuai €I1C1″OElC§l«L3.1{i1″HC:
by the (‘1:-:f€;:3.daI;tv
ES. i’iccQ1tii11g to the cf(:ib11{is§11t[ I’:€fSn§V<J}'1€iE:fi'I1'¢".'_f.V3'{;()1i'i"iV$€}.;'
there ifi 3110:1161" suit pe11di:1g' between the ;}1ai§1_ijfff'_pi;eti€%.é'im1*'2.
and Corporatiozzl azid in sfiiéi 'suit ' the
;31aim,ifi'f petitioner has Sfifilgilii' &<')ViV'"'tifl't§,'.
6. Acwarding to C0111}_S€L the
Said suit bet\x;¢e1i;:V_h§i.}33 naming to {it}
with 111$ as the said suit is far
the p1″{?}p€1″{§’KA€3 1i.’*vfj_1x<;j:'§;;Qt1l§;EF€_§;:'£€%.{ _'{3o1*ti0r1 Gf 'she property ef the
pEai11fiffj':;efit:1:1€r’V ££:t: ‘C€)rp0raIior1 has fanned a lane
s’3f1CI'(;2f£.C}’1iI1g I.-he prijpefiy ‘bf the pstifiouerf plaintiff on sauth.
, .5333? ifiofiiofi Qf the f3}ft};L3e1*ty.
the c0;1f,3nt1’0z:1 cf the _p1air1tifi7;’pr:tifi0I1e.1′
Vthev. ;:§versjs; per£tait1i11g to the present suit on the
*._Wester:1 Egide of the p€ti’iii0I1C1″] piai11tiff’s propartiy is not
by {he resporadsnt./def?-iridant. Ufldfil” thesc
c§;r<:u3;1sta11¢3es, when tilt: app1j.cati0I1 is fiied for appoizltznent
of a Commissioner to R1102? whsther the dei?t311c£a3.13; has put
up C{}I1S{I"l1C1;i0I"1 in accoxriéazice with the SE3j£1C€iO2{1€d. plan 011
the Sim purchased by him with refarencte 'EQ the
mea3111'emc.ni:.s of his properit}; des:"::1*ibr:d in $116 mi}:-:= '«:1€'5;d
beicmgirzg te him and so alsca the 4' V-
petiti011er]p}ai11tifi’, it would not b_a2….p_Qssib’1é”Vii)’: *5″ .that
them is such encroaa::hme:’1t, ‘”Eve:’1′.Ti€’ tlie_meén31i-r.f:%:né3.1_£
of the entire: »:30nstrL1cti0’n I’f ihfi. L
smicrfianeé plan Whethcz’ the____j§1<9_pe.;"ty {:¥f~ Q16 piaix1tiiY is
fincroached or not C33,)" _;3.:;_¢:ti:::jfL&§ii*ia:*d» fiiifiy if there is spot.
i11spec'ti0n to mc.as111"€v.Afi"i2;. p1*é1:r;e1fti€§€§wVfE_1:.1" 'reference to tile
sa11C?i0z1:::d plan deed..S'-résgjersiivééiy.
8. U:1derV”‘ihe’s§: the petriticm i3 aliewcd.
Cxgmseqllentlfiz”, the épgfih éatizan ‘f’;1£:dIi1:1{1€:r Orciar 26 Rule .5} in
£.A.v1..3.is a1Sp’}3i1Q i§;:i;i.
am directed to file meme csf
‘-igxsfnactiorxeé’–.:aie:1g«.”_wii;t1V’Qthe Hams: of C{)I]1II1iSSi{)I}fi’.iT’ to be
ajfgpeiagkzcia
Sd/-3
TEEDGE