IN THEL’ H1’f§’rH COURT GP’ KARNA’I’AEiA AT’ BAN CEALORE
i:3A’1′}:1:> -‘1’m3 ‘mg izoth DAY <39 c)<:*1'z:n23;&:}~2, 2010
BEP'{}RE
TEE HOFPBLE mR..IUsTIc:E H.BzLLA?m %
I~2}£:{?'rULAR $:3:c:';:m3 AE'P£§A.L 2 13i5;i§T2c:;;5_': '- ' _
BETWEEK:
E%§1i.M.M.}3I1oo(i€sha,
S/c;.Ma11j€ iiowcia,
Aged 36 fJ€£”:1}”‘S, V
Resitling at Madagaddanah:;i]1i%” T -A
Viiiage, Bagur Hobli,
Channasfayapatna Taiuig,
H,8.SS8I1 flistxict ” ‘
Pin. 373116 ”” ”
(E33; Sri Viskzzflt Bf_13t,_,– ~ .
AND:
A . . . . . .. N
S /Q. I\Ei11g,¢ Gpwgi 3,’ A ._ V
Age:=.111ajor, TAI~€a:fs1<ie:3t. '-:21
MacEaga<i~tT£a11ah"a1li Viiiage,
L'-Bagur Hiobii, _ .
V i; C11z:=-._nnarayap–ama” Taluk,
_ _jj{ia§_.sa_1’1 Dist:f,§xji:–;Jiz1 .5731 16.
c 5~_-‘{_’1’*i Sfif, Raja$i”1e::ka1’a, Adv.)
1fnh§”z§°?t17r
VT -Z!-‘iiis Regtfim’ Secofid Appeal i”ii<::d_
=€3:E;.C. agairmt the J1.:zdg11zc:nt and Dccrcc d.ated '22/{)4/2006
L1//..
. , .APPELLAE\3″I’
…i<3ESPON DENT
uI1(;'£e1* Sec. M; of
passrzci in R.A.N'0.99/2002 on the file of the Civii Judge (Sr.
D11.) Chammraypatna, dismissing the appeai and cozifrinixag
the Judg:me:11t and D€3CI'€<f: dated 8/8/200} passed in_ OS.
r«1442/1993 (M1 the inc :5 the cam; Judge p;fi.d3fiJ
sfjihanxaarayapatxla.
This Regular Secorlti Appeal comizxg on ..£.’0r_: ‘*:a;(‘m.:1}.5s.s1cx1V*1’
this day, U363 Court deiivered the f013owi11g:–.. A
JUBGmENf
This is pIair1I:,ifi”‘s srszconci a~}3§3c3v;,§’;:’i’:~
The appe1iar1–t_;f;i;3j§ij1ti?§1′ ” suit in
<Z).S.No.44£2/1993 i"or .p6:r,t11an31;s.";:-inj–1;;11;:i;ib:1g {.'i'1J1e case 0ft"1'1e
appei1aI1i:–p1a§1V1–ti1fV'A3a%;:s;':': 20 guntas of Eand in
S§.I.N'z:1(;§’1é(§2’tiipia-‘_E’aI’1si1<ia3:' 1191' grazri of tliata 1al"1(l and
H163'.'1TE:§h$ild§§;§Z'_ 'gTi3:l;1'§§(§ the lajrnji and issuz-:r:i {ha grant
'*~*"..:*.v:ftV1'tii'1(:::tz«;=_,."M '1"_'t1 e~'§g1],3pe11a1"1t. is in possessicm and enjoylzzmlt; of
'Suit ésciis-;éi;£L1i6 property' and the I*espo:1ci::1'1t: tr_i€:(i 'to
i,i'"<–"::?1;1§:i_:"s3_» eséild (iis;30ss<::s$ that appe=:ii3:"1t. fmzra suit; s<:1"1€:duie:
'§3r@p;»::':fé'. T}1fi'}f'€fif}I'€J appc:1i3;ut. flied the suit: for paI*1:11a1T1eI:ii
1/ /I . 'V 'T ' T .._ i1'1j-1t1*:£:{io1'3.
3. The resp0ncie:<1t resieted the SE12'; C()I'1i.€I1{iiI1g mat.
he has been <':uEtjvati1"1g the suit 1312.221 si.11c::e 1982 {iI1f::i?"';i71é:1S
cieveioped the propertgsz by investirlg huge a5;'i~;;c:'_t;;~1'e._1_';:' {J17
?.:20,00€}/- and he is flowing crops like Ragi, '
It is also sI:at.ed, the res_p0nde£1t £1235 "app_1.ie§;itir;v1i1
regixlarisation. cf the laud ami thehas L.
suit scheduie property and has t11e~si§et:ch:’a1’1d fine
a1110t.1I1t has been 1*eceive§l,_._”‘:f’r01:–é;1 3:215 ~ ..w_;=es”pQI1cie11t. and the
appeliam: with the poiitical infiuexieei.he;é”,§:1e1j19:ged to get the
grant certificate fiasi 1. efiaiieiaged before the
Assistaxfi (i’,fz:w_111:I4’1i.ss:i_ci>’;’:1VI§;.re§g_ “}T1:ie:jef2)re, the respo1’1de11i: has
prayed for dis11’i’ies:sz11vQi’§}1e._S11i.’s§;
‘I’i%§e tfial Court c0nsicie1*i11g the mateeriai on record
has fiel{i.e’_iIia;t.4}:§1v§: z£1:~pefla1’1E: has fiaileci to “prove his possessicm
kjif i_11i.eI’ie:fe11r:é:’ zmiti the 1*es:apo1’1dent; is in possessi<;)11 amii has
" é;1§$i1£;i'ssec1 the= $1111..
Eff _.u»”‘1’}1e a.ppella11t has filed appeal in RA No.99/()2.
..a3§peflate (tour: by its jmigzxient arid decree dated
[/,
224-2066 has dismissed {he appeai, co1’1I11:mi41i1g? }’_3__c:
J L1dg111e;m; arlci Dec.r<~;:c=: passed by the: trial Court.
6. ‘I’l1erei”1’e, this second appeal.
7. ‘I’1″1t’*: learnsd counsel 1316
that 1111:: Courts below have_e1*red i_1f_1_V}:’xvism._ivssi1’ig ‘E116 Hsixit. He
alsa sL:.bn1it:{ed that the }is”–i;§:_ p(;ss€-ssiorl and
‘ V ‘ ‘Lin 2
S/\autho1’1sed
cuItivatio11 was __1v:gi.1_Ia3ti.sfrf:d .i.f;agiC4: fjjexeibre, the (fiourts
enj0yn1e1’1t of the sui_t:”s(:I1ed{1Ie’ hi
below wezm Jiitii ” the suit. He also
subzI1itteci ¥’:.I’:é ~p1’0w that {E16 épbéiiarlt is in possession and
e,1?;;ji§j»f111cf:I’1;::j éééiiédtxie propexty and ti’;:er<.~:ibre, the
Eouris b;~:.16u'*,,§V§rcj11.stfiied in dismissi1*1g the suit.
[V8, ;"a,.s:", $g$,ai1'1st: this, the Iearfied counsei for
:;"<§S4p§:£I3dVeii*t._ siibnaitted that the Courts below on proper
" éyagzfiideigatioix of the materiai on record have riglltiy dismissed
"tI:1_c§ Suiii arxd thc=:I'ef0re, the ir;1pugned Judgments atlzii Decrees
L/,.
d(} 110: Cal} £131′ i11t.e1’fe1’€:I1Ce. He also s11bInit1.ed that
<'3oLzI'ts beiow ixave co:1C1Nure11t1y held that: the respom;i$1f;'ti;j
possessi0I1 and e:njoyme:'1't of the suit. scheduie pi'e:;Vpc:jIV't;y
the suit. is for bear injt.11'1ct:ion and thefefb1*e,–'_4tI1_e jimpugrleciv-VA
J't.IdgII1€.I1?ZS and Decrees do 1'1()'i. call f'0i=é;i.r1:éT§§ri%:1'é12<§é… 'V Ha'
submitted that the gant made i1".'. 1}';i._'_£é'O"El1: «;1_f r.E'1e
b€€11 ca11C<~:l}ed and the ma.1:1':er is§*3j1'cn.v ';3e:f1~dif1gV' bef01"e the
Karxlataka Appeflatfi: '£'rib1mé£.V_ A:-;11'1c§* i§o?' $§y:i§§s!;a11t'iaiVVq11E:stioI1 of
iaw a1'ises £101' COI1Si,d€:I'a'ti0I1 iii _§iI;is-…§:i'p1}3_3§_-.a:'1Ci-.tj'1e1'*eib1"e, the
appea} is li£3.bi'€""t0. di§;:{1§sé;::(i;-
9. I fzave Caréifiiigs ‘Tc<;i1s3}d:eret:1 the submis:~::i0I1s made:
by learned C{}LlI1S€§ £232'. E3"-a1"t1$S;* "
Edi) not merii: in the submission Qt'
Eea1'Iii:_d"1;;<31;1;i'1$<:1% i1$I~T.ax;.;;3elIa11t.. it is reievant. £0 Imte, the suit
7 , i:»;;V)§'0r' pei':1}a;r;:::e:" j;njLn'1ci:i011. Thr: ap;_J<:11aI1t claims that he is
"':%i5t'v";f;o&;s<::ssi:§Iv:V..and erijoyxxzerzi; of the Suit scrheduie pmp<~*:1't:§,r'
– ‘aI1’c’ii _ 1’16?’ iS_.A*’C1_1itivati;:1g i:h<~:: izmci m1at1t£"3<);'isediy afid it was
V gr';§i1':~t.5{i: in his favauzf. '1_"'i1e r<~:sp01}de:'1E: ciaims that he is in
[/4
p0Sst:ssi01'1 311:1 €1}._3"()y1:_11t3I11; of thfi: Suit Sc:i1eduEe g31'0p€:*§y_44atV1(i
he is cL1ii;ivati11g the iami Lu'1aut}:1orise(iijv axld t;E'3.<«: ;1T.1;§«;f§-53"' _
in favour 0ft;}:1e. appeliaxlt has D6611 c}'1a}1¢1'1geci._' " ~ –'X 'V .
11. 11; ES I1(}t in ciisputtz that the glfaili. 1i1:?ad’€_.’i;i1.uikiugiiiifi
:21′ th@ appeilmxt has been caI1c{éIl_éd_ a11(i~ th-:3 flow’ = L
prgznding befbre the Km:1ataj<a = $30!}: the
Courts below have C0flCLu'féf1gi}?– rgspoxldexlt is in
possessicm of the §:_*;1Vi3:__'sc§'1iétii'z;1Vi§; " I.'hemfore, the
impugned I231' i1';:te1'fe1'e11ce.
‘F}f:z6re is I’10:.:11e1″i£:TA’i.:3._-,t:1;i’s.Vap§5eaj afisi no substazfiiaj qu&s”£;io3:1
of law arises (:or1side1re1i_i’:;1: 1″‘ii*i this émpeai and t1’1e1″ef::3re,
the appeal; is Iiaiaié ix} :;iiS1’z1issci’:d.
‘V -1316 appeal is dismissed. No (303115.
Sd/..
JUDGE