High Court Karnataka High Court

Smt V Sharada vs Smt Kamala on 12 July, 2010

Karnataka High Court
Smt V Sharada vs Smt Kamala on 12 July, 2010
Author: V.Jagannathan
 

IN um I'fiGH COURT OF KARIFATAKA AT 

rzwrzn ms '1'!-IE wk my or JULY 2o1g¢L%%     %% 

BEFOE

um Hoxrmn MR.JU8'l'ICE   , 

 
 

Smt.V.Sha:-ada.      
Wiolate Srhlshwara Chandra'.   M

R[n.tGmu1xifinor,~!iz2.135Z, _,   ' 
'V1'mda\an',21#]cm}s3, ,    " 

w Block. am am.    é

 %%%%   

« %  ...PE'l'1"l'IONER
 .   mw.p.m:.19937/2099
(By  ;*:.mr.*,)

     ..... 

1; late B.Rama Bhat,
abbufa 75 years,
Rina}: Upuinirs, D.Hc.132,

V -V 21* crass,
. ., ., ‘A 1 ‘ I W // / oc3g,” 31*’ stage, Vijayanagm,

_ Bhnt,
‘ if fiio late B.Rama Bhat,
Aged about Ssyeara,
” ” Rlat 13.39.18, MG, 1018 Cnbny,
nnclfilmppal,

Jayanagara Tho
Conmctm Layout. Myaom.

3. Smt.B.Saraawathi.,
Die ht: Bfiam Bhat.

Aged about 51 years,
R] at Upstairs, 9.30.132,

“Vrindavan”, 21% (mas.
‘A’ Black. 3* stage. ,

4. S2-Lshankara Namyam Bhat,
81:: late B.Ra:ma Bhat, _
Aged about 49 years, ‘
Rim; 30.24, 11 finer, 1*
Shaahadripuram,
Bait:-560 020. V ”

(By Sri. smmh as Kumnr. Adv for R1
In 124, sz–:.1=.:;mm, gs)

M;fF;fi.Ho.5O%~3[VT_2O§§9 Is FILED UNDER 013312 43

: “1.{r)E” Aeamsr Tm ennsn mm:

é.’w:2o§% Pasaspon IA nmv m 0.S.NO.1135I2006

m.E%z;w5* N AmnL.c1v1L JUDGE (sum: mm
%.mIrc, mazmme THE I.A.FILED we 39
Am?) 2 or c:.P.C. mm ‘M.

w.1=.Ha.199a7[2o:o91s mm: mmmz AR’I’ICLE8

xv or ‘rm comrrumon 012* mm
mmrme T0 QUASH 1’1-m ORDER m’.2.6.mo9
mssmra on In 110.11: IN o.s.nc>.1135/zoos on TIE

FILE OF N ADDLCZVIL JUDGE (SRDN) AND «EEC.

MYSORE (PROBUCB-D AS ANNEX-A]

COHSEQIEIWLY. ALLOW I.A.Ro.3.

Tim man. AND w.1=. COMING %%c:r:f
Anmsmon ’11-am my, THE GCXJRfF”i3EIJAV?$R:EuI3V:v

G:*
The commmz. Court on
I.A.Noav 4 and 3 to well as

2. appellant soaking the
Manager of be impleadad an cm: of

was to rash-nix: the Vijaya

4159.} of pmpertgr. Both I.Aa’ were nqjeoted by
.« Rejection of I.A.Nc.3 by the mutt

given raise to w.P.No.199a7/o9, wmm

% k A % _ m.a. in ‘m Impact ofthn rejoctinn ofI.A.Nn.4.

5/»

s I

3.Iha\ne1wardtheharmdCoum¢1ibrth_cpart£ea
uxipurusedtheimpugnadnrderu.

4. Submision at 3:-i.1=.n.mammtnn, % u
Counsel for the appellant, who an arm ‘
writ pants)’ ‘ new is that in respect of “a’bta3nJ b

lam husband ofthn appellant. Itgm

security’ to the Bank and 33:10:
suit for partttioa and of
in all the suit and

cam-ed and the 1*
thus ;;.my Smt.Knmah, it is
just bank in quaation be

the amount in respect of

umum would he dmec1asd’ ta he
_ i:~efi>r=a the trial court. ‘lherafiorc, the

H anion call for ‘ .

V. On the other hand, 8ri.P.I.Bha1, lnarnad

appearizg fior the 5*’! mpondam-Bank

Imlznnitharl that the ‘3 an way concerned w1th’ this

:5:

partmozuuitflladbythaappellamandsznoreowmttaetve
‘ix.

inaho bannndwhmfiuumpfitmham by the Bnnlpt-.r;_:_

raomer the loan amount while %edm x
110.1 cf the unit PIVOPEPIY. the app!’a1h1g;o1″x’
appelhnt me:-emu is in £aund¢d.;”‘A’It’«imA_ Z
uuwfuaion that the appammjims

ammgle § of the
foxwud and taking me i.e., Ie£er’rad

so by the in my vlaw,

the nacassary course of
action as h in the event afthse Bank

Hod for ankle to recover its

man: that are mentioned ha the

filed 1.1/0 39 Ruin 1 and 2 of
V ::;1=>.<;.T, are the appellant £5 also at Ebony 1::
Bank on the min of the agmmm tn:-ms

_ mm between the appeliant and the 1-:
" name. Em: as regard: aufi Item No.1, the: appellant h

%