EN THE HlGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 287" DAY OF OCTOBER 2010 BEFORE A THE I-ION'BLE DR. JUSTICE K. BHAKTHAvl§;irsklL;$_jj _ MISCELLANEOUS CIVIL No;e17475,.=f2o,io'r-All" REGULAR FIRST APPEAL No.test)/2;j:u~gPAR;._ * _ BETWEEN 1. Sn' Khaleel Khan, S/o Mohammed Khan. And Others. I Appellants (By Sri V B aofiellants) Smt. Mubeena Bahu, W/vo Abidrhgj 'V Respondent
Mi’svoellanxeot’is Civil is filed under Order XLI Rule 5 r/W
:1uW..§eCtIon’.100 of the Code of Clvll Procedure, praying to stay the
operat1on’o.f the’ order dated 6.9.2010 passed by the I Addl. District
_V.andSessions. Judge at Davanagere, in O S No. 148/2009.
K’ ‘ A -~ d the’ foll.oWi.ng:
A «ease coming on for Admission this day, the Court made
ORDER ON MISC.CVL. NO. 17475/2010
Heard on Misc.Cv]. No.17-475/2010.
This is an application filed by the appeilarit
operation of impugned order dated 6.9.2019. p The.t”r’i’a1–
considering the impleading appiication [I.i€:&.,’\/] filed
in the application, has held that the.»ap.p1icar1ts’Cannot’hb.e»:i.mp1_eaded:t>
as parties to the suit and apart from the trialheld that
cause of action in the suit does:~not’_V the suit becomes
infructuous and disposed off tIf1ev:._suit;V._ Eijpnderd circumstances,
question of staying tiieddiiripigghed arise. Therefore,
Misc.Cvl. 1747 1 0 devoid’ of any merit.
Sd/”am
Iudge