E.
IN THE HIGH COURT OF KARNATAKA,
CIRCUIT BENCII AT GULBARGA.
DATED THIS THE 22"" DAY OF SEPTEMBER. 20 E 0
BEFORE
"rm: HONBLE MR. JUSTICE AJIT J. G_{;E_:I\%'JAI£g-I
WRIT PETITION NO.83532 Q13' 20 _! ''
BETWEEN:
VIDYA SAGAR
s/0 SUBBAYYA sm«:'mr
AGE:50 YEARS
occ.-A(;R1cUI;_IURE . . ~
R/O : HUNASAGI v11,w,.(3":§,
TQ: SHORAPUR ' '
D153': G-ULBARGA H v ..
" PIi3'I'E'1'IOI\%ER
[BY SR1 (3 ('3_«::~I~L<\§:;2i$.Ig-¥12'1'1j1:_A;1:)v--.;%*c§f:gSR1 J AU€}US'I'I1\E. ADV]
% .... _,
1.
KRIS}_i’1’$A B:’.{AVG’Y’A’ ‘JALA N-IGAM LTD
AN’ «UNDER TIMING/.. o~:?_c;ovT. OF KARNATAKA
WITH. Hr:AI)’*QF:f1c£311′ BENGALORE3
RI+3PRESE3N’I7I€D BY Oi<'I<'ICER.
j1’1′-‘-I£a..’.. Ass1’s:1jANT E;;><_£«:cu'r1vz~:
"i.-::\_I(;1N.__1=:1'+:R " * ———- –« "
'NLBC SUBWIDIVISION N06. IIUNASIGI
' " =U12
,{.)v1-sfi–*:,_(;ijVL.13A12GA
2. “=.._S()_1V1z’;.R11\YA SOMALENGAPPA
51 OAISASANNA BALI
I T AG’F..f) A_1§30U’1′ 55 YEARS
‘ £,>c:c: AGRICULTURIEJ.
* 1%:/0 ; HUNASIG-I VI[,IAGi%I-.
TQ: SHORE-\II’UR.
hearing..w.ifE1..vconseilt, ii, is E;ake1’1 up for film} (‘IispOs;;.1.l.
‘.111zismLi(:’i’i;’;ais;1;’the sL1bjeci. inauer of this writ pcE.iiiO1’1 is
— c:Ové’1’eci* byihe z*1;11iI1g Of this Court.
AA Ashok Patii, iearlied {‘,()u1’1{-Eel is Cii1*e(‘~.te(“i 1O
if-a:.k’O nOE’i(_~.0 for :’e?s})():’:(OIc>a’1! No.1. K
2′
R1«:sPOM)i:~’:N’i’s No.3 TO x23.
£\LLR1*3SIDI:?N’I’S OF
HUNASIGI v§LLAOi2.
TQ: SMORAPUR.
I)IS’1’GULBARGA _
_ 1j’ci_if¢.I:)’;::N’ifS ‘
{BY SR1 KRUPA SAGAR PATEL. AI3\2’»..;éO§2′ sin E’-.S1:~§O1¢: ‘IVV”1i’§’OI.’.’IAI’;,’,I1¢i_’
ADVFORRI) 2 N =
THIS WRET PE.”1’I’FION is I+’iL’i-iii) -Ui\1I’)1£?i’%.AR’i’IC%{.I43S 225
AM) 227 OF THE cON”sf;ITua’£ONi..’OF-zN1)iA.’:>RzmNO TO
ISSUE A wrm’ Oi~”~. «CER’?!€i)I??ARi§Vi f’QUAs1~11NO Ti—1i«:
IMI’UGNIZ:I) ORIDEER I)A’i’Iii-D §8′.’08.2.«QiO;~{éAssi«;1′) IN “mic
COURT OF ‘rm;’– civ11;”‘J’OiL34OE.._{~s_R.ON..’jAri’ SI—IORAPLER,
PENDING 1N O’.s;gN.O.23_/290i’? V1O’i5-.A§\INEX’URIa-r_:.
THIS” .:iCuCJ.M’i[NG ON FOR
PRELIM_I_NARY_H}?£gR1N(3″ifHIS O_Ay,..%’r1-119; COURT MAI)I:3 Ti—-iii
FO1,LO’W£NC;:.. _
“dfinnn
EVf3I’1 ‘{hv'()l.1_,f.;h the r11ai.i:e.r is listed for pI'(‘.1i1’1″1iI’1£kI’_\;’
L’co1;:;1*1SAe1v-fore”Mr.’vAug”ust’sin as well as leamecl counsel for
“ai’:4<:n.1r'r:'_«fee .2u'":d issue No.8 wo1,.11('i relaie to rlminte;1ir1abili:_y
of? tihc? suit. itseif. EI'1d(':.'€('1. the 1"31'visi()z'1 i_;3e11('1}'1 of this
Not.ice to 1'espo11dem. N'os.2 to 21 ciispz.-:1}seri
with, inasmuch as, it is the first
who is the eomesting party. The
No.1 files 21 suit: for deC}aratior1 of i.AiVt'I'e «:–'1'_z1"::i_
respect, of suit properties. cbfx
Iletitioner c1efe1'1d'c1ni No.8 r<§('i':1.:1VV:t%stedv. ti'1_C§ 1'.vI't-'EYE.
issue Nos.5 and. 8 '2'1v1v'iA(i V1V'1ea1' the
same before The Iear.11er.i
Triai Judge aspect of the
matter, was ofrhe it is riot necessary to hear
issue ; N0s. 5~ I;@1vnd:V'i.<8 . be_fore . (i:ommeI1cemer11 of trier].
Aggrieved by the ..Lsari'1~e,_,"'~t}ie petitioner is before this
Couri… V
,_hewe hvé21:r<:%–«"Mr. G.G. Chagashetty, lear1'1eri
responderii.r"No. 1.
l’:r1deec1. issue No.5 wouid relz1l,e to payment. of
A ..f~11’A1rT1 ;’«.:
(3
Court in the Case of VEERAGOUDA AND O’I”I*iERS V
SHANTAKUMAR SHAN’I”‘A?PAGOWDA reported in ILR
2009 KAR 887′ has ruled the-1E. the quc~.st’,ii;t:I1 e, 2 L
petitioner. b T I V
3. Hence the fol10’win5_;§ L).r{iie[r is’ –in21Vdaé;–
Peiitiory i:a.._V2:1lov;r_ed§. T.’:I’I”1e. order Set
aside: and fhe_,l’€tua1’iTi”é.d, “E’*1€’i2:1A1”};}.L1fgigs’shall he2:11* issue N0.<;.5
and béfore c.0mmenccn1c1'1t. of
trial.