Karnataka High Court
Veerappa @Irappa S/O Mahadevappa … vs Smt Gadigevva W/O Fakirappa … on 25 February, 2010
IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 25th DAY OF FEBRUA}§--'f., *'
BEFORE
THE HON 'BLE MR.JUSTIC?EMSU'B'HA<S_I~I 'BAD; . "
WRIT PETITION Noéossf/2008 ..
c/w w.P.No.30'5v3s/2008;G~M--c1gg1.fi C" C'
IN W.P.NO.30537/2008
BETWEEN:
1. VEERAPPAHRAPPA) T .
s/o MAHADEVAPPA HAN-C;-IINAL: . , _
AGE 45 YEARS, OCC:,A(}'RICTJLTURE ; .. "
R/O BETADUR.,_ KUNL)GQL--,'f'ALUKA_"-- .. _
DIST. DHAEwA_;D'. . *
2. SHIVANAND ,1 V
3. sHEKHAPpA,=
s/oViM,AHADTEvA1EPA r1Arv{CH'1NA.L,..
AGE 33 YEARs, occ; AGRICULTURE
R/oa_BETADVUR,. '§{Ui\IDG*QL"TALUKA
DIST.' --DI*IARWAD'.w ~ ._ '2. __
s /;L)*1\/EAHADEVAPPA HANCHINAL.
AGE :31 YEARS;"OC.C.:. AGRICULTURE
R*,~'O BETADUR, KUNDGOL TALUKA
» 1"D_IST',DI:IARWAD.
Us/'o MAHADEVAPPA I-IANCHINAL
AGE :30 YEARS, occ: AGRICULTURE
R /o. BETADUR, KUNDGOL TALUKA,
A ]3IST.'wDHARWAD.
V' Sm'. PARAVVA, w/0 BASAPPA HANCHINAL
AGE 51 YEARS, OCC: AGRICULTURE
F R / O BETADUR, KUNDGOL TALUKA,
" DIST. DHARWAD.
6. SMT. BASAVVA,
W / O MAHADEVAPPA HANCHINAL
AGE 73 YERS, OCC: AGRICULTURE
R/ O BETADUR, KINDGOL TALUKA
DIST. DHARWAD.
7. SMT. NEELAMBIKA,
W/O MALLAPPA MYAGERI '
AGE 47 YEARS, OCC: AGRICULTURE f.
R/O NAREGAL, RON TALUKA, R ' R
GADAG DIST. .
8. SMT. NIRMALA,
W/O NINGAPPA SHIVALLI
AGE 38 YEARS, OCC:,----AGRIC
R/O SULLA, HUBLI T5u;UKA.;
DIST. DHARWAD. ' 'T '
ULTURE' " -» _ _
9. SMT.RATNA\/VA, " 1 ..
w/0 SHANMUKHAPP.A N,n.R.THI. 'V ..
AGE 36 YEARs,v0cC,: AGRICULTURE V
R/0 SUI§;LA,VBr{U'BL{_TALLTKAL ..
DIST. DHARWA;D. '' ..
1o.sMTj. MAHAI?E3VI,'i.4 4 .
w/o__BH_0JARA,MRAKERI; 1. '
AGE 28 YEARS, occ; ACHUCULTURE
R/O YALBURGA; KOPPAI: TALUKA
DIST. KOFPAL.
11.S:v:T. INDRAVVA',«... .....
A Two MALLANAGOUDA KATTI,
. 'AGE 26.YEAR.s, occ; AGRICULTURE
_ R/0 N'ELAGU.DI_DA, KUNDGOL TALUKA
<D_ISfF. DHARWAD.
" ._ D1$T."D;§ARwAD.
12. KASTI,-"R'I,-.
D /0. MAHADEVAPPA HANCHINAL
» A AGE 22 'YEARS, occ: AGRICULTURE
' R/.0 BETADUR, KUNDGOL TALUKA
PETITIONERS
(By Sri. CHANDRAMOHAN KALE, ADV. )
A .10
DIST. DHARWAD.
SI-IEKHAPPA,
S/O MAHADEVAPPA HANCHINAL.
AGE 31 YEARS, OCC: AGRICULTURE
R / O BETADUR, KUNDGOL TALUKA
DIST. DHARWAD.
KALLAPPA,(MU'I"I'U)
S / O MAHADEVAPPA I-IANCI-IINAL
AGE 30 YEARS, occ: AGRICULTURE '
R/O BETADUR, KUNDGOL TALUKA,
DIST. DHARWAD. ' V I A I
SMT. BASAVVA, I
w/0 MAHADEVAPPA HANCHINALI»
AGE 73 YERS, occ; A_GRICUL_"I_'_URE _U
R/O BETADUR, KINDGQL TALUKA. jé
DIST. DHARWAD.
SMT. NEELAMBIKA,(NEE[;AVV!;\)A I
W/O MALLAPPA MYAe§3ER1' *
AGE 47 YEARs;;1Gcc:'AGR1'<:Ui;*i'URE 'V -
R/O NAREGAL,i'lRGR*TAI,UKA, V
GADAG 131s'1.§-.f, »
SMT, RA'1'PIAV'JA-,..A * _ .. -
W/O 'sHANMLJKHAPPA.. __ 'ART-H1
AGE 36=YE2ARS',* occ: AGRICULTURE
R /O SULLA, HUBLI TALUKA,
DIS'T...DHARWAD. '
V"sMTi;."N1RMALA, IIIII H
' --wV/oV NINGAPPA SHIVALLHKHARADI)
I .AGE__3~8_ YEARS., OCC: AGRICULTURE
"R/0 sU]LL_A~,,HUELI TALUKA,
I' p1sT.v_DHA__RwAD.
' A 10. SMTJ MAHADEVI,
' Gw/OVVEROJARAJ ARAKERI,
I SAGE 28 YEARS, OCC: AGRICULTURE
I' -._R',/50 YALBURGA, KOPPAL TALUKA
DIST. KOPPAL.
V" 11 . SMT. INDRAVVA,(SUMA)
W/ O MALLANAGOUDA KA'I"I'I,
AGE 26 YEARS, OCC: AGRICULTURE
R/O NELAGUDDA, KUNDGOL TALUKA
DIST. DHARWAD.
12. KASTURI,
D / O MAHADEVAPPA HANCHINAL
AGE 22 YEARS, OCC: AGRICULTURE
R/ O BETADUR, KUNDGOL TALUKA
DIST. DHARWAD.
I H I , f. .P'ETr'1*1'o:s_IE;asI
(By Sri.CHANDRAMOI-IANKA-LE,ADV'___) -_ . "
AND:
1. SMT.GADIGEVVA,
w/0 FAKKIRAPPA MUDEPPANAVAR ' ._
AGE 50 YEARS, occ: 'AG'RIcUL'i_'URE._"v.I ' _
R/O BETADUR, KUNDGOL'-TALUILA '
DIST. DHARWAD. ,
2. SHIDDAPPA} -
S /0 MA_HAI3Ev:A_1?19A'HA1§IC.1i11\IAL.,' V
AGE 53 E*EA;-13; OCC: AGE-'ICUL'TU'RE"
R /0 BETAVI)U}'{I3Y SRI F.V.PATIL, ADV FOR R1.)
:I€'k'a\")(*
'1'H°EsE" WRIT PETITIONS ARE FILED UNDER ARTICLES
226 ANDf_227 OF THE CONSTITUTION OF INDIA PRAYING TO
" V "CALL FOR THE RECORDS ON THE FILE OF 2"" ADDL. CIVIL
»JUDQE(SR.DN} AT HUBLI IN R.A.NO.171/O5 AND ETC.
THESE WRIT PETITIONS ARE COMING ON FOR ORDERS
I "THIS DAY, THE COURT MADE THE FOLLOWING:
additional evidence and only if the case is made for
acceptance of additional evidence at the
stage. However, not a single reason is
Court below to allow additional'evidence;it
should satisfy the Court that
diligence, he could not and
that those d0Cumen.t_s proper
adjudication of the this case, the
appellate reason, has
allowed that it is not only a
non--speakinigH application of
mind.
4. the "other.__..hand Sri. F.V.Patil learned
coiinseffor 'respondent No.1 submitted that what, is
:’u'<._.aVlVlowed' 'perinitting respondent No.1 to examine
_fst1fansI_ator' Lnviiigrespect of the documents which are
V .V 5 produced. .%-$51!;