High Court Karnataka High Court

Sri N Jagadish S/O Narasappa vs Sri K A Shashidhar S/O K V … on 30 June, 2009

Karnataka High Court
Sri N Jagadish S/O Narasappa vs Sri K A Shashidhar S/O K V … on 30 June, 2009
Author: H.G.Ramesh


§~,i§’Z’–‘; ?’=${3.§S953{}{39{C?CT}
§sf§¥ §°éI1SC,C”¢’§,k E «:%31f2fi§9

§’\J

‘TH§S §’sf§§’§§ {S FELEES SNSER fif€I}ER’ $3 RULE iii”)
C)?’ CFC AGAEEVST THE OR{)EF+Z BATES 2ES¢1Q_.2{)08
RIXSSEE3 Oi? E.;’~’1.NG,1 EN C},S.?~%{}.2931,!2088 O}’§ Ti””IE
FILE’; 0? THE V 3Xf3i3I’§’IO?¥’z3sL CETY CEVIL_.'<;§§3"¥3€3:%E,

BAE'~i£}:%.LOREZ CE'1?'Y, é§LLQ"arV§N€.} I.A.NO,3; §*§:;;?:::4':;':s:-:V;:Ei£2.'

CREEK 3% REELES E, ANS 2 SPCE §'(}R T3.

M§s{:.cw,,.143:;2aa9 ES FELES LE§*€§.}Ei§1’i:£5},§’S:E;’2; 4%.: ” V

Riga 5* R,/W SECTMN 151 GF:’5C3PC’PR£§Y£;?I{3″ ‘1?'{_3 8’35’A’i’.
THE QRDEZRS PEESSED BY THE: V”A–D{3§f1’iAQi’~€ALf-Ci’3;fT’£

CEVEL JUDGE AT B£3a?\§*C}§§LQRE 3?%1_ig.}:_vPéGS,fV_-&.”§»E ‘~DP&4’i'””;.€?D’*–u
2?:’3,1G.2€}G8, UI’%§ER {ERQER RU£,,_E’.;8 1 &Nf.};2..V§3P’_.:CP{3._L»
ifxf GS .§’€£’};2931[i3GQ8 T§LL-.__’i7’I#§’E DESF’QSL£1£;”:V€}§?’ ‘F’HE3

PRESEN? A?PE¢%Ly

‘§’§~§§S Mm akmg }.;é:”2:rh ;%;§:S£;fL’::34’L{:-43H2009 comma
or; $0}? Pu’:}M¥S$iGN T’HiS*-D’fi;_Y’;jf1–iE.__s:,:Q’UTR’I’ DELEVEREE
THE: .§’€,>LLG”«£’JE3\§G: ” ._ T ‘ _

”” M G mm r

……;

‘§E:a§.S’– La_’p+;”2§aVf£’ §;§AV§§<:f}<§:;d;i§;ts 3; am} 3 is =£§3{'€C{€d against

an ;I;§£é§'§$cute1;§'-Afifésr fiatéé 25.132908 passeé by me Triai

fiiézgfi sf Eihe V Adéifiezgal {Zit§=' Civil séudge,

"'3ar;-*:gg{:c:é-« me Suit in as I'=§0'2§.'31;'2GQ8 in $0 far as

it §':?;iaf;€V3' .10' :é.3};o"%5:3Zfig csf §,A.?=§Q.§ ffiad $5; tha piaimifi" unéer

ViZ}r{§Le:" '.39.. Rafifis E agzé 2; fif €l?$ 3&3: ¥°€8'i§"ai"£1i{1g siafemiairé,

Ei§<}:.»Eh..A&"3*<3m pufiigzzg "aw a..:1§: ffifihfif (3Gfi$§§'§EC'€§§i"i 911 {ha 3313?:

.@.:,i<}p€:'*?::§_: '($1 the riéggxasai :3? {E26 gait.

§v=§F3–'a ?€O.6S'§%!2G09{CPC)
mar E2§§SCfiCiVI,.i431!28Q§

f,¢J

2. I have hearé the itzarfied ccrunsei

and parufifid the impugned erder.

3. It Es not in disputa thatfiiae srgziiv’ ‘4

Eaears 81116 955.5’ A gerusai of ‘Eh€:1″i;1:’pugn€-:& <:3"£":<i1~-;-*~";f*i,T_'

wauid show that d€f€I1daI}.§; §'5–f§§.2 éésafi jéiie

Gwnez" sf ax} extent <;f__3 acre____€:%f~,_ia1f;d "S}g,AN§§5.38/ 1
and she said the Suit "p{9Qpér%jg' _N0.é :0 the

piaintiffs vemiéfl' .92. 23.1.20<33.

SLi7bseq§:€§3_”£i’§?; 5I§:h_§f9$%air§”*«f}§:€:ma1nm3; 3015} it ‘:0 {E26
pgaixzzigffiy’ 3.%;»gg;4g;m{;;%[%sa;a smea dated <2.$.2@0§.
Efiefszfzéiazzt f€e:"f_ '¥s::§§~?e sf am aferasaié sits, said
"aha fijztizfi. 3 a%::3'f<€%V'V§§:: 33301:? {if {§_§fs::'2§&1";§. N53 zmé

'd6:i'&1:d*a3@t, E'€'::§.3 iI}€%§;§"';{} Said the '£f€§'§-' Sui: §§'€..}}}€E";§E La.

%;i_?;1€_,NC:%,f€}',i&?§3i€;f§f:.. was sarigézz" said 1:": favour 9:" tbs:

p§a;§,::i:.if?$ 'a§.$:1{AiT;fif ta ziaféindant Na. 1. "§'h€z"€fm"€, bath

iha §§%ai:3.j§;'§§§.:_~;m{} fififfiiléafii $33,} 3% siaimiizg téiie :43

"'-'«.__%;E;*»::& su€'é:___3;}rp@§’*£ja:* I’fi}L}’ifig an izha raspfiative Saia

:T§%~i:€:;§é”~«§::a§€:c:3%§d in %:i”z€%.3* faveur. ‘Fm: trial Saar: on
V_ __;:,f<2§i::s§;<i'7€3.'*a_'z31<H1 sf éihs maize? has rs-:$%;raj.:*1e{§ aiefeiidarzé:
fmzérz ;;ui;iiz.1g 31;: air; fu:'€;hs3;r Céinszructiszz an

my}

?'&=i§1-53 ?*E{"}.€§8?§f2.6t39{{7PC}
553%' ?v£§SC.€fVL. 3 £13 i:';'2{§{}§

the 323%: property' psnding disgosal 0f the suit. it is

reievant to refer to ma faiiowing reasoning pf

trig} Czmrt;

“I2. ….. ., The pl_aizzt;f”f ef;’z%’.=i’::i’ f_i’_V:,e=d’2 “‘~
firm: defendant!’ are ciaimizizg Sit;€§fi~EV.:7: H
the suit praperty. By :g:3;er:;s4ing; ‘€ahe pféiratbs, ”

it is ciear that the flfét'”£€éf€nd%:’:’,F??f f’Zf1$: S
pap haiiow brick: ;j.$€ruct;:,.r»,=;f”:iA;:51’$Q ?’G;0f”‘3-F%U§?’Ei
The piaintgff’ }u:?,§’ _ if-fi;’i;*s.A:”‘%$z;if far
declarcziiion, pqséeséiéri, ‘§.},é;Vr§?:aztent

énjazzsctiagz, “::;1 _«’*.*§ rfa_m;d:};%ory”‘ €f1-_,i:.;;%;gé€io:z, This

;é: £%é* ?u?a.6 in favaur

of {he registered saie
&ee&”a27;.;ztt;’«:%g¢?VV”f.;;Z*’:,3j’.4′;;-“: me zmm defendant
‘;§4u;’?’c;3’2aéVe€2.. ezfiire extent af 1 acre fmm

AV y,V,§:é€lé:=:.é” ..§$f€;”iV§§ ?”i€ arzé her 3012 under the

A ‘i ‘gfiaée deed dazed E4.E2.;2Q04 :16,
re 3526 sefiging af site 3350.6 if:

;?°i’3E}§:’£%?’5#f~ Cfzenfiamma, 2%: me agreemenf

n ih:e’z*as§ is a rectitaé 2’22 this yespect. Se zméer
H facts wié circzmasfazzces af flee case,
aéaim 3f the piaiyzzgfi’ ifzaé if 222% fifsz
fiafe:/zfiazzi fig aiiawefi Ea pmcerefi wiéél me
cgyzsznaaiiarz fusfizgr, if Zea&3 fa mmizipiécizy

af pméeedizzgsé }’2a$ is $5 acmpéfed. if the

fix: éefegzdarzé is aéiawed :9 gm: asp fisréézer

Sew

E§r’§§C?’~. ?~§8.58§i’2§}fi’}{CPC}
A;”2v’ MISC.C”v’§,. E £3 é?2§’G9

cmrzstmctiorz on five suit property it wiié

defirziteiy resusss an muétipiicity of

pmceedirzga. E328 Court has to preserve«V.t}g;:.VV’: -4

pmperty as on the daie zyffilirzg of ” H

in wder ta amid :?2,:;z.££ip§ic3£é y§””

praceeéingai ”

5%. {Tm ‘the facts $1’ ‘iIrz.¢V’case,”ii2 <§§;}im§.0.n,
iha fiiscrsiioiz €X€fCiS €–& . VL':3{;§:.VV%"":1fia} Gear: in
resirainifig appeiiarii Rafi, i:.:eri«ei:'i"v,f:'::::*;:"' putting 11;:
any fzartiéyar i_&:€}:::i:?stfi_:";.::;;"¥:ia;r.%:':'V. {::%Tmi£:"?:""'§:'}e said :0 he
ar'eitra:"}; :<:'ag:;z9'i€'i1::§ zzazgfisci far $235 app€:1§zmis aria §§I”{‘:C§ the

{rig} C{§’E,iZ”€ iii} {fiS§§{}$€ af 152$ 3311?, :’3§§p€{§§{1§{}§iS§}:” am? in

3

Z%éFA zx5{3.é$9z2s§<§{«::i.pc:»
A.f'E*;" M:sC..c%z-1. §%3§;"3G{':%»}

';';'r\

an}-* étvaiat Wiihin Six mczaths frcm {ha

:"€CE§ip?L/p1"$d{LiCfiGZ"i sf a gap}: sf "this order.

Appcai {iisniigsed hm: §%}i{E1'« ._':}£1e»;'

d§;f€C"'€i$f§,

Tudgé

°,:":';%;j~