-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS T1"i{~I 23"' DAY OI' NOVEMBER. 2009
I3 EFO RE
THE HONBLE3 §.\/ER.JUST1CI«3 SUBHASH I-3.Af)1 V A
MISCELLANEOUS I~"IRS'I' APPEAEJNO. 10465.'/'}':en:§.r;sV"
BETWEEN :
Sri. Sadashiva Roddy.
S/o Late A.P. Krishna Roddy.
Aged about 55 years,
R/ at Agara Village,
Begur Hobli,
Bangalore South Taluk,
Bangalore.
_ _ ..§.P»r3ELLAN"r
[By Sri. L. van1;aw:éxtafiié.~;'_r2e;1_a3f,1-.4}.dv_.<-) if;
AND:
Sr1":€,.:vvJa}.'arz1rz'r:=:;~.. _» 2 ' A
W/ o iate Pasala'«Red'dyd.'d'e'---
Aged ab.ouL 55'years.,_ '
Spat.' Sharrkt:niha1arrfir1'1a.
}".o } at e uRama'C:'h:-3..nd1'a Reddy.
" . V Aged""ar'boo'i._.53 years.
A
.' .S;'*o 1ate.--"jA.I.'. Krishna Reddy.
Aged 50 _Vears,
Sri...Jar1a1'dl1z111e1 Roddy'.
A 'S/no late AP. Krishna Roddy.
* Aged about 47 years.
Nos. 1. to 4 are residing at
A Agara Village. Begur E---Iobli,
Bangalore South 'I'a1uk.
Banga1()re.
[Deieted as per Order datecl 27. E02009)
5. Sri. R.C. Srinivasa.
S / 0 Chowdappa.
Aged about 45 years.
R/at D.\/CB. Road.
Near Venkateshwara Sweet Stall.
Bagepalli 'l"0wn.
Bagepalli Taluk.
K0131' District
6. Sri. G. Muniratnam ».
S/0 Sri. Gangaiah Naidu. '
Aged about 57 years.
R/at No.32 1/7,
7"" 'B' Cross,
Lake Side. 80 Feet. Road. V
Jakkasandra, K0ran12__3.nga1a.____. '
15' E?-Eock, V J A _. V
B.an.ga:cn~e -- 560 034."= ~ .. ; .. "....RE:sP0NDE:m's
{By Srid. Imayan & 53-ri. M.:Si'1iv:1fppa,_i7Qr C/RVEJ
{R5 -- R.C. Sr.iniVa.«3zi'«Se_%rved_)
..I+4".iV}.--'ef".'5s.'10}'3eal is flied under Order 43
Rule l[r) ana.._2.of CFC.' :,1§a_j 1iét. the Order dated 05.11.2008
passed 0r1_I.A.NC3.{_3 in'0.sv.N6."79e5/2007 on the file 01' XXXVEII
.."A(idIti()'I'I3E1}icifiy C1\}iE'«.&____.Sessi0ns Judge. Be11'1gaE0re, ailowing
7l¢.A. Ne.._3' ff.Eed L_I1'ider Order 39 Rules 1 81 2 R/W Sec'£..l0I1 151 of
C'}J.,rj,Vi'0_r 'fe11'jp0i':ir3rv InjL1nCt:i0n.
'Th.is.__appe'al coming on for admisssion this day. the Court
_. jg 2.C1e}.ivered '{hVe'3~f0l10wi31g:
W3w
JUDGMENT
Heard both the counsels.
After h€E11″i11g for some iime. both the C()LlI’1S€31..’S~1.1:b.f£i’E.i«S
‘Ehat. if p1ai11i”iff as well as defendant No.6 are di1’€(‘,E_.f:C3 lief V-
up any consi.ruc:i,i()r1 on i:he pi’operi.yH _c:iaiv_.–‘ied” _ {“55}
defendant. that wiii suffice the purpose iiliihiiieitlispifiszil’i3i7_ih..e’
suit”.
2. in View of the said subni»ii*s.sio13. i:hi’s«f_cippeei%1 stands
disposed of with the fO11OVVi11.G_,VLfi!’€!§T'[.iQI1S:’
Plaintiff orhis age’hijs–,.fpei’sQ11s elainxied under him.
defendarii pei’;3ofis eiaiiimed under him
are reéii9é1i’1eieg3 eonsti*uei.i0n on the
VEtCaIif.’S!’i’c.C parcel of Khata N0. E8/4
p1’es_eIii1iii”c.0rI1eVsv:Viiiridei”eioiiinianaliaiii CMC limit with
nieéisuiti.:ig 40 ft. on the Northern side, 40
‘ side, 6 ft. on the Elastem side. 28 ft.
side. in aii 680 sq.i'”i;. and bounded on:
I5V1″i\/ate Pr0per’s:y. West. by Site No.22. North by
AA Read South by Site No.24.
sci/4
JUDGE
mp/M