IN THE HIGH COURT OF KARNATAKA,
CIRCUIT BENCH AT GULBARGA.
DATED THIS THE 20"" DAY OF' SEPWEMEBER, 2C i: O
BEFORE ' 'V '
THE HONBLE MR. JUSTICE AJIT
MISCELLANEOUS FIRST APPEAL NJQ3 is
(CPC--SJ) A '
BETWEEN: T' M
Tippanna S/0 Ja1:teppa_ Ha1di:n;11i'iv._
Age: 60 years, Occ: Agv1'i(;~u_1t.u_«fe, X = '
R/0 Borabai Nagar, Brzimh-L1p--1_1r3';--,' }
Guibarga. " V 1
. _V Appe1l2.111t.
(By Sri. D§§s}'i'p.anfle:;.'Advgkfiatel
AND;
1 . Suresh Préigji ".V'2ig§?1e1az.
Aged: 50 yea1fs;'Oc:c.': Prlva"-.t',Q -S-:%1'\.r1£'.r::,
p1 .NQ. 1~2'2o,,% ..... ., .
.VSVtj'z:.t.i(;3t'1' aarejcl, Behind OR} 1.8..
' ,.CJne W£i3' ii»}'Eii'§V1('. road,
1 . GjL1_1b'a,fg§1.
_ 2. S/ 0 Malkajappa Patii.
Age; 35 yeam. Occ: Agri.ou.EtL1re
VV .. R/0 S1ia1'1t.i Nagar, KHB Colony
* V G"u..bl2-Lrgzi.
Sa.1T1jee\-* Kumar S/0 Malkaljappzl Paliil,
Age: 30 yeam, Occ: Agri(r1.11t.1.1re
R/0 She-lmi Nag2:11-. KHB Colony
G u blarga.
Moharnmeci A211 if Khan
S/0 I\/Iollammed Sa1een1 Khaul.
Ag?-.>;e: 36 years, OCCZ Agri('uIiu1'e
R/0 Pa1si'1a1pL.1ra1._ R0/.21 (K)
G1.zb121rga.1.
(By Sri. A. Vijaykumar, Advocate
This NHSCTCHEIIICOLIS
Section 104 R/w Order: XLIII 1v{_1_f) of'C;PV._C1_§Jra1yi1'1g
that the order under V2;p_.j:=cz11'__nJ;;13}. aside and the
I.A.NO.I filed by the appei-1g1.VI1f:/Vi)iair'1.fi0vi.i'f:i?I7;éi;y be allowed
and t.einpQr211*yFVi11jtm(ft:.iV(5'1-1__asjprayed for in ih-3 lower
Court: may" ki11(i'}y gr'2i1';i'.ed'L
ji'i1i_:§ MF'A,;;()I:1i1'1g on for 01'r;l<;ers this day. tin': Court
'J V. " :'.r_h"e.. f0110v§i'1i'g«:V
JUDGMENT
vWh(‘T.l’10’..§:_}’1’€? rnattzcr was 1.istcc,i be’-3f<'3re the Court on
"éwo <:)ct(':::~;$i()11s Le. on 17.02.2010 and 29.06.20I0. at. the
1
$2
I 1
request: of the Counsel for the appell2″ir1i. lime was
granted to comply wiili the (iffice objections. Tlazii. lias
not been done. Vvlien I’.l’1e me1.i”ter W’£~’lS listed on
0i.09.2010 one week’s time was gmiiied on paynic-1’1’f:gc)f
Rs.300/- with the High Court. Legal Services Cg5i1’1«i§1i£’§.eie:.iA’
Gulbarga. The matter is listed today. 0′
the appellant. siibmiis that the :-apipeliEar1.i”‘— i;sV”w-._I._1o.a;v
responding to ihe eoIz1Iz1u11ie,zi1-L.o11S. 2
2. I have perused the in1_p_ii’gg11ed ordei-2_f’I’he:?maiier
arises in the following rfi=:%i111Ef: iv
T his Suit” is filed by him
for carieellwaiiorx of .cie–e’d,v.’deelara.ti0n of title and also
for pe{rrha,11eni,”i1.1ji,ir1et’ioI1. in the said suit the appellant
‘cj:I1:A’.’c1}§)4A.}”J-1iv(?&llii()I1 under Order 39 Rule 1 and 2 CPC
s’eel{j._r;«g””ad-._i_m:e’Eina lI1jLlIl(‘,’tl()l’l pencling disposal of the
-SLlil’._”” C)r1′”11()ti(‘.e. the (.lefe1″1dani.s»1’esp()11(ie1i1I.s liave
veIii.t::j_e(i appearailee and have filed (i)bjeei’.i0I’1s.
« 1;?’
W2
,»
>fl..w–:
incidentally it is to be noticed that an interim injunction
was granted. An application filed was filed by the
respondents for vacating the same. The learned Trial
Judge has found that the appellant~plaintiff hast-a,i_leg;l
to make out a prima facie case nor balaiiéie–..
convenience lies in his favour.VWVI*Ienc.e'”‘dee1ined”_to.,
entertain the applications oi”, tfne..:’
consequently allowed the application” defe’ncla1vit.sVVf3§ ‘:6
4. Thus the exparte Vtemporary»vVi_rij_iinctionVvgraifited in
favour of the plaintiff {V11-3.,\faeat:e(i:”efiipelzzee this appeal
by the _Vi”:)’la;iir’i’tifi7;,
have order passed by
the learned ‘Tribal. ;)’V=1tigTef*~i’ndeed the learned Trial Judge
.-=.,..1qasv-iofouznd that xthe”‘”subject matter is one covered by
First Appeal No.1l01’7/2006.
l3″»~’««___V’prima “fa_e11e barred by limitation. iiaving perused the
Judge has found that the suit itself is
i111}”)ug1’1etd ()I”dCI’. I am of {.1″1<A View 1'.hz.1.t the (:1acrséi()11 of
inte1*fe:'cncc (1003 not arise.
No merit. in this appeal. Hence the appeal is
Cii.sI1r1i:«ssed.
swk