High Court Karnataka High Court

Smt Yeshoda vs Sri H S Javaraiah on 24 September, 2010

Karnataka High Court
Smt Yeshoda vs Sri H S Javaraiah on 24 September, 2010
Author: A.N.Venugopala Gowda
1

. :3

.0' SI" .

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 24"' DAY OF SEPTEMBER, 201D.j}{_O~-V.Vv

BEFORE

THE HON'BLE MR. JUSTICE A.N.vEAn_;GQPA.'LA'"Gb;§4Y'DA'_'_*V, 
WRIT PETITION NO.17386 0F'=20I'_O Y('GM:=c'PG)   

BETWEEN:

SMT YESHDDA
AGED ABOUT 45 YEARS; 

W/O SRI KEMPAIAH ._ j; ;

D/O LATE VENKATESH BABE' .   .
RESIDENT AT 7TH HDSKQTE VILLAGE,'  1, ~ 
AUDAGONE SOM.WA.RPET TALLIK _  - 
KODAGU     *  

SMT PUSHPA _ _
AGED 4_1_,_YEA~RS}  V .,
D/o LATE sRIp;:IvAS-A."

SRI NIRAN'3AN _ , .
AGED 39 YEARS,  A _
S/O LATE S*RINI.vASA. 2

SMTESHOEA

 AGED 3»--7'TYE"ARS,
» D/Q LATE«.SRIf\§.IVASA.

  

AGED 33,YEA;1S,
D/o'=LAT.'E SRINIVASA.

 SMT GEETHA
 AGED 30 YEARS,
«D/o..LATE SRINIVASA.

__SRIPuRuSHoTHAM

AGED 27 YEARS,



10
11
12
13

14

15'

S/O LATE SRINIVASA.

SMT SEETHAM MA
AGED 65 YEARS,
D/O LATE SRINIVASA,

SMT BHUVANESHWARI
AGED 30 YEARS,   ~
DAUGHTER OF LATE ADISHESHA. '
RESIDING AT BRADI,

NELLIAHUDIKERI.

SMT VANI
AGED 29 YEARS,

DAUGHTER OF LATE ADIS*E:!&ESHA,".' * Q'; 

SMT REKHA ._
AGED 28 YEARS, , ..

DAUGHTER OELATE. V' " V

MS. DI\/YA ,   1 
AGED 24 YEARS_,_: _  '_  
DAUGHTER 1o'E.,_LA'T--E_,A_DI.S'+IEsHA«...._W 
SRI RAVI  I 

AGED 23.x/EARS, _ _  

SON OF LATE~ADI'SHESH.A.'*~.

SRIRADHU 
AGED. 25, YEARS, "  ..... .. -

,.-9QN 0r="'LATE~.ADISHESHA.

 -.. S"'r~<:_TV VISHA LAx~I, V'

A-GED' 6G "rE:AR':3,
WIEE DEEATE ADISHESHA.

 ALL ARE RESIDING AT BRADI,

  NEEL_.LIAH'uDII<ERI VILLAGE,
 SOMWARPET TALUK,

'I<O'DAGu DISTRICT.

  ~-('RETITIONERS 2 TO 15 ARE REPRESENTED

BY THEIR GPA HOLDER



SMT YESHODA THE PETITIONER NO.1)
 RETITIQNERS
(BY SR1 NJAGADISH BALIGA, ADV.)  

AND;

1 SR1 H S JAVARAIAH
AGED ABOUT 66 YEARS,
S/O SALLAIAH
RESIDING AT HARIJAN COLONY,
NELLIHUDIKEREI,
VIRAJPET TALUK,
KODAGU DISTRICT.

2 SMT H B LALITHA 
AGED ABOUT 57 YEARS,' 
W/OH.S NANAIAH  ~ ._   ;
D/O LATE VENKATESH BABLI-3 V  '

3 SRI H S NANAIAH];  
AGED ABOOTS1 vEARS,, 
SON OF K. SAIIINAFI-IA.'_.__ »  

RESPO:y\IDENTSV.;:_..AND3 --AR'EV _ _
RESIDINAG AT :\IALLfIHuD.II<ELR'I--- VILLAGE,
VIRAJRET«TA--LLII<',_   
KODAGU DI,S_TRICT._ I

_  V.   RESPONDENTS

(BY SRI lv4:CARS:bHA RALONI5H’E’,””/-‘IVDV. FOR R1;
‘R2 & R3? SERVICE HELD SUFFICIENT)

T”TH’I-TSITAVI’:1§’£T: RRETITION IS FILED ARTILCE 227 OF THE

CONSTITUTION OF:’j_INDIA, PRAYING TO CALL FOR THE RECORDS IN

“F.’D.R. NO-L2/2_G’O2.V.–ON THE FILE OF THE CIVIL JUDGE (SR.DN.)

HMADLIKERI; ALLOW THIS PETITION AND THEREBY SET ASIDE THE

DATED.,_.1’9.9.2oo9 AT ANNEXURE–A IN F.D.P. No.2/2002 ON

.1 RTH’E;F.ILE'”Ojr’ THE CIVIL JUDGE (SR.DN.) AT MADIKERI AND THERE

-.DISMISS THE F.D.P. NO.2/2002.

THIS PETITION COMING ON FOR HEARING THIS DAY, THE
‘ I COIIRT MADE THE FOLLOWING:–

ORD§R

1″ respondent — Sri H.S. Javaraiah, S/o S.-_S-a’i’!a’i’ah,

instituted o.s.1o3/89 on the file of Civii Judge, Matiiitehjeegeithet

Venkatesh Babu, S/o Javaraiah, for thereiiefnofpa’rtitVio,nj_ah.d’«it

separate possession. After trial, the “‘ssuit1t_’was

judgment and decree dated Aggsrievetd-,2 th’e’=e5’aintiff”‘ti

filed R./–\.19/95, which after;_.hearinig—ii\ia–saliowed’by afiudgment
and decree dated ‘~\[eni<atesh Babu,
being aggrieved by4the'de:c'reeiiafg the appellate
Court, filed RSA€.6','2§"t'3:'/_9;éf..g'_2p'u':f§Vnig of the appeal, the
appellant – it 'th.e.dppea| was prosecuted by
smt. H.B. LeiithaVitavndfhjer,'v'hu:s'ba.'nd H.S. Nanaiah as the legal
representatives",.,\ThexV'seco.n"d~fiapépeai was dismissed on 21.8.01.

Thereafter, p|ainti*ff.i_n_$t5tuted FDP 2/02. The petitioners who

are thedau:g'hte.r""a.nd grand children of deceased Venkatesh

Babuu,*g'ot*thei'n'seities impleaded in FDP 2/02 as respondents 3

to -17.

the petitioners have instituted O.S.27/O5 against

for the reiief of deciaration that the judgment and

1

decree passed in 05.103/89 by virtue of ailowing of R.A.19/95

in not binding on them and for partition and separate po.sse;ssion

of the suit schedule properties. Defendant 1 in

stated to have filed written statementyand the ‘s”a’idf_isu’it is st_iu|I* a

pending adjudication.

3. The petitioners fiied objectiions in’—F_p–i>.s2/o’2;’e’n’dJ inter’

alia contended that, the,i3egtition””is.nj’not”–.maintairia’b:Ie. The
objections of the petitioners and a Court
Commissioner was§..appoi.ntedfto’.§i::;vidd:.i’tjheV’prjoyperties as per the
decree passed in R.A.19/95 dated
29.6.98 on :h”e’ri’ie:er Madikeri. Said order

has been questiioned’in”th’iswr:ii’t’i«petition.

4. ,.4.i’:”v/5\1f”‘vZE’I’ avrguinflg the matter for some time, Sri N.

Jagadish. _i3alVigAap,«iearned advocate appearing for the petitioners

subrnitted,’thatfjg-the”petitioners may be permitted to withdraw

thegwrit p”etit’ioVn”vvith liberty being reserved to the petitioners to

4:jguestioriiieithesimpugned order by filing an appeal in the Dist.

it/iadikeri, since the impugned order is nothing but a

‘ judggment in the FDP and can be questioned by filing an appeai.

‘QM
WM

/.;

In the result, the writ petition stands dismissed as

withdrawn with liberty being reserved to the petit4i.oVn’ers.._ to

question the impugned order in an appeal before

Court.

The interim order granted in this_wri’tep’etition’:sh’a’iVl:”istar.i_d

extended up to 4.10.2010. The V-:lVe’.*-taified”‘c.opyVof*the.\=imypirgnedui0′

order be returned to the learned__Vj4_l:C’e.ura-sel petitioners
without any delay. A . it it

This petition was was issued on
3.8.2010. The i.’e’;”, from 3.6.2010 till
date, shall application being filed
seeking the appeal to be filed by the
petitioners bei’éo”re_’_’ the

In ‘said ____ of the matter, rule issued stands

writ petition stands disposed of as

‘ 0N0 c0’sts’.–r_: I Sd/,3

Judge

. ‘visastl