High Court Karnataka High Court

Sri N Ramachandra vs Sri B N Narasimha Murthy on 9 June, 2009

Karnataka High Court
Sri N Ramachandra vs Sri B N Narasimha Murthy on 9 June, 2009
Author: H N Das


M W. « ‘I lifi’4\e»”‘5l » wwwmw was nmmwwmmm Mimi nmmzr OF E<ARNA"?A%fl MEGR CWUW Q?" fU'&RNfi3'flk§€& H3554 C0113'?

IN THE HIGH cook? or KAanA’rAxA AT V
mm: ms me 9′” mm? M36, A L

me Houms MR. Vt
.. :. I W1!!! 0-. r«.m:- ::a- S
BETWEEN V Q . A’ 1

Wm.

5*’ %

3 am sHofaé1;s.}T f
we; :1 mtmniwpsu
I Juan fi.B_(‘J£:T”32″-YEARS

DIQ $1

5 %%% %j<uM
" I3 IflA
ABOUT as YEARS

R NEETHA

'DIO.NRAMACHANDRA
AGEDABGUTZIYEARS

E

fr-/'-*
(7%

mualuwwmw mwrumn wax mm-answer-mMw\.M Mlwfl MWMKE U? mMMNfi%'§MKfi& Wgfifi fi2%.".%UR¥

(av Sri : ABHINAV R for Q." %

AU. ARE R/AT NO. 1427110,
MAHARANHILYA, R 1' mean
anummae -559 032

AND:

1

SR! 8 N NARASIMHA
sxo. we 1′ mmvmaptaa.

AGED mom    R    _ 
RIAT nouilz  %
n T   

     

win. “an . SIMHA aeumiw
QRIAT ma: 1?, i<AvALavnAsAuonA
arr.

sh: mmm

X 9/0. B an masuszuius MURTHY
,’ RIAT H0;’1v12,1_KAVALBYRASANDRA
% am sauanwae

Mia

% ” – mtdnlm

Nimzsslaoas rauamv

WAT’ M’D..1~1 M

a:r.

R(_f:T Mass, 12*” BLOCK.
5 7

> MAN, W%T

§
3
§
:4:
x
Q
m

,

9
§
3
Q
L}
55
:2:
§
é
§
§
$55
9
$2
is
;9
:2
§
3

_w,.w……. ….mw wwwmm war’ mmmzwmammm

LA. NO. 4 FILED nxrsc. 1.12.2003 AS PER mfiéxuksc

Thks putitfon earning on for pnlimin=$§”::’~h:fi§:fing

day, the Court made the failowir !:g:~

<)Rf;9§: '

Potftionam an 'énci are

dufondanlx before thy for the
sake of convaniancaVtfi§" fie their status

hefora the u*ialvCourt:..~ j: '

2. <é}é;.a3¢,:%1s2}2oo7 against my
defendants mrmmryofmmsbn of piaint *5' schedule
property. appearance before the
triai cocgrt, étaifiement oppaning the claim of

$¥!!jen'fiV1E'§é§atber was Ikbad for evidence the

pzmursaam;.m.4 undur om: vx Rule 17 cm no

i way of incsorporating part: 4-3. Undor

— impuémé order the trial Court part}? altowed I.A.4 and
‘ –:_.’»”if.:I§4s’r:-sissed. The plaintiffs am before this Court in so
V. it ralahaa ea dismbsal of me portion of the

~ grmndment in LA. ua.4.

Rm%si!5″&M3 fio«éi’V.§WuaMx<:«…mv6o x%K&'.iI'V(m |:..vm …. .

Mfiwbfifi Wfififl’ QWMM

3?

M
g
3
3
Q
3
Q
3
§
i
E
E
$-

2%
§
3
§
3
3
2?

E
i
Q
E
E
is
$
§
3
§
3
1
2
§
§
E
§
2
§
§ ,.

3
3

Q
E

2. Heard the arguments on bath

the writ papors.

3. It is not in dispufiae th$t__ 23V
plaint, tht plairttiffs tliét hfilt
.s.no.2es1I1999 cam; mm ‘i%!%Iv§’i’§V#rx_:miai3nci”-xan”‘:1-4~2O00.

This proposed amendxmrat ii ‘A aéo ” :;_hat that
aomprarrxise decme garijai-_ho 3: shown
to me as us when dated 1-4-zoos
came ta he a;1’aatad§§§;i;;T’é§}?e;:=« there is a plea
in the plui:1Vf”-_’\iri§t1’ V ‘cfarizprombe deems in
O.5.No.2851′[19§9,.V vt11§:j__’4Vii.v_’is«’:.”épcn for tho plaintiffs to
argwiify Vi’r:c|V.a’.:i:I’i:~cvr,3…ttao subsequent amondmont af

thaf’1w§ipmmi§e;:V’Tfmm is new hgal impediment for the

plea alraady takan in the plain: by
adc;..i44§.::’gifi§_ Qédenm. If such an avidenca is pinned

I rugand to than amendment of cnmpmmise
F c5.s.no.2es111999 than than trial Ccurt mu
the am in acmrdancs with {ever even in the

{finance of specific pleading in this regard. Reserving

dwx.

55/” f
%%3uage

6
liborty in the psainrsrrs so sad widsms on me
arnandment, thh writ petition is hemby VV M
5bbl-

,m,fi§§Q 2%; §g§§§§§ “fig §$§3 X32; fifiqfiggfi am? Q39; Eagfi Egféiifiii aw? m£f§».§i%§. §§;§ ?.§ma..&g§a?a.§§3s .».§.y.,e.,.3§§ .,:.,i; :f;”_; g