High Court Karnataka High Court

Sri.Shivaji S/O Kallappa … vs Sri.Kallappa S/O Kashiram Patil, on 4 November, 2009

Karnataka High Court
Sri.Shivaji S/O Kallappa … vs Sri.Kallappa S/O Kashiram Patil, on 4 November, 2009
Author: K.Bhakthavatsala
WP E\io.6S882 of 2009

IN THE HIGH COURT or KARNATAKA 
CIRCUIT BENCH AT EHARWAD 5 'f H
DATED TI-HS THE 4TH DAY OF NOVEMBER':    
BEFORE«w-4  a"x°Va%  a'a

THE HON'BLE DRJUSTICE I§A§'Bt§iHi{THA,fIATSAi;AAv'V"V -
WRET PETITEON No.65Mé§af;/_:2Vo09' '{C1'::IA\/'I'--':C3PV(f7$}

BETWEEN:

Sri Shivaji, _   H » _  - 

S/0 Kallappa;"Bej;:na1l{ar,iL     

Aged about*6C..yeaIfs,"    H

R/at Kangi'a1i--::K}H,,"' '  A_ 

Tq and,Dist Beigat:gm.'-_   ...PETITIONER

(By Sritgv-._M'ri1ty1;1f1}ay:Tafafiahfigi, Advocate)

ANl7)':_

 »1:."S1ji Ka11app'a.,_

3  0  Patil,

H " Aged a'o"."c;--:.1t'a:=70 years,

 2. sh ubafia;
  AA /0 Yaliappa Benalkar,
 V aged about 65 years,

'  3}; Smt. Laxmi Daulat Benalkar,

 aged about 55 years,



WP No.6S882 of 2009

4. Sri Baliram,
S / o Yallappa Benalkar,
Aged about 45 years,

5. Sri 1\/Iahadev,
S / o Yallappa Benalkar,
Aged about 44 years,

6. Smt. Yarnu Krishna Jeknekar,
* aged about 49 years,

7. Smt. Malu Bhaurao Chopade, 
aged about 50 years, ' 

8. Smt. Chandrabhaga Suresphi:-..,__ 
Chandekar,    A 
Aged about 50 years",

9. Sri  p  

s /o,Ya11apip'a Beria1i§a.r_,
Agedsabout 49':'years','«,.,,_ ' '

All r/ati'i{a11gra}.ii4Kihui3Ci,
Tq. and Disiiseigaum. ...RESPONDENTS

ii'{BySri.3*Srir1and.Aii5aehhapure, Adv., for C/R1)

A This ii%i~ii petition is filed under Articles 226 85 227

auof the ~.Co;_nstitution of India praying to quash the order
_passed’**”by the III Additional Civil Judge (Jr. Dn.)

‘=_Be1ga_um passed in O.S.No.488 of 2009 dated
__ 2.4]iO.2009 on i.A.No.VII, copy as per AnneXure«~W and

H digisrniss the application filed by the let respondent.

WP No.65882 of 2009

This writ petition coming on for preliminary
hearing this day, the Court made the following: H

The petitioner, who
O.S.No.488/2009 on the fi1e..___of
Judge (Jr. Dn.), Belgaum, under
Articles 226 85 227 of praying for
quashing the ‘.V.ogrde1~:,~– passed on

I.A.No.VII inrmue ‘:.:~:aid._s11\it i;at’AnnVexure–W.

2.i*i1ees theicasie leading to filing of the

writ petition may’i3e~state’d.as under:

petitio.nve_r___clairr1s that he is the tenant in

res*peVct._’uof ___1and bearing Sy.No.112 of Kangrali KI’-I

iziiliage of District, measuring 4 acres 6 guntas.

jVOn he filed Form No.7 before the Land

“..jjTr1biuna1i Belgaum, for grant of occupancy rights. During

Hpendency of the proceedings before the Land

WP No.65882 of 2009

Tribunal, the petitioner was provided with _,.__police
protection in respect of the land by ord’er-Viifldated
03.12.1981 by the Special Tahsildar,
Annexure–A). It is stated that:-ir”esp.onden_tii
herein are the legal representatiyes
had contended that she oyirrier

land and -she was i”n.__possessio:i”~ot” thei”saine. After

enquiry, the Land Tribun-al_ byirs Q~rd’eif’~cl_a;ted 10.10.2002

‘granted occu;pa,r1§’.y in of the petitioner

herein as No. 1 / plaintiff filed
a suit against the respondent Nos.2
to 9 and the for permanent injunction

and other reliefspln thatisuit, initially, ad–interim order of

l”ir1_]’u11ctio1ii’i’was granted in favour of the respondent

subsequently, it was vacated. On the

other h.a’nd.,:”‘tempora1y injunction was granted in favour

Jof the present petitioner/ defendant No.9 and also granted

a.’_ipoi1ice: protection by order dated 28.08.2009. Respondent

it 11,1″”No.1/plaintiff had filed an application (I.A.No.6) for

WP No.65882 of 2009

ascertaining who was really in possession of the disputed
land. I.A.No.6 filed by respondent No.1/pla%ritii”ffi.V:ia.ras
rejected. Therefore, respondent No.1
W.P.Nos.65169–65170/2009 criaiidengidg T’ V’
passed on I.A.No.5 granting
petitioner herein and rejectio:ri’:”‘of Id’-l.NoV.6..V writ’
petitions were rejecltedp
Thereafter, respondent — LA. No. 7 under
Section 151 of to recall the
order l.A.No.5 giving police
protection petitioner/ defendant
No.9. “annexed with the affidavit of

respondent’l4Nol.’Al/plaintiitif. The application was opposed.

Cenrt foflrmthe reasons stated in the impugned

o’ord.e’rgialVlovv’eVd’V~.l–t’A.No.7 and the order dated 28.08.2009

it it ” 1 4.” ‘ —- Jth.is writ” petition.

giving p.__o1’iee’ protection was recalled. This is impugned in

WP N0.65882 of 2009

3. Learned counsel for the petitioner submits
though the order made on l.A.No.5 granting police
protection in favour of the petitioner / defendant’Vlu\liohi4:lf:3r.§Aras
confirmed by this Court in
the respondent No.1 / plaintiff; Mfiled
(I.A.No.7 filed under Section is:

Procedure) to recall the
on I.A.No.5 and the A__’.I’rial allowing
I.A.No.7 and 28.08.2009.

Learned counsel .__for thé”p:g§titio.n.er isuzbinits that there is

collusiolnifilbeigweeiiiresn_ondelnt’iNos.1 to 9 herein. He
furtherbsubznits’tjhatktemporary injunction granted in

favour of gnetitionerliilagainst respondent No.1 is still in

ibforcs’ i..,;;ndA..g_the iilrelspondent No.1 is harassing and

Cili’S’fE1_;n1’1’L}:i:I1g: the” peaceful possession by the petitioner.

Th’erefo’re,~,i’«he submits that the impugned order may be

3 if ‘ = set aside.

l

WP N0.65882 of 2009

side and respondent Nos.2 to 9 on the other. Merely
because respondent Nos.2 to 9 in this Writ petition say
that it is respondent No.1 alone is in possessioni»:.:o’f._Vthe
suit landicannot be accepted as gospel
upon when ih”e'”‘Land Tribunal
by order dated 10.10.2002 gradtedorpteieiedpeieeylt1getpeeLi:§
favour of the petitioner herci_n;– to

0 lost their legal battle-‘of clairni1ig’occupa11cy right to the

disputed property, theyliirespondent No.1

and that is the_reasonitheyiihavebeengrziiade as parties to

the Court has granted
temporary in favour of the

petitioner/de£en’dant’- and against respondent

.i”‘No.i’3;plainti.ff andiiiiiithe same is in force. Under such

‘ -the petitioner is entitled to seek for police

prot«ecti._jo’n~,and the same was allowed. Taking advantage

,1.:hei”–‘unwanted observation made by order dated

‘1_l.’O95i.20O9 in W.P.Nos.65l69/2009, respondent No.1 is

T “trying to say that the petitioner/ defendant No.9 is trying

L

WP N0.65882 of 2009

to dispossess the respondent No.1 from the disputed
land. The petitioner has not filed an application under
Order XXXIX Rule 2A of the Code of Civil to
initiate action against the respondent
disobedience of order of injunction’ be’cau’se’_w:

protection was given and there was no such occasioen, if

6. I have perused thie’«-..gpplli’c.ation
under Section 151 of the “il3?rocHei:1ure. The
averments made in ‘E0 I-1′-\«N0.7
indicates that the peaceful

possession’ of the suit land. The Trial

Court v.ha\re4i’Ainitiated action against respondent

NoV_.~1i[p1aintiffifor…_d.isvobedience of injunction granted in

‘faV’o.ur'<_,of -petitioner. On the other hand, the Trial

Court erred' in recalling the police protection given by

lg_order~~da;teid 28.08.2009 which order was confirmed by

Court in W.P.Nos.65l69/2009. Under such

l

WP N0.6S882 of 2009

:10:

circumstances, the Trial Court erred in passing the

impugned order.

7. In the result, writ Petition is 9»
impugned order dated 24.10.2009
Annexure«~W is quashed and-t__he d1*de1′

passed on LA-.5 is restored.

Kms*