High Court Karnataka High Court

Sri G M Swamy S/O Gurumalla Devaru vs Sri M P Puttanna S/O … on 4 December, 2008

Karnataka High Court
Sri G M Swamy S/O Gurumalla Devaru vs Sri M P Puttanna S/O … on 4 December, 2008
Author: V.Jagannathan
IN THE HIGH mum' 012 KARNATAKA AT BANGAL£3k$f'%%:<  

Dated; This the 421: day of Decemxaer 2%{j0a% ;   

BEE-'(DRE   ,

'm£«: HGWBLE MR.«.JUSI'iCE :gI.J.aa;;§gN%¢JA*:§;iA.pé'   '  1'

REGULAR SECOND A15'_PEAL Ixiio. 1'8::9zT;éd{}€:j...V  
BE'i'I'W'E1¥5iN ;

1.

G.I%/L swam’?

S/C) <3URUM_ALL& aggram;

56 :~rEARs.;_’ ” – *
2 5;-.’.2:>;1_’M..MAiéi..:gz:)£;s;A§>P;av

1 s;.;;’.KALisu*C_rA§éPA:¢A MAHADEVAPPA
…. _ A’:}E;£m13.1;-‘:i__62’ ‘mg-3V_

BOTH ARE» ‘§%..,(€3.T1sAL%Qox€;t;§2 VTLLAGE
T ?=¥ARASi’P i§ i12_:V_ILLA’G.E’
MYSQF:Ei ES’}”€,) {}.(3;i _

“~ ‘ APPELL&N’FS

” _ (33; vi NAR?§S§’fvi’i9fAN, Am: )

A V ‘ SR: ‘:s::i.PT”PuTrANNA
1- 8.; O -9~s;;TTAsaMA<::HAR:

~AC52;3’5;D AEQUT 53 YRS
.A R’;’–O MOOGUR WLLAGE
” T NAf€:§SIPUi~2A TALUK

MYS-ORE 5?O O01.

RESPONBEKT

BSA FILED U/S 180 CF53 AGAINST THE
JUDGMENT ANS DEGREE $ATE:£}:3.8.3.’2()fi6 PASSED EN
RAKNEB 12f2001 ON THE FILE {BF THE CIVIL JUDGE
(SR.B?J.},§ T’.NARASIPURA, DISEK/£iSSiNG THE Ai7’PEAL AND

CG§~IP’l’§’€¥ViI’NG THEE JLEDGMENT’ AND DEGREE DATE-D:

6.41993 PASSED EN 03.530. 58?/1990 mi THE
“rmo::;LQw_1N”;} .{ ‘-

J U D C;

Heard tha ifiafljfid {gr T_§;jipp}§§*311ants
and raspoxzdant has %.a’§;$€3i§ i§iespite sersrica.

‘2 . Suf:§;:1issi€:§1:” ” V COL11E1S€1
is that tha
S€iCOIld_A thfi plaintiffs aggrieved

by tlue c{)71:e.4{;1;r:'<=§i1t"i3i1c"§i!i:§;4of facts of {the courts belew

by ,.x$§'1r'if:cE1 guit" fly the p1aj:m:ifl"s for de(:1aratin

»a1zrl_ pf;1’:£1}3§i§iiI11Z injunction came tc: be dis1:;1i5se.-d by

‘.–.(:}::h1VfrL’V1’t and ma legmwer appeliats COLEIT,

C0I?;i”fi_’fi1;’1{:C1.V4§’T.§’1(“;’ 3-a113r::, but :’1eve1’t11e1esS the iinpertant

A V. éfipzict which required ‘(,0 be considered by this c01.1rt

uiégg Q3 ta Whfffhfil’ ihfi judgjmezrfl: 0f ‘the iawer appellate

Wcourt (33:11 be heici 7:0 be sustainabit”: in iaw Whfilli the

imzssez’ apgeiiate csurt did; net. pa$$ any-* Gfdfii’ on the

5%

facttim Sf encmachmem. by the parties cgzzcénied,

the judgment of €326 iower appellatc: Court tkzerefére:

has to be interfered with and the matte!’ wi11V..h.§3;_Ué’ ”

133 $3111 back to the lower appeiiate ceuxfg _1;§§’~s:f{>:i_fs’i<i'e:%'*

{ha saivtji applications flied, if :1§¢es$ai;§:," .z;;:f§:€é:5V'__

h€31'i11g bath partifiis, : _'t11t=:"—<f:.{§t;rJ:'ti A' V

appoimimem; of (;?:)I;1:11issi<3fi":;:1:9.V'%'is' €:sVSc=.:':§_€i2ai, fi'1ay'
pasas an oréer to the éiaid :$*3%P_J§"~~ti1e1'e–a:fté§;, after
ccnsiciérirxg the gnatzzep can
be disposed the appeiiate
:::<)m't éfiffil–}j%i"J<;"<.;{#{§-…__1ft:E!:(§E1Sifi(iI' the question of
piacing '§§:%;"i*E;fgis€eI'€C1 doixuzntixlt Ex.I}3.

E2» E1? visw off the abmse reasons, I réfrain

.§m:~m ;1;ai(i2::§g"~fLu'ther 0hSe1**«sa'£:i013.$ an the Itnerits 01" the

pass the fofiowirzg Qrcier.

” ;?i’16 appgai is aiiewad. The 15′: subsiantiai

A C_’ ” r}:1:é’:3;i§:i(;+I’: af iaw fi§”iS€S far cansideraiiefi is answemci

.’ ziggaiasi the View taken by this flower apgeiiate mart,

‘gut the 234 Su¥:;s*.:a:}’£,ia1 Qi1€:$’€i{)I}. of law’ neeéis {:3 be

£653: 996:1 to 306 s.301’1sidt§r€d by the iw€:r appeliats

%

:3

C0111′: Sifiifii’ hearizzg both Sides. The apjfjeai iihe1:’e§<::1'€ is

aiiawed iii; the extant 01' mafia? being remanded iefmi

Iowa' a,p§3ei}.a1:t: 0911?: by setting aside: the %;Sj;'" " 3

the Lrrswer app€§};ate c:3u:"t.

3′, §:30t:h paartiiizg are dire§€:.:€c:’i_’_7:o’: afégatéaén» W

1:316 lmwngz’ apgéiiate ceufi: G£3 €3~,_1.2{}'{}9_
the E09961′ appefiam. (:(::’:§3′–‘§E– co€:$:i€§:iirA.£{}f?’.{i§:S within 2. perked 0:? six

::’:1€}§”1i._!”_1$ flféiirz §.1::€_€§at%;_ £$f this _§u(ig§eI:_t. Recgyds be

sefii i:i:;-V. ti-11¢ ie2§x%*é’f””Q¢ppe§iate 30111;’: forthwith. Ail

€%{i;z:1fe::’1,iii<::i1:3*« u€i§fT8 :.§€fiZ open Sd/,

Judge