IN THE HIGH COURT OF KARNATAKA !\'T»vE§)¢g£\:1C'?~T¥\LQ§1:E"ER DATED THIS THE 08" DAY, OEf"J..»5;NEU/_5«REY"ZGV1'IQ' BEEDRE E' THE HON'BLE Ix»aR.IuSTIj;:E P.._g€_\\/I..'f\'1»'x:i_,1I'(],..1;:\T§-i WRIT PETITIONE"NC);~1'¢$IZ%SV?7 (GM--CPC) BETWEEN L W/O.,LATE GIRI«M'A]LL__APPA:; VvTAGF1»D:':ABO:§-J'? ')?"Q:'YEAEP§S'," I I R/0% s<A BVBU':_RV_V*£.i§L.£§'GE, RAIMAGON DEANAJ"-jf.ALLI PO ST, 1'V : V " 'Vl AND DISTRICT. ...PETITIONER MANJLINA"'fHA PUTTANASHETTY, ADV) I Ix; S.M4I9'?1.VIiIIRIYAMMA W/O" LATE GIRIMALLAPPA " A;-GED ABOUT 63 YEARS, OCC: HOUSEHOLD SMT BASAMMA D/O LATE GIRIMALLAPPA 'W/T" r--4 AGED ABOUT 38 YEARS, OCC: HOUSEHOLD 3 MALLIKARJUNA V D/O LATE GIRIMALL.A'F?PA AGED ABOUT 33 YEA'RS",*. 0cc:AGRICIuLTuRIST 4 SMT RATHNAM"MA-- = L D/O LATE GIRI[YlAL_i__A|?_P}A A AGED AB'O.UT;31 A OCC: 5 PARAM"ES_;H 3 "D LATE 'C:fVIR'IF-QVALLAPPA 7__AG_ED 2-TRIEARS, OCC:AGRI'CL!_LTij'R«EST S ', 3YOflTH..i A - Dxo LAT=E.c;:TRIMALLAPPA ABOUT 23 YEARS O D/O:'j_L,5\TE GIRIMALLAPPA ABOUT 18 YEARS T. 'ALL ARE R/AT KABBUR VILLAGE, RAMAGONDANAHALLI POST, DAVANAGERE TALUK AND DISTRICT. ...RESPONDENT"S
“°(SY SR1 A HANUMANTHAPPA, ADV FOR R1–7)
°@iJ”””
THIS WRIT PETITION Is;E’I’LE.:mUNO«E:R”iARTI?CLEs E is
226 AND 227 OF THE CONSTITUTION ‘OF .Xi.N’iiZiI_1:/EX
PRAYING TO OuAsH THEORDERA DT 18T.Itio;2oo8IVIDEO
ANNEXURE–E PASED av THECOLIRT QFI AiD’D[,I,~’jCIV1i;g
JUDGE (sR.O\/N) AT OA_vANAGERETR2i:IN’ii: O.s.NO.
159/O6. -2*~2i. ‘=-t *
THIS PETITION FOIR PRELIMINARY
HEARING IN ‘B’ GROLIR-THIS, OAY,”~TH.E COURT MADE
THE FOLLOWING: I ‘
{the learned Counsel, the
matte? iis:tIaiV<'e'i2. disposal.
aggrieved by the order dated
'18.1(5IZO.Q'8..Vpassed on I./1\.No.II under Order 3 Ruie 2
the pfaintiff–petitioner, seeking for an
or'Ioer""Vtéo.'oVermit the GPA holder of the plaintiff to give
iewdeoice, the I Add}. Civil Judge (Sr.Dn.),
'Davanagere, has rejected the said appfication.
€Lf'”‘
3. Sri Manjunatha
Counsel appearing for the _petit’ion’e.r COl’ltfen:dS”
order is bad in iaw and is”i’i»!..i:able to ~bé”isvet aiasiicie. He
contends that the p:i_a”‘intif.r’h’is:.’:;ig:e’dfia«lmost years and
for the reasons state.ci.,:i’i_n..:»af’Fi’d.a\i».iti the GPA Hoider
could be e>€:.arT}1ii’ii”1ed.VVon he r
f4?’O.;j’:i:,heVafiji’riq”the learned Counsel, Pam of the
considered’ petition is liabie to be set
aiiowed for Vt’he.i’oll’owi”hg reasons:
Trial Court while rejecting the application
“ca’rnevtoV’cj’:th1’e conciusion that it was not ciear as to
whiethervthe GPA Hoider is conversant with all the
A facts and he has already done his part of the job on
gghalf of the piaintiff in respect of the famiiy properties.
€Ar””
6. The said finding re_corde_d:”bi/ the,.”_;Ttiai”
inadequate to reject the The’T.r’iai.’K§Ciourt has
failed to take into theiwpvliaintiff was
aged beyond 70 in a position
to effecti\(_e3.i’:v3/é’éa;t:t§§n.d’ hearings. Even
the GPA Hoider on
t3eharif rather assist the Court
than of justice. There is no
le.g.§ai’VVri~ght or’–.a:r3_Hy__injury that wouid be caused to the
‘ Vlothger,_V4sid:eg”nor would there be a failure of justice by
said appiication.
is ,. ‘For the aforesaid reasons, the order dated
A x_i8;~«10.2008 passed on I./~’\.No.II is set aside. I,A.No,II
€L,r-
fw
filed by the petitioner is aiiowed. fhe
stands disposed off accordingly.
JT/~