Karnataka High Court
Sri Narayanappa vs The Deputy Commissioner on 24 November, 2008
Pa§i'ag3,dTa .'}'a_{uk."~-- ---------- .. Petifimmrs
' Balagangadhm, Advocate)
' The "x3.::Agé-utgr C0}B.IIEiSSi{)I1=£1}f'
" IL.' , _'1":' 41"';}}_ kur.
§'I'i1e Assistaixt {lommissivzmer
.. " " Madhugiri Sub-Divisian
-1-
IN THE HIGH coum OF KARNATAKA _
zzwrers THIS THE 24*" may as % ~ %
aE?oséE 1 % A & A
THE HC?N'8LE MR.JUS1'I{;*§:f'~At§O&;iA§2i _SH;§f§§f¥;fi;§1#a€~€§UI§ARV: "
wax? PETITIQN rq¢;éé.":_q§/2a9?%(%KLmaisuR)
Between :
1, Naraya31appa'_ ' I H _ -
3/0 U3~aP§a;" 4'
Aged abqut, j,I§:agt's" _: " V .
2. Maflamga "
S/oiiflappa. 'V 'V _ _
AgedVVaohutV69,va:a1'3 '
Bath Agr:icu}turi:'~.t37" .--
R ,1 <3 Acha1i1n1aaah;a1}i._Vi1§agc
Y.Hos;a1cote'»H_ob'n
Q:
'A District
Madhugiri.
- 3 -
Survey 940.284 to an extent sf 3 acres 20 guntas, situated at
Jodi Achamanahaili, Y.N.H0aakott:, Pavagada Taiuk, based on
his possession by Mutation Entxy N'.8/8989.
mutation entry was questioned by the pctitione;*4bw1fi§:'3f.L:'tsf @316
prc:-§'6rty by fiiing appeal before th6»A--»a.s$istQ:l;i{
under Sectisan 136(2) 0f the Kainataiqa
appeai came to be éisfled of'i5;?i'€};¢ :1 ti':1"e§:ii§:nT'i§c§A the L'
name of the 431 responsciént in $0.1'? that the:
name cf the petitioner No.9 of the
Record of Rights.. 'I'he $€:i"i (:):I'C1€i2'_£S by the: Deputy
Commis3i0ne3;jj_ 'If£i;:1.k113i',,. Revi$i«:§11""'V"Pet17ti0n. In the
meanwhile, fificd ().S.No.15'7/ 2002
before {fie Pavagada, for cieclaratien and he
has becéjnggé' of adverse possession. and for
-:3t§1e1* A.CQ313f5Cfi.i€'I:3v.ti&§1."'I'€1i53;f$:: The suit came to be disposed by
" V. "the ' j1..iadgmer1t and dates! 30"' of October 2067'. It is
counsel agpearing on behalf of that
péfifiéiners. 4'31 respondent has filed one more suit. praying
. ‘V3’-:)2″ r<::1ie:f Gif spe{:i:f1c perfmmancfi based on an ailetged Agreement
In View cf dismissal {Jf O.S.Na.1.'37]2002, learned
M