High Court Karnataka High Court

Sri K G Mallappa S/O Rudrappa vs Sri Thogaleri Chandrappa S/O … on 18 February, 2009

Karnataka High Court
Sri K G Mallappa S/O Rudrappa vs Sri Thogaleri Chandrappa S/O … on 18 February, 2009
Author: H N Das


3 BSA. 955 f 25395

IN THE Hima QEOURT 012′ £~’;%RNATAKA, BANGALORE

FEATFZB ‘r’ms; THFE mm my 0:? :2’F:Rr2::ARv..A;2§:>nV<§ '

BEFORE

ms }~1ON'BLE MR.JLIS'I'ICE H.N.:'NA{§Af:»§{}§:¥;*%f§'

REGULAR SECIEND APf5.E:§.L N02"'~€3€3:"}!_'2i'}(§fi':._ "'~

BETWE}}f–N:=

SRE K G MALL-APPA.

Sfifi }?z”:;m%:’.:”*:7;*.,
Aua1;A5uLn”/2yuAg5’/”” 1 z . _
(me : AGRICLILrU’R:3″:1 g A ‘
Ry? i:zflx?vEBzAx$:!.E.’. fur’ ‘. Z” .

DAVANAGEME ‘i’A_i..«h_’».ié 3.2;. L>:s<ir;.f:~::z;::.',.–

____ H     * " . ...APPELLAN'}'

{BY SR!   % 7

AND:~ " 4' ' V .' "  

SR: ‘:’z-:;:3;c;;a;..ER§ CH_§;NDR APP&,

,”:”%:n.1£’a*4*sr:1r”\'”~'<r:x *w=.'W_. .
v &..ffV!»Jl!rvl7El1'1lE'.l__u.V? 3:1 :1; ~~~~~ ~

A._gx<.;,:_-;~_:.;: ABQUE' _&='2_Y1:'4%:€E:}l

DAV£?J?:GERE iTALL¥K ('S5 DISTRECT.

: ‘?§GB’vI4CU_E;TA{§RIST,
1″: i”..r’*=e 5.?’-an ME x.a.)zE;:Lra<;z~qEzs:T AND DEGREE {BATES 2?,<39.:-005 993550
.."{?3….EE.A'MO.90f2£}Q4 mz THE ma cm' $35 1 £§D§L.{7§ViL

".1ff§"£"'za"I"? if'-T': mm': '.'"\:%"€}"!€B§:'""–¥'?E'"'3¥f'~ f\i'C*-&K?<;"%<I.'* Tr": "l"~I¥I?'~ I"';f'1¥".'A3'
iJ"5.}£.JK.l!.,'/ !3.)1\.l_a'1V.} 1"/:L1r;L1:\N..:1M;1\1_.:, L;1sJ1¥i1s.n.: mt x11L.e iiLa'.i!.l…J

'".e%f\§L) {:U§'~:§+'1§~:5'vI.§N{,% THEE JL13_)€3M§.'§'*é'3;' ANL3 !)i:'§€}%<,Ij-£5 DP§!°!:l£}

WAIM

7? RSA €535 ff-3*J{,'–z':3

$3.09 2094 PASSED IN O.S.NO.179f1Q9t'§ CAN THE
m 1'? n ..

fI’£”%f’%F”:’= 1′ H”: ha? 1 ‘§’xi’&'{%°:’.2fi.f”‘%¥’.’-‘:”‘3¥”?’
L) M .a_Jz1.} LJl.lU£3.iV’k.»ELJ1\1.l»

g.}{_l{)C}E§{‘._E2_§I_’_¥’ V’

This ssecomd apgeag is fifszégmezxt
arid decree of the 98.03.2004 3111
O.S.1′?9_!1996 pas’$r3§1 Davaflagere
mad the V%¢1g’;’:%e;4i’ 27.99.2005 in
R.A.:~4e.9Q; ;:;Q::;~<1_ cm}. Jurige {Sr.Q1:1._.}

dismissilig the s$vi:i?:Vs:zfJji21Vai11:if}"..for mandatcarj; izxjunction.

2. Ag;-ggeiiailt-,_is’..Vfi1::.fialaintifi” and respendsnt is the

.,.g3_6f€::{i:i;1t:_:I:sefors “i£:«s…__.itr£;a1 Czsurt. En 311$ jzzdgment fer

“.;:@’;”2.s§e’::i€:};3;<:gf_.;i'i1€"'p:;a"ties are 3:z~':f€m5:d to their status before the

tri3i'C~:;r.:rt.V ' "

3. a Péaintiff rslaimiug ta be the evmer in posssssien :72?

VA schedtiie §3m§€1″‘€§.-* filed a suit in Q.f§,¥f?’E{! 1996

VA agaigist the tiefszzdagm far ma:1fiatG1′”y iIljfi.I1CfiGE1 is remeve the

é{z:1a:2’§3:10:*ised crzmgtmcuien put 11;} by 111$ defendant by

$:1<3r0aCI3.ing one gtznia <33" iand in the gjiaim 'A' 3c.}1e=:1u§se

(%\,/x,»*'\'~

This 3.139631 Comixlg am far admissis3:1…r1:r.§:-,:.Vv the" é

RS3 9&6 X 22001:":

LG

§3mp€;r’ty. The encroached yomisn by the c1efe:nda;:t._ £3

d.esr::1’ibed as piasém. ‘B’ Sfifhfifllllfi propmtgr.

4. Tha tiaffindant €f11t.€}€’€{3. a;3pea1′:21:ce_.E:sf<§b€, trfiati; "

Court, fled xvzfitten statsment i:1te1*a1iz2;' c0;1:¢;}.d'i;z;§ f

119: auatrrczached the 'A' $CI1€d113;€ pro 3;}.-.: ft':3-'.
Cfafitéfldfid that the property dx¢3su:'%'::'i?:<.9:c?: as 1% the
yropeziy baionging '£0 him : E't is a}x'sv<v§'Ac{i}V11t€z:dsd
that on eariier occasien, 993 fans: grzmi:
of deem: sf came to be
dismissed é§i3:§1:=iS hit "9315: pzincipim Gf
res3'udica§a'; ths trial Cami. frameci
the f0I}osx.é{n_g is§_3:ia3:s}'§ «. VV " .

$3 5' * _'§:fhei}-"z¢1*'i'."{1€ §}r<::ve3 $113.! 115 is $1156 :3W:1€,;:

Qui-"5?-~* .–sr."Jv.,..,~"§w.¥,~.~ in…-3 1 « . . . V W A -70' "L" Mp~n..2r.+n«..w»$ .,',~.m.«'v£4-.','.-.
Eu 1: ..-:u-.,1u,=s_:L_gua, .|a.,uu ugr nae uz n.,51ou.,1L,u £4-<:u. L.u,,zuu

dated 131?, 19:37:»

Vii} " ~.,°"2.¥hefl1¢.:;* the plaizltifi groves 1:313: tbs defendant
._..;:,-5 ;~._-,,.n,m,.t….a 5:? 'L' r"'e*H :.« 123-,' was-' ,".m1.,,.;z..1m 1..,.-,3
l'z,1.lJ.,x.¥.l.}l5l.\/iii;-Ll '.3 1'3. uL:L 1.11 l..Lli., I1 \?\/.¥.1KmLl.(..l..§.l..- 1Cl.Ll.LI.
_.-5:3 S£10wn in 53591:) in gglaznt sgetcn Le" :11 '5'
.§:.<":§1e{iu3® 1-'**'""' """'"' put {3<}Z}.i}{1'"€.1C'I.iG11 ' 1 $33 331118?

bu-'
In .

1%.: l3..I_lA\..L 1.1(..&\.3_

A “§?i3’het31$1* £116 plaintifi is antitled fer ,mandat0::;

–¢x§»»-..«,«-.+§-mm (‘Viv .-.»-nag,-1-.5+ -i'”.,f’}
Ll_£L;1J1.l\.~L£K}1..I. £3153 s3KJl..L$3_l.L .I.\J’L E

E iv} ‘iA2’§1€t}1e1* tha gait is :10: maizitainabls. in Vi€’.’e’57 {Sf

_’–;4′,..«.,.-h.r.4 ,…..3 Jn,w–xM * N H W W &’~w’E J,” :’\ C”‘- ~”}A€’1l1.-‘\s””§:’§
Jutigillhiil €.!.,£1l.,L uLJuu.,u yaaauu 111 ‘u.sJ.4.’r:*; ,e.:’:2n._:

and this suit is hit by iaw cf rtsgudicata?

r2\~”*