' -; _ ;. . »_ _ ' ~ ._frHALAGO::§R VILLAGE . V SUNKASRLE POST ..;jMUm.§ERE - ',;}?;;s M*IA' PARVATHI " ";e'~.'c31':1:> ABOUT 35 YRS v R/O ARAMNE, THALAGOOR VILLAGE IN THE HIGH CQURT OF KARNATAKA AT _ DATED THIS THE 9th DAY OF APRIL. % T V EEFORE:¥ .M THE HOWBLE MR. .,IU$I'1c:§_«'";- .If~'j .ANANI§'}%"q'». 2 V .. WRIT PE;1_jyrIoN NO.59$ I BETWEEN: % _ 1. SR} THAMME GOWDA N 8/0 VENKAPPA GOVJDA, AGED ABOUT 51 YEARS R/0 ARAMANE ., 3 THALAGOOR'VIL§..;AC}' 'l._ » SUNKASALE mstr, . . MUDiGERE'E?EPj.BY G.PA H.OLDER'"~.... A T GANESH, AGED ABOLITQ5 YRS, S/O sR1'=i1*HAMr~A2'c§0w:>A';.__ --. ' ' R/O ARAMANE, 1'HA1AG00.R"*.n£mGE SUNKASALE POST,"MU'I}1GE'RE .. PETITIONER (By 5;; sA.NATHK:.I§+iAR $HE'l"I'Y K, ADVOCATE) W/G--MAbiJA1AH, " AGED ABOU'F--g_4I YRS E'/O ;A.RA2\aNE;' W ,3 OGANGADHARA SUNKASALE POST MU BIGERE .. RESPONDENTS
(By Sri. VIGHNESHWAR S SI~LASI’Ri, ADVOCATE}
2
THIS W.P. FILED UNDER ARTICLES 226 85 22′?’ OF THE
CONSTYFUTION OF INEHA PRAYING TO QUASH THE ORDER DT.
7.12.2066 PASSED IN M¥SCE§.LANEO{1S APPEAL N0. 26/2006
ON THE FILE OF CIVIL JUDGE(SR.DN) AT CHIKMAGALUR VIBE
ANX»A; ;
This petition, coming <én.. for Vfxteilfimirsgijréj
in B gmup, this day, tzht: Cc311I"t,VV "made the folltawifzg:
..—.-.-.u—-
In the impug71ed- have
been the learned
trial gieeide the case on
mefitsfiwhm 7.12.2006. It: appears,
there is parties as to the nature of
st1it,,._%fi»ehedt1IeV” Acteording to plaintiff, suit
is a cillfiqahle land and according to
time’ c.-zaee rife-defeixdants suit saehedllle property is a site
‘V graeéfegi “‘V1md er Ashraya scheme. The defendants have
..fpi1’r]*:._1up etmstmlefion. The learned I appellate judge has
‘ both parties to maintain status-quo.
2. The learned I appeilate judge has not defined
the nature of stams~qno. The learneri T appellate judge
has recorded a findim; that deeuments filed bur nlaintiff
would make out a prime. faeie ease in favenr of plaintiff.
§\.’,’7 , ‘L-«’L&/I{\.-“– (Ly 2
defining the nature of status-ql 10. ‘l”l1eI’c:fo?e’,–»A4
imp1 xgned order manraot be eustairaed.
5. hi the result, l pass the 1′:’0llewingf_4
The writ petifitm is aeeeptexlf«fE’leel’§m{$i’zgfirued«. *
is set aside. The matter is eppellate
ceurt for re~mneidm*el.i*.)n law.
However, it is mafie cleafi if ‘lof which the
appeal had. the appeal may
respondents would submit
that applie;_§tienV”fi.le§l’ Order 41 Rule 27 CPU is
not “h§lfvVthe: learned l appellate court. While
.f’e+<:(:)r:sV1:rlAer§.§A.1'g.the matter, the learned I appellate judge
the application filed under Order 41
— V Rule”
‘ AA u.t.c.:.M~re»(
‘ .. ‘ With these obeervafinns, petition is ‘ ‘ ‘
l. ‘ ,V . – W \u.v’ ‘
Sd/~
Judge
em/-«