Karnataka High Court
R B I Colony ( Kubera Layout ) vs V Narasimhaiah on 18 June, 2008
in THE HIGH COURT os= KARNATAKA.BA_l§i'i;§J'lf§€)E:E~;'. %
oxrso was 'me 18"' may or JUME'»?§Q$ L: % _ é "
Baron: L , A
THE HON'BLE Ma..qusricE'H.mL1.:;s§s>fA'%
R8. :. Coécny (Kubera Layout) '
WetfareAssoc4'ation,
No.3,2""Mair: Road' 3 * _ ' '
RB:co:onv.Ar:anc:'Nagar % Q
Baragz-13ore----5.6Ca..G2é;; = ' .
Rep. byits£5ec:rt_,aiarVy"'"»._ 9
Sn.R.C?IandraSheka{." 3 ~-- _ ...PE'rmoNER
(By fl?!' Petr).
1. V.Narasérh'i'2aiah
, % 8fo Late Vasanflwafiipa 'A
~ Majmn « %%%%% -4 -
2; , Maraianappa
T . Sig L;a¢"e..Vac-antha'' .. pupa
%. Maj§.{_¥_n'.{\;'ge.
"Sig Late Vasanthappa
Mgajor in Age.
% Vfiréshnappa
* Slo Late Vasamhappa
Major in Age
Al: are residing at
c~2"" Cross, can Office Rmd,
Vasanthappa Bloock,
Ga:mnahafli, Bangaiore «-- 560 032
5. 'me
Bargaiore City Corporation,
New the B.BM.P.
Head Office, N. Rsquare,
Bangalore. ._
This wrst petition is ma .4u_nder "Aftit:ies 212:1: %;;.g-.5 22}? o:*
Constitution of India, paying via wash the Gide: daéda 12.2.ms
passed by the xv! Add!. City and sessims suage (cow-12)
Bangalore in 0.3. N0.6159I1997 318 petitioner
U101 Rule1D(2)ofCPC'véqa Armexuua " "
This Writ mm 'cJo:'riir'l|§--.§§rn:'fo{'A:r3§rVe :!i1iii3ary hearing this day,
thecourt mada.tt1efotiowing*:. '
nn %mes.% 226 and 227 of the
iiizzéja. called in question the order
dam weznzoeaj trial court in O.S.No.6159i'!997 on
l.A.No«.liL_ ~ A " k
V' A. '*-"tifioner filed !.A.No.l|l under Order 1 Rule 10(2)
' CPC praying to implead him as party to the
* X :§r6céé&§§':g§$iVV The trial court by its order dated 12-2-zoos has
'$3 said app!icat:on' .
3. Aggrieved by that, the petitioner herein has filed this
writpetifion.
L/F
4. The learned counsel for the petitioriei
the petitioner wants to assist the 5"'
adiudication of the matter and merefovie, he
Jkueyma 1 ' " » " < *
to the proceedings and/\the ti'ia/yogurt " L.
the application. He therefore order
cannot be sustained in V'
5. I have caremliy made by the
mrnw __
submission of me learned
counsel_ for {fie reason, the suit is for injunction
v * ' _ ' ails.
and the i.e{,'Crespondents 1 to 4 KY:/Zethat the respondent
iiiterferVirig:_.V\:i\:rifl1 iiieir possession. Themforg the petitioner
1, no%iki§noAjiciiido wiiii it. In View oi this. in my considered view,
does not cafi for irraerfeience. There is no merit
iri fiais pefifion and hence it is iiabie to be dismissed.
7. Accordingly. itis dismissed.
NTI- Sd/*3
Gsivib. Tudcfé