High Court Karnataka High Court

Sri K Dayananda S/O Late Sri … vs Smt B Dhanalakshmi W/O B Jagannath on 1 June, 2009

Karnataka High Court
Sri K Dayananda S/O Late Sri … vs Smt B Dhanalakshmi W/O B Jagannath on 1 June, 2009
Author: H N Das
EJ THE me:-1 COURT OF KARNATAKA AT BANGALORE   

DATED ms um 15" DAY OF EINE, 2009

BEFORE

THE H()N'BI.E MR. JUSTICE mu. NA.G7mOEAN OAS:  Q ': A E.  

'WRIT PETITION Ne. 145_gl__200§€GI:"&!{_é:i3C)b"  - . 2   TA

BETWEEN :

-------nnmnunqm-u-..

Sri.KDAYANANDA   ,  ~ ~
S/O LATE K.ENCHAPPA(ALIAS) 'NARAPPA;
AGEDABOUT SSYEARS     
OCC. PRIVATE ELECTRICAL sEEv1(:.E_  V 
SUBRAMANYAPURA  ROAD     V. 
KAD}1{ENAHALLL'?ADMANAB_}§A3§IAGARv .
BANGALORE. 1 =   »    '*...PEIm0NER

(By Sri. L s  & A§SOi:mTEs, ADVS.)

AND:

um»-up-un-

_1 S3333. E DHANA1.AKSHl\fl
"  '£ftD13.--.OJA€3'AI~JNA 
, 'VAGFD moufr 5? YEARS
    NO E392, 9??'~»MEm, m CROSS
 'mN;IM.mE}LrmAGAR
¥EANGA1;OEE

Smt. G E_.AKS}£MIDEVI
 E W30 vv RAJASPIEKARA
v VA':-iag ABOUT 47 YEARS
 * -NO' 29, E mm ROM) K
3 KANAKA LAYOUT
 BANAS  E STAGE
BANGALORE-'I0.  RESPONDENTS

u {By Sri. M S RAJENDRA PRASAD, Sr. COUNSEL)

«nouns

£1′: Omfxw
ax 1

THIS WRIT PETTIKON IS FILED UNDER ARTICLES 226

227 OF TEE CONSTITUFION OF INDIA WITH A PRAYER T0
ASIDE. THE ORDER ANNEXURE A ET. 5.11.2008 PASSFJ3
().S.NO.1{}289f2(}05 BY THE LEARNED XXV ADDL. S L ‘

JUDGE, BANGALORE CITY.

“rms WRIT PETTHON comma O_N….FOR
rmmma B GROU? ms BAY, THE ::C0UI{‘§’..V ?ASSED’~.§’1j£E’?

FOLLOWING;

J U 1) G MEN-.’Iz’

The petitioner filed 0.3, No.,-1$fi.89J2i}fi_5 zg2iifisE.. :11; first
respondent for a decree of her fiom
interfering with the petitic:;er’s ” ‘t of the plaint

schedule property? is having

her property. During the
pendeney of sold her property in favour of

second sale deed dated 16.01.2006. In View

fefmig ¢ée§=e1:;pmegg megeuaenex filed LA. No. 5 under Order 1 Rule

ésecond respondent as adcfitiunal second defendant

before’ T;ja:’@:oi;u. Under me impugned order the Trial Court

. 3 gfismissed LA.’ 2210. 5. Hence, this writ petition by the plaintifl”.

2. Heard arguments on boih the side and perused the entire writ

3. It is not in dispute that the suit is one for pennanent injunction.

There is no pleading against the proposed defendant. Zihough the second

3

respendem purchased the property fiem the first defendant on Li6.(}1,2{V1′{3_¥$’e._V

the same is not the subjeci matter in the suit. In the absence A4

and cause of action, me presence of second respondent 3

controversy between the petitioner and ‘1 _

nnnecessaxy. The impugned order passed by i31:e’W’ftial i1i: ‘ ‘

accordmme with law and I find no to” {fie

same. Accordingly, the writ petitieh ie