High Court Karnataka High Court

Sri Venkatesh vs Smt Sharada on 23 March, 2009

Karnataka High Court
Sri Venkatesh vs Smt Sharada on 23 March, 2009
Author: Huluvadi G.Ramesh
 TTE mere: C('){ER'I' 01:" KARNATAKA AT BAN
Yeshwanthapura:,_Banglacm:.. 56.9 8.23., ' "

SréS§1ivara:1i_éia1i§je¢3Vy:s"«&   '   
Ka1iveba.namé'I§i Vilisggé  _ '   V '
YeshWa;1t%1ap'u:_r}:i0b1i" ' _  A_

Bangalmfé   

Barggaiore'  _  Petitioners

{By Sri K sfwdjaar Assq¢i$':gs['A:§§;;. I 

Ami:

%%%s;m smug, s1"§,:rs;--wig 9: B Bheemeswar
 V' T333? ?5 yrs, W350 Dr B Ranganaihan

" . . 32-; M is*iI%';::;::aiesh Murthy, 53 ym, sxo late Srinivasaiah

\}'a1a:;'rnajh2£,' 34 3313, S53 M 'V Vankaieshmurtixy

n 'T '.1.' air:é§he3'a, 32 yrs, S53: M V Venkateshmurfliy

  are rib H 51: 17* Cross, Maileshwaram
1 Bangalore 569 £355

Rf3S[3¢0nd€}'1iS

2%"

Review Petition 5 / 2069 % 1;; Kiss "1 71  {gags I

 



in.)

This Review Pestitien is filed uniier A1147, Rule: 1, CFC praying fie
review the erder dated 1?.11.2{}O8 in REA 1712;'2{){}S.

This Review Petitirm ccming on for Orders this day, the Co_3:r£V_:r;1;ii§r_

fits fuliowing:

ORDER

Review Petition is flied seeking reviavéi ._i§1id_g,rrient:_’Vg3a_sVs;§V<i'En

RFA 3712; was {m1'?.'11.20{18.

Hears} the counsel fer the respectivéivgiaiiies.

Referring ta page 112 counsel for the
reviaw petitioners subsniftszgi that:.tiie»:isii;vé;i¢ relieé ilptm to
aliow the suit fif the4_pi§iii:iifi’$’__;:21gi:’ihai cisriipieied. Stating ather
greunds Rearmed this cirder passed in the

RFA.

Counsei fllvsv I’€iS;’:¥_()fi§ia’,v%;:1i!Ei.’~’i§1’l the Review Petition submitted that

thexe iS_”I’I§i:’§ :.§r__ir£;:{as siiisii .:;._Qn=m1it£ed and the case cannot be reviewed.

V}?;§fm;§ing.V£e –;:§a’g:e'<}_iItE}, is submitted that Sil1'V€.f}?' is catnpleted. Hawever,

when' iiA13.'£.'i":t:}1'i%:ii%'z's'i?i.i!ik3I1V*£' Tiiiifix boundary siimeg, the miher side raised a quarrel.

V " ;9as_ ctiiild he seen in ?age 112 of the Eiaper Bfifik the survey is

.§§;_m';»ieied.i' But, acocarding to {ha counsel far the review petitienersg survey

W

7 "'£hi:z Ceufiihy' the _resg:g{i§:den£s' ctmnsel.

has net keen conciudeé. However, the fact remains as could be seen in pagzz

113 itself, boundary had been fixed after survey, Defendants had re1n”0$§£:;f_i’~».vv

the baundary stones fixed earlier and to re~fix the boundary Sf{)1’l}P;’=~=.§:..’L’i?’I”l”‘§’h*:3’! the Vfiazgtiér has dgcidcii
on meriis after taking inn) consideratien the xiiaégfiaifixridericgéii aiiaiiéhle an
record, {here is 1:0 questian af this; re:-;3p§nihgf.VL’1§’2natfer to adjudicate

the sarne. H v_ u — ~.

Even ihe rcspondenis’ .gc>un.2:e;i suir.:1giitt_ed,.”~3$ per {ha ciaim and their

enfitiemazit only t§1v3y__3;i-23%” the: jgrgiyfir arid §§?}’:atevi-“:’i*V title is avaiiable ts

them, they are ciaizxzingxafi i§+:§_!;eyQ;’idV_:£iz§1f; A

Qréeir has passed £)Ii’Ij§f*’ iiiair entitlement and as per the tifie
deeds and reggtirds, Ailégizxg infe2*f:éi’ence by {ht} review petiiioners, there was
3199 injii£:$tie}{‘issi2e{i against them at the aariiesi; point cf time. That is

shmvi1i—iciibe §b3;Vfi1gi.:=&iaI court which is iater brought $0 the noficze ef

W,

In the circumstancas, 1 (it) not find any greund :0 review :}:¢VT0;}dar

passaeci in the R1338. Z\:’I.£:’_¢,”»,r_3:t»*:’r:tiaL*;x’£V for rrzmpening the

matter as submitieqi “§h§:fI.?:;’1V’g<$é1nSg:}__ aflfepcilants in tha RFA.

Furiher, the mvieww%p¢;$'iiiiz;#néi*$_héve raised 3}} cbnteniéuns whisk Ware

I19? raised ;e'a1*1i§r, fof ihgfirst tiine seeking have which is net tenable. In

– tI1iL§ ‘cQI;£i¥3$tioii§£ riiajg refer to the decisians 0f the Apex Claurt in the case cf

>:,?}£zg;g;:'”g”. gmhgz Ngzyyar Xlwiil & cars – (am; 9 SC(‘,’ 252 heid

V ” v 1′.%’:a£ it iS §–,1:I};V§’§£i’I’I}T!i_5§§’:’1″‘!)”1″tE’V”aI€:).1’3iS£3 a gmznd in the review getitéen which ca:-uid be taken

~ / _ _ V_ ‘$7933 mi !;ak§n3_bwers@

AW”

Further, in the decision in Liiy Thomas & Ors $13 Uksian of

(.2909; 6 sec 224% the apex mm has heid ma: review carmot be gr-ihe £},f;::;~.l’L}:;£fa;j+; ~

appeal £1′: disguise. The power car” review cannet be egercised z::éé1{ei3′- I£:<§'vs;u§:i3t1'£'uf;e °

paint af view. Reviaw may be called for where iaew and I iIfip:}f:a§1t'—mfiiiétg .'

discovered.

Acwrdingiy, review petitégn is éismigéézi. “{}_1ere is riaé’£i1f£h::r stay.

L % Judge