High Court Karnataka High Court

K Lakshminarayana vs H Kada Setty Since Dead By His Lrs on 9 December, 2009

Karnataka High Court
K Lakshminarayana vs H Kada Setty Since Dead By His Lrs on 9 December, 2009
Author: Anand Byrareddy
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 9*" DAY OF DECEIVIBER 2009

BEFORE:

THE. HON'BL£3 MR. JUSTICE ANAND   

WRIT PETITION No.885 (E32008   Z

ALONG WITH WRIT PETIT10N.IIQM.g;s3I» 'OFI'2()€)8(C';1\«1"}§IE).

IN WRIT PETITION N0.885 O'F¥'ZU.f)8 IGIvI§cwI>(:)   %

BETWEEN:

K. LakshIII1'IIIaf:1yzIII'§I."'  '
Son c)vf__H.-.K.eIc1zi'Sc?-ty; _ 
Since deceased -by'ifiI:._Le.géiE».I"@pI'eseI1tati\/es
E.  Smt. SaI1fas'WIit}1i;'1
 M'zIj0I", A' .
_ " }'§;geciI:1bI)ut 58 Yams,
  {_..2_:IIe K.LLIKSh!"i'liE1.I3.I'2iyaI]&}.

  SIi..'L:.'jR::ivi,major,

' mg "

--- A§;{e~d"éIb<)ut 39 Years.
*~ S(iI'::.I of Late K.LzIksl1InIII;II'zIya E121.

 L.Rajani. mztjor,
Aged about 37 Years,
E)augiIIer of K.Lz1k_s1IIIIiIIz1I'ay2I na.

(21) and (1)) am': I":=:sic{II'ag at No.705,
1" IIIIIOI-. «'i2'"f Cross, III Block,

2



Ex)

Rajaijinagar,

Bzmga1()re--56() 010,

And (C) is residing at

Shri Srinivzisz-1 Traders,
Mandipet,

Ciizmnztpzitnai.

Smt.L.R00pa. major.

Aged ab0u£34 Years, ;    _
DaughterofLate K.Lak:shm_in2n*ayana,  V
Wife 0fN.Girish,  " . ' .
No.2660, om 11*" Cross,  _
New 5'?' Cross, Gz:y21thriAnag.-fif_;-- Vi

Bangalore.    PETITIONERS

(By Shri.B.Ramavswamy-}y'a2rigar; Ad_v'<i.C;1tg§'i;T' ii

AND}-.,

1.

H. i<:i_'cfa S iiétt  ,'  " ~.i

* -v§§i:1ce'de,t:'eas'éd by his Legal i"ep:'c.se£1tz1ti\*es

 S_i11ti,.Ch21i1:aamma @ Bhztgyalakshnii

 'Aged about 49 Years,

"  i'V'DV_aL'.§'1}.'f.eI' of H.Kz-1da Setty,

_ .Vv"iif:5 of GN a1'£1y3_E1£l,
'No'.534. 6"' Block,

" V 3 Raja'-1jing21r,

' Bz1E1gz1i0re»~56() 01.0.

b) Smt.Varalakshmi.

Aged about 56 Years,
Diitlghtfif oi' H.Ka(ia Setty,

c) S:.m.}z1yamma,

6



_[\')

Since deceased by Legal representatives  '

i) Sri. K.Partha. 111213' 01'.
ii) Sri. K.Chand:"a, major,

(b) and (C) are residing at 3 '4
III Block, R£1j;"1ji11gzi:', 4' 
Banga1_(:):'e-560 0 1. O.

Smt.Kama.lamma_, 

Wife of H.KadaS__et.t_y,  _ V 2 V 

Since deceased 133/"'}1ex'ALe_g$;.1 iz'e;j'1'e:Sentz1tives
Who are alrezldy a1;~_1fa"ye_d as cflVe1"<-;"n.(vi'a'1<:i.t;$;.. 

    
S(')ng0"f [;z1Vtei'V-H;VKad_;i-«.Sett)/;' ' V
Majm, C2153: f'u?{L!rai1»ii:'i

veAg1'ie;a1§u1'a1'1 'ft;",3r3'*1°i't;¢::1*;---

 0-3'5 . . A'};E':ta.k£1e R':_gd .. ' -

Las!1E<ar 1~.r1o&~.;;~:m;- " 
My".sQ1*ez.v1. ' . " "

Ski.H.La1i{$*E:«m.e1.11;:,

36:1 §)£_Hutcha Thimmaiah,

  _  36"' Cross,

'15} B1 Raj aj i n gar,

Bj¢1.r1'gé;:'1<S1~e--56() mo.

" Sfi.G..Day:1nand.

Son of Giriyappzl.
Aged about 48 Yezws.
Residing at No.42.
16"' Cross, 8"' Main,
Malleshwmalan.
Bangal0re--5(u() 055.

3



6. Si11t.Ni11ga1:.iia'm-1, 1TEdjt)1'.
Wife 0fBc31'egowcEu,

7. S:-i.H.B.Tham:m11ma1.   
Son of Bt_)1'eg.gt)w(ia1, '

8. Smt.Lakshmamma.
Wife of Vcnkatamju,

Respondents 6 mi 8~.t_1re 

Residing at H21lla;gcci*e ,G:’t01:iiai~\ ..

Baszmzlu Hobli, ._
i\/IL’1I1(‘l)/Ev14TE’1f.L1’kE1.?:’A}’dDiS{I’i(;[§=_:’~.’ – RESPONDENTS

(By Sh1’i.J fl’.Ciiifish;’1V’,Ati\r:0t:_tite fiir ?,_€Sp£)1]d€nt.N(). 8,
Sh1*i.KL1mai:V.;1ri.r1 ;i§um:ir«ta1i<e n(3t'ice for Resp0ndent.N().3)

T'i"'1j$" W'ri.t"vPe"titio,.ri"é–s:i'fiied under Articles 226 and 227 of
the _C_'011st.i'ttzti'<'_m._(;.f l"."_}(1Vi2:[ praying to quash the order dated:
17,_§l2V.2,{)()7 di'sm.issii1g the LA. filed uncier Section 151 of the

2 Code cm: Pf()'c'edure, 1908 dated: 23.6.2005 for interim

; . jielief_innO=S;'N0.2282/3986 on the file of the I Additicmai City

"Qivii. fafliii "f3es.;_si_(,ms Judge {CCH.N0.2) at Banguiore, shown as
'-A nnextai mid etc .,

.21}: Wish' PETiT1ON No.8s3 OF 2008 {'GM.–CPC)

i ittiI3i9;1*wi2I5N;

“‘ K.Lakshminartzyaim,

Son of H.Kadt1 Setty,
Since. deceased by his Legs} :’ep:’esem.z1tives

6

2,-1) Smt. S211’aswa1t’E3i.

Ma_jur,
Aged about 58 Years, _.

Wife of Late K.Laksshmina1*ay:1&é:1′;–« .

bi) S1’i.L.R21vi, m2.1j(_)1′,
Aged about 39 Year’s. _
Son of Late K.Laksh111i11a’1″;iuyéma1.

c) L._Ra-ajani, major, _
Aged 21bout37 Ye:1′;’is,- __ _ ~
Daug11te1′ of K.Lakgsbv1’niVnzn:;131anéi;~V ‘

(C) and fb) }1ir’e’Vre.S:i–{ii15:gui1t
1*’ FE.'<5'()19',_~<§2"3"i'C1-03-3;-.,1.i'_E. B'rr)c%1;_V, A
Rz1ja1ji–:121g:i1:i V '_ «.

B’a1’i1gz:1.g’§re–5 ‘B I U. «V
11116-_( L’) ]:di1″|,(._§__E”‘£’1.i_ ‘ ._ ‘
Shri SrénE’\,a;;1′:§;1._:T.:’2id::fa.

M air) L!_4£pc.t,,
* -Che-1nz1:1pa{1:a;’

,7 ., (J) S’1fif.L;’R()()p£i, major.

1 A._géd zab'()L11 34 Yez.-lrs,
A I)2it1g_ht:%;”v iii’ Late K.Laks11m..inar.21yana,
W ife ~si)_f7 é\5′.G-i1*is}1,
}\i§.v(.)L4.-::\(‘I'”.(V3.(). 1 1″‘ Cmss (mid).
5″‘ C£'(.)SS. Ga:ya1tI11’i11;:g2:1’.
Bi1ng2.1l(.):”e. PETITIONERS

y ‘Shri.B.Ramz1s\>va1ny Iyengalz Advt.)c-ate)

5

H.N’.u’asin1I1;1 Murthy,
Son of Late H.Ka1da Setty,
Major. C 2-ire 0fKunn;1iah.

Agriazuiuxral OffEce1′,
No.35, Ashoka Ron 1,
Lashkar Mohzmzl.

Mys0’re–l.

S1″i.H.Lz1ksEm1a11a,

Son of Hutcha Thinlunuizih,

N().(3I9/H, 36*” Cross,
II B’i.0cl<, Ra1ju}i:1}g'a«-1,

Respt)nd€'nI.,,i§§<':3.4 is -. *

Bar1gu1()re–56()(')i'(}. } u

Sa'i.G.D21y€1;1.e1z1d.;_' A

$911 'Gi§::§:y21pp;1'.= A

Aged %.::bom'%4x
:_Re..:sidiVngxitV-.E\3i3»gi¥!2,V '

Ai «6m'–C 1'0;~3 3,. 'E'? VM'z1~i_I1 ,' ~ « '
Mii!.14eshVw2i_i'_a1n'; " '

B;xng'a:m~e.45'6() 055":

“”S’1nfi;Ningzlmrnzx. major,
w _ ” vW’ife.()f’ Boregowdz-1,

S1ji§H,E§.”Fh211I1:11an11a,

230:’; ‘Of _B01’eg0wda,

Sn1t.La1k.s h Inzunmzz,

\7v’i_f£: of Vc:I1E<:1i;11'z1jz5.

Respondents 6 to 8 are

Residing at Hallagele G1’&111′.-E,

Bzzszlmiu Hobli,
M2-lndyz-1 Tzriuic and Ig~’irict’.

._d£:’iAefQd as per the
orcie’1=d;1§eq;22.().2()()9

RESPONDENTS

(By Sl’ii’i_..¥.T.Giri_:;h, Advocate {KWRCS})()E}(,iC!1[.N(‘):$’§”‘«i.. ~’..’.i

SiH”i.KUm£’lI” and Kumar take notice for Resp(‘)nde1.it’;Ne..3)=i” .1 V’

This Wm Petition is filed tm@-:i- ;S;irri’¢ie§t2 :is ma”
the Constitution of India pra”:yiiig t”.gu’a.sh f–}’1i€’;”2(t)lV'(‘.’_ViE3I” §;lated: °.
i7.12..?.007 dismissing the i.A*.N0._9 in O.S;Nij)Iv2.2.8.2/’T986, on’

the E Additional City Civil and S’e.s,§i.2) at
Bangaiore, shown as Avrrnexure..-VF’Md’ et’C–_.._

These. Writ Petitions!.ei_’;.p1’eIiminai’y hearing
in ‘B’ group this dziy, [h:C”C(i)–t!i”{ rrfazide the} f0ii»t>w’i:1g: —

The:{§_i’e’se:iiti:ii2V-:rit’t}3etiir£.ii’511.i it} whiz N(>.885/2005 is filed by

the p1a1il1tif’i””b€ft)1TC”{i1e’~.{1’i.iti court who claims to be the widow

~._see.iki’i1g,_A-insti~ntenanee”‘fi*(im her br0t.her~in-law on the pretext that

,_.iiii}_2’_1ii’lV ee.;iI’1.ie1* i3art_i..tir)ri between her htisbaind anci the b1’0the.r–in~

law-..,__the_re an unequal division of properties and therefore

ithe b1′()1’i’k::1′-i.n–i£lW’ being in ]}(.)SSCSSi()i1 of 21 imgei” share is bound

‘tiji ifi’id:i!11’£’!il1 her. Such 21 reliefeziimot be granted at this point of

V’ ‘time, since the claim of the petiti_oner requires to be ad_judicated

before the triai court.

5

9

2. Aect)i”tlii1gly. the. trial court has flgll{ly'”Ff:j€Q_li’Ci(l,lllfii

application and there is no ground made o_u.t~.iftji=._interfei’en{Ee,

Since, the relief sought in the pi’e’sent_’iapplieationis’the :;r;:2:Ain

relief in the writ petition, tlie’wi”it.petititInii itsel’i’Vstan’d.sHdisposed,’*

3.. insofar as WP. Nt>..8$’3]ii.{)()8 is “et’)neerheti, this is
preferred by the pliillltlllilwl’3t3’E'(5lfQi:”£ll€ l;:l’ia.’iii,VC’i(‘i’.,1V1″[ zigziinst rejection
of the £1pp.i,eig.4£i1f[¥it:.)E1 .ai”he’_n.dn’1e’nti of the pleadings»
Acliiiittetiiy, theVipetiiti,t_iiie’:-‘fps’–eiiitievheebefore the trial court as
plahit__if_!.’ hasbeen._e0niiple’t’ed and the matter is now set–d0wn for
defendant’?-_:tpevidenee. ithiis stage, amendment sought to the

pleatilipgs “(zit thee g1’t)uh’ei that the t’athe1=«in–law having died

ii . (iit1iri:i1’1fI;tl1@np€I]CletiC’y'”t)1C the suit. the plaintiff was Lmaware that

her_ht:sh2;.i.id._was entitled to a share in the family by succession

anti itjis only during the evidence that she became aware of the

p1″t)pert’:y which her husband and the father~«in-law. Therefore,

,piaii1tit’fst)ught for amendment of the pleadings. The trial

5

E0
court having 1″e_§ec1ed the s’.1me., having r<-:gard to the stag: of the

suit, the appellant is before this Couri,

Given the above facts and ci1'(:ums{a111c*;+_s'; $.hs3j'e

ground made out for imer'fe:"ence.,"HVefic:'? 'she;w1f1"t«.petit»i{)n'is

l'€j€C{6d.

J}