High Court Karnataka High Court

Vittal Narayana Kulkarni vs Sri.Shekar Shivaji Sambrekar, By … on 4 August, 2009

Karnataka High Court
Vittal Narayana Kulkarni vs Sri.Shekar Shivaji Sambrekar, By … on 4 August, 2009
Author: Mohan Shantanagoudar
iN THE HIGH COURT or KARNATAKA:'_f""  * 1' %  %

C.iRCUI'I' BENCH AT I)PiARWA_D--~  

DATED THIS THE «am DAY QF A.I.ir;f;j:U=.:{r,' }2 or5"9-- V.  'A: J T

BEFORE"  V' V V
THE I~i0N'BLE MRJUSTICE §AE';:%1_"AN_ sHAm'Ar€AdQUDAR
wan' PE'I'I'I'ION  (G191?-'CPC}

BETWEEN:

VITFAL NARAYA'm5%:iKu1§;{Amé~i

s/0 Km.;KA--Rr¢§ _ _ --.

AGED ABGLI'F'?¥':} YEARS  . _

MEDICAL r>4RAcr1'rxQNJE:,R~T.%. " _

R/AT BALEKLZNDRI TALUK "

BELGAUM ::.s._IsrRIC_I'  "  ...PE'I'ITIONER

 V. '_ (B¥_»»:£M:r_;'*mvDYA"v.1:f§)R:_-312: BLRAGHAVENDRA RAD, ADvs.,)

' SRVi.'§5H§2"§i~ia.3§{2 sséitfvaai SAMBREKAR

SIRQE 9351;; BY HIS LR'S

 gm'. PRABHAVATHI

wjo SHIVAJI SAMBREKLAR

 ' . " "j_«MA,.1-GR

  2 .; SR} SHEVAJI

A/C) KRISHNAJI SAMBREKAR
Mfi».1()R



.  'i?()LLO\V'1fN(}:~.'_

3. KUMARIMADHU
D/0E§HW&HSAMBREKAR WW m
MAJOR I

4. SREPRADEEP  _
s/0 SHIVAJI SAMBREKAR'
MAJOR  "

RESPONDENTS 1'fm_ 4  5; 
R/A NO. 1456, BASAWAHGALLI'"'--  AA * 
BELGAUM   t . =.j;,..._I~:.EsPoNDEN'rs

(BY SR1  Al5'?{,_'~ RI-3 )

THIS iP§%:'i5r*rikJr§i..__IS"i?i:;E:) 'i:rE.:2 ARTICLES 226 AND

227 OF ':'H.1§«'."»-. GRBER FOUND AT ANN-G
PASSEZ) BY  "I;EARH_ED ; 181' ADDL. CIVIL JUDGE
(JR.nN)"'BELG1wM«jean'-1,5;-.;stQ.21 DATED 8/4] 2009 IN 0.3.
NO.S92/O1, ALLO'-N *:*H:$ wmr PEFITION wrm cos'rs.

;-'mjs :5111fI*:*ii:)N COMING cm FOR PRELIMINARY
I~}E_s_'§i'~éE1'~l(} V 1m55...VmY, THE comm' MADE THE

ORDER

order, the Court below has allowed

‘vthe afzpiicatien far appeinfanent of Commissioner.

H 2. The defendant No.4 before the trial Court has

” .’Vq’i1esfioned the said’ order on the pound that the

appoinhnent of an engineer as a Cauizsgtigissieiacr is

totally unnecessary ; that the

plaintifis on 18.1.2003 for appogntnaéntiaf the.V.cit,§rV”si1;v.¢yox’ _

as the Commissioner is by on
the very day LA. No.21′ ithéfiievicience
which is a11o°wt:dV by the counsel
for the passed by the

not find any f:I’I0l1″ in the

impugned didgérsifiastnuéh as the same does not prejudice

V’ _ The having felt that the appointment of

Li is necessary to set at rest the disputs betwezcn

j_ real dispute between the parts” s appears to

be u”£i:.ei’}::;c.a.ii:ion. of samadhi, which is the suit property. The

2 V. Adsfsiiésnts call the samadhi as a temple. Be that as it may,

the suit property falls Within C’I’S No-.1456 or 14357

i ” * has to be detexmined by the Commissioner. By the said

process dispute betwema the parties will be resolved once

PB

and far all . Therefore, this Court dggiines u ” =

the impugned order. Peiifion i:s.=~: AA

dismissed.

BNS