-'-' "-'- '-'W-'-H '-'- '-"<-"-"vwuv-s Inwri uuvzu ur Iv-\KNAlI-\fi.A HJGH CO3
IN THE HIGH COURT 9: KaaNAwAxA A? aAfia$fia2EfC* Tf7
nawxm 323 THE 22"'DA¥ 03 35333 §"é§i§» *f; ='
BE ECERE
mam HmH'BL2 DR.JUSTICE'K;a§HAKffifiVAT$§LR-_Hi
wax? ysrrrxax mu. ;164g{iG$§riGH?C?fi3Hi
garwszw : " "' 1
1 NEEHA BELLIAPPAV g""~§
WIS JAMnAna.A"ggnL1a§Ea«: .'-ww
R/am K§IKERE%VILLA3§;_GQNEXQPPAL
VIRAJPET @Q.,* ' * *§;'=.; 2 -
sovwn caaaava"-;_V j= . ,
~ T*.u; v#-- "... FETITXONER
{BY SKI w A £z£amaa:a$}§*s$: E C VINITHR, Anvs.}
AN°§}_ V :
1\_JAEKAR§VA.KfiE§MBAE§H
'$536
A§a§.69"2EA35§'
Va E£fi§_KAIEE£;'VILL&E,
.eam:Ka%@A3;
T'», v:2AJ9E:}z§., $3TH'C9RQ
%j2."vIfifififi sia 5am§A.AsH§?a
v, .;§Asaz;
5"«_R{&? KRIKERRI vznzasgg
';'vIRAJ?ET 3.,
*'~_xsaUmH KQEAE
J §E'??:"£'fi
95$ LA'§"E fi'\c'Ps'2?"f.&
. ... _. - -I'rn.w*'- "|u*hr\IlI!- mu" nruniwr-no-unto fllvfl-uvwn-i uvr-l\r\flI11'%9Fll\H'1"ll\SlW uuwul 'UP WHKNRIHKF
wwur-1». '.=- vltww-in!' :- -1:-.
HAJGR,
R1' RT EEVRRAWRA VILIJESE,
VIRAJPET TQ. .
SOUTH KQEAQU
4 JAHHAEA manna 5/0 DEVEXYA
nmasx, _:_
gram nzvnaayuag VZLLAfiE,-- '
vrRA3PET TQ.,
savma KGBAQQ
5 JAMMABA munnayya S/GwEEVEfY3 **
MAJOR, V f._ ;j *; _=; _ 'y
R/RE DEVARA?flRAgV1LL$QE} f,*<~»~
VIRAJEET $QL;, wq
sevwa KaDAQ§<g;_
. . RESPGNBENTS
{By 53: G Régpcndsgeivtfixémfisa HURTHY, Asv.
gag M/S eavnzkg a cQ.<gcg:R1 AHD R2)
V T0 QUBSH AN2§*'E TIE
fiF.I¥VER 'DjT'«.. é.:*§.}G"£3A PAESEB BY TTE CZIVXI: J"UfiGE {SI{.DI*¥}
Axn*qx§c;, vzaaqéai an I.&.RG.9 IN as Rm. 1§7l29GS
_ ARE RB&Es?j:;a;aQ,3~EILEb 32 $33 R1.
T323 wax? §ETETIG§ §6H£fi§ ax F03 PRELIKI§AK¥
Vfigaazxe VEf"1§RGUP 'rams BAY, THE QGURE' sans wax
'"§@;L$w:Rg: "
033$.
.u"~._ * rue petirionarzpiaintirt in G.S.Na.1fi?f2§05 an
file sf Civil Jzzciga {Sr.Bn.} Vizajgat; ia
hefare this smut graying far quashing that arda:
L/%
----...-. ... .........1..--....--. ...-ma uvvnl ur uxnluvainnn ruup-5 (__'Q;
fiatad 4.4.2909 passed an» I.A.Na.9 filed hy"»£né,
refipwndent 233.1/defendant mm} in the
suit at Anna:-Lure-E. -
2. Learned counsel _;E¢sr 9.5'-tV§-§::L:ori};$E'A
aubmita that an implaading
by the respondent p§ fir;y§ing ta
imfilead the §roPc§e ci It
ia suhmitttad ::fz’r1a is in
possession ef “:é§.*:§i>1:::exties and the
raapémdant any material an
raaaré. ta progzassd def-an.-::Zan’t:$
axe in pGf3eeLsa:i ¢n:v”7e’§”‘ i:Ai1eV suit acheziule pzzogerties
2:h3efsaaf<:Sfa the vifitfiugnad ands: suffers tram
infifiaifiy. ' "
T E;%a.:;;lned smznaei far the xesganfient 1195.1
“= §na: 2,*s§§mits that théxe is 33 illagaiity at
in the imugned orclsz.
4. At the vezy Gutzaet, it 53:13′; be marztianefi
‘fl’V”-lW§flI”.If§.’f1&’- -TQIVWTV ‘\uViI\Ifl” M153’ ‘l\l’Ii\I’D’%IF’§I\l’9″”U'”Ui\7T’ §u\flIJ-TI P”\u|FI”‘ IV’1I\l’f§1F’I!’W’I “-T’!’I\3f” Wu!” vr “cI’\I’f’F’I”‘\F¥” [1|\’|’I
WW3!’-“” VEVINIR-F – MI!’
that the trial aauxt has allowed the
ayplicaticn without issuing notice to the
defendants. There is an material
that tha pxopwaad defendants are
the suit sczhuadula prsszzspertiesf “t1}e’
the patitionarfplaintiff gag: figfiéfigang §§)1,a;$na
is in poaaasaimrz: of the vAA;p;.ropertiea.
There was no: gaod gézgsand ” :’2ourt ta»
allmw the impleadiigg; irwugned
arcier is net 5,u3ta;ir:..§}53;::ia.~_i12.Vt}i::§ ‘s3§;¢:V”5c:f law.
In tha ::aesui1:., is allcsweé. and the
slaupugnzagi ‘§,5at%ii” ¥1._._+§v-2009 passed in 6.3.2123.
19132635 fan, §fia}:§i1a af Civil Judge {Sx.Dfi.}
Canmeqaantly, the izmaleaading
a’;;:§T§,§.,¢atian4″£§ii$d£V4’hy rearponadnnt mini 31$ rafiéatad.
Er?”