W.-u
xx THE men COESRT or KARNATAKA
cmcurr amen AT mmnwan _ V
nwrzn THIS THE 13th ms? or F1n3RuAR?.;,fi§q9:~A.[.:f .
BEFORE
THE Hozwnnz MR auswzcs ng1o_1~xAN ‘s;:~i2aNrA.x;é;x’zc:évnAie;.””‘~.V ”
‘NR1’? pmxrxon no.3024§;»2oos(eM:¢i*cj*_
BETWEEK:
35:: ?R:%KAS§~é§ SK} N1N;~a>;.R_§’;AQ,~ _ _
i”~>E’1’I’F’i£’;«;§\Ii;”s’.R
(BY SR1; NE§§LCV>?ANT,VV}XDV.}
AND:
SEE ;M,A.MsA3,” “:iT-{:0 v:2AJE’$A§’m;s,GADg
AGE :3 yams, o<::<;:; PENVESEONEZQ
'V " «R; /v-.e;§”:’s»:<:;:3;,1,;s,, Ramriazsak,
':' UNDER ARTECLES 1226 AND
R2′? C’}§”‘T§+?:”:’. COi’§S’Y’§’T{§”f’§ON 0?’ §N£f}§fi PRAYENC: Ti} CALL FOR
A W,Ti*§E”§ ECQREES PER”§’§§E§’~I§N€3 TS “FEE CJKSE O.S.§’~IO:38GfG6
“.F’?OM”‘_.”§’HE COEERT SF’ iii ABDE… CIVEL $E}BGE{JR. EN} AK?
_ {:§’F”§£5i”E”\”15iF¥IP;i:} AND §}’?’C;:
THEE WRET’ ?E§’§’§”§’§Q§”»l’ CGMENG {ZEN {KER G§%BE§?€S, THEE
” héév, ‘THE: CQUQ’? MADE ‘ma; FOLLOWEEQG:
10
ORDER.
By the impugned oztier, the Court be1ox$;’.w11$,:$V.;”§e:§A-:<%{:c:?s::(iT»
the applicatimx {led by the petitiefipgr _
Commissioner.
2. The mcerds ..A~petin9;$g;%1e’:?V hemin
had filed a suit for gleclarafpigfii’ fiéfiécted his right
of easement ova: ‘s}”%1i’:E–_ pas%.hgéVA§§.V’i1£….3§;:é1§’. no altfimafive
mad (pr injunction, The
(itV)’;€1€I},{3€ij(.3.%f; 33 i’éé;>rded. The matter is
}3(}$i€{§. tfiis stage, an aypiicatitm is
filed _ by ‘1he ‘ §é::tit5;QIi€c:~f: for appoin’tme11t of Court
‘ V’ iiaminissigner. H ‘ ———- ~ ”
‘A . flow it is well settleti that the Commissiener
§j3.11not b c a§poiX3tcd fer ccliactzlng fresh evidence. Since tiac
A “:é’\’fi(géfij}C€ {Bf the garties is aimadji geesarded fufly, the trial
Céufi was jusfifieé; 3131 rejectirag the application filsd by aha
u petitioner for apyointmant of Commissioner.
\«/V
4. Hence, this Court asses not find any gr<3:1mi*–.»to
interfere with the irxlpugned order.