High Court Karnataka High Court

Tanaji Hanamant Devarmani vs Ganapati S/O Fakira Devaramani on 7 March, 2008

Karnataka High Court
Tanaji Hanamant Devarmani vs Ganapati S/O Fakira Devaramani on 7 March, 2008
Author: A.S.Pachhapure
IN 'rm: HIGH COURT or Kanunmlm. Bmamgénn
nnrrzn 1313 mm am my on MARC!-Ii':  A % 

 

1 mum:  

nannmanmms,  H   x

12:9 *'..'.'.fi..'.¥.".1'-.I..-I 5.!-...LLI-._ ;   

A A{}EE¥'AE€3U.PT">€e3 YEs;%   ,'  

Htoomni-IAG£aLL1amonvm.

1:I1:n:m~  uni _f\lIEE

L.urr.I.\.|.':  II saw us; uauux an-n a..u.vu.u-aw

SE1  No.1 PEREIN.

3 at-ram-iIw.ak nmmmmzr
JEGED   'ms.
,  at": %'.*.=..':u..: Ga!;.I.I EEL-."}.'!.U!'-€.
  A %  11EPRE.SElTI'E12':I'BY mam GPA HOLDER
- % k mzlkmnm  'NG.1 EIEITTEET.

wt

4% "--.BAS££1?A,iEINA nummm HEEIMGI
ar::'xm raw? as was,
Ritz: GAWALI GALLI BELGAUM,
.A J REFREBEWIE-D BY THEIR GPA HOLDER
k%g2: tI.:.&.!~I.A.;,II  .m;n,1 flan,
r  Pl!'/I'I'I'IO14lERB

  é   L  sm : RAVI :3 SABHPAHIT. Abvocam

 



 -in _ .ci1;~1_:" »-3.:
Ila. ':ur'1\a..- 'I-a'. 

£92'
1 GANAFRTI SID FAKIRA DEVARAMANI .-

AGED 39 YRS   ,\

ocmsnrrvxcnz  
12102104111   *
BELIGAUM  

«H3

3353 Gguqfiuggl 'gig 1.9~;a..V'r.:Pfi«V:va. t-'.si:,t\:a'::L3;i'e'.:a;!!nI"IV"'  
new 51 ms '   % « T
RIC} 110.4-111  

I-Ffifir:-'-'u. 3; FE: V "'r""'c~;'E};'.'¥u'i'-'.;"€i"5.}-'Eé'u'u'I

AGED      %
R!0fl0:411i1.K£sHGR£LLGr1LLI V
31-;.1.a;*:;I.I1»a;; _     A  

Q}

19 11 InnI.':Vu -Mu. 1-In-I1 uni-I-Iran I315

 n.u.vn1u1 um
A(?1ED'I51  --- ' '

R; 9 k.£a.,.r+::LA.1!nm-s.r;s ::4:112:=r_»1=_:u1o1¢ qma
.I'~T|.'.'IJ,'I>.\" 5,  BELGAUM,

-In

 RESPONDEHTS

!\.IE'g'i.l.I:'ICl'

% 11a:Isw1=  U:-rm? ai*r"r'1<:LEs rain 27:'? "F

 COR' 1011 01-' INDIA PRAYING T0 UABH THE

kfcmnankm. 23.6.05 BY 1 ADDL. awn. JU GE (JD.

'2'

'=.EELi'3afiUIu':' H's" F.H.P.%;'-'99 GR' IA.I'u'G.'-I aml-: .r'..1'§'I'I=.'+.

 ELEARBWG IN 'B' GROUP THIS DAY, 'ITE COURT MADE

 PE'TT'TICJfi CGMTNG CH FCIR PRE'1.1lu1Il'"""'

A %  TI-IE FoLLowme:--



8  A _ J" "N" ' "A

9.8253
11:» petition in filed ommmnng the  %
grmfirq the: application of than   ~ i 

Rule 10(2) ofthe code of Civil  m'r*.u..;é.14¢%.§a }%99 L

The u..1.1.i1§.:  in-timua uaomng' '
   A preliminary deome
was   5 During the 'final dacraa

 

   of defimdant No.3

riv V '-wrv-vw-nu---v-

A

..._.r\_...I_.. .. _ ..
113.'! nl ft"fl('|...._

  mm x nu» we: a

 as per Amurure: - F requuflrg to

    proposed plninfifil in the firm! tlacauo
   The application «mu objected by the petitioner

A  '.*..-'£11 Go:-.:.."!. 9...... -*5 Ir. ....1e1.I.r$ f._h.:_! _;,!:p@;t_i_n;1

1.

-….

ma am:-ierveci by the oniecr the present jieiim has won

3. I have heard the learned counsel liar the peflflpner
nn:1thareu»_noII1antn. ll V’

e. me. e e… we
$1.51.; ,1 No.3 in the L

said legal repreaentatiwa. men in ‘ them

&-,’.–…=….. is he the co-efifi or
‘ n of rnnrtgnga end this
appuempe repreeemamee of the third
lf ‘*1? heeaiea. In that viusw of the mnthar. they

1 :23-i_1*::;z.*t :”fVn.?~re..*~…-95. as wple-.*.:.~*.i.t.!.h;..i 9.1:-.21. w;|.1 law 9.: be

L ‘ . As the appiieanu

l an on-plnimiflh in thuir application, it appear!
_V trial Court allowed the application and directed In
tug ee ms. finding of the use:

__ _-u…._. .1. ……_ …. .. mfijfl

fiourt uhecuu an fi’J”§3IIi11I.u.Lu is a.-rt-.«’-mar.-.:.+. am. as

\\
\7′””\

they haw some interest have to be

dacflendantu. In thntviaw ofthn mum-, than

£5 .|..|.|x’i|.|. um Iur I-7–u—-nu-u-un ,§_=i,./,-.r—.._,_.._V_VV

. :11…-n.1 m -vi-n__ nf:_11vgnInnd’i’l’I:r thn gnu ;_I u

fiancee. the potiizion in

at Azmuxln-a — ‘A’

pzamum in quashed. The jg implead
an cs:-desfiendanh thfl 51-151 in

A _._…_..’I…–….-.

…1-1.1., 1…… 1 align-manna-I nf
IICKJOIHIIIKM UIr1I..u.- vmwg. , _ ‘V 2 l””””””