Wp62343.9'9
IN mm HIGH coma' or "
cmcurr swan AT namwm A %
DATED mm mm mm nA'§"t: 1:e$ _
BENRE 2 .' % VA
mm Hozrnm MRJUSTICE MQHAH V
wnrr pmrrzofifia. (G§§I¥c1i_Q1
Between: H 'T
1. JANA PAMBAAAQA, 65.I ?R;§')1,.:'s;/JAYAPPA,
2. JANA sAr¢1§iA..,B}:AV:';§)1A§é=;?A';~.53fy¥é.$, S/O. JANA GANGAPPA,
3. JANP;-Y:AAi§K1.3x.P%1'*A 55 S_!'O--;.--,.!.A'i\¥A GANGAPPA,
4. JARA s;£:>, JANA MARIBASAPPA,
5. JANA'¥A'N1;§Ix*:.a ELADLABAQ VILLAGE,
.7I'Af,UK;"B_ELLARY DISTRICT? ~ 583 212.
. . . PETITIONER8
(By.'S1.,'_.f'.'VIA-Iilssxi-'vl_3'!fi:: "mésax, Adv.,)
is A' AANA' DODDA JAMBANNA,'?5 'ms,
'v.,1Sg'o. JANA CHANDRAPPA,
GANGAMMA, -'35: YRS, W/(1 LATE JANA SANNA YANKAPPA,
V _ LIA JANA SANNA JAMP3A3\l'NA, MAJOR, S/(1 JANA JAYAPPA,
ALL ARE R'/'0. KADLABALU VELLAGE,
HE }{ALLI'i'ALUK,BEL1.ARY ms*r22:c'zx 583 212. ...RES!'ONDEHTS
{By ari. '!'.!-IANIIMAREBDY FOR R-1 as R-2. as an 1
wp62343.o9
This petition is filed under Articles 226
Constitution of India praying to quash the orders 'd,Vt.'1.9/43/"2O09»
on IA~24 passed by the Addl. Civil «;Fudgc&(Sr.D;1.)'*a't HOS'pet--.in j
O.S.Nc>. 185/ 2004 as per Axmextuve-F,1;anc:i_H:31ijo\it*.Tj 3125.724 and. ei:<:f, .'
This petition coming on for V},
the Court made the following: _v V' 2
1. By the impugnad of¢i%;;9, has rejected §A-24
filed in. 0.5.510, 185gw2Qo4 ;:.ef§z~ej.4::+:g:..¢;3d ;§ii;'. cf:}is%i1'1..:udge (Sr. D11.) at
Hosyet. The petitioners herein.
under Order 11 E2113: them.
2. 'rhe 'mco;uts ;'~e%,}¢.~.§: '*:14v1:at::'ji§:s}j.:)ondents 1 and 2 herein, had
filed a suit 12)? Lp§£2'é:iti<V')3&"-_I_._ a11ci'3£}3a1'afc possession and for decree of
4...d;cc1arafig3n agai:n!s;f'*' ..:c_s;':ondents 3 herein and others in
The said suit was partly decreed. The
£115 cicfcndants film} R.A.Nos.32 and 38/ 2007
Vhefore z§:c§.c1l.".VDist1ict and Sessions Judge and Fast 'Fz*ack--IH,
°.€;.. TE: Fast Track: Ceurt set aside the ordar of the £113' E
rcmandad the matter back to the ma} court for
ljjégtiig-mificafion. afresh with the fsflowing observations:
"Therefom trial court is required to refiame: issues taking
:'u::t<: considezatian dispute against respondent No.1 '£0 3 not
V3
6′
wp62343.o9
at all pzessed and not at aii necessary in vievwef
of cause of actions against them. The
to convert lit suit for partitio1:g. orb”zet;=1i1*;. if 21$ 7
Suit as against defendant No.4 or ‘m3.y eftagee’ to iuipiewaée’
sons of Jana Basappa or “:3.uceesso_rs;’;Ae Theiefom I have
answered point N02 for oeiiéideifafibn, in afiitméifive.”
3. Thereafter, the iSs1v1tE.s..:.*§:§?e1’e–.V the trial court,
evidence was are heard and the
matter is ‘for that stage, the present
applicaiicgjivi’ ee filed by the pefitzicmers
herein c’afi1e’
Sffibesai, iearffied eaunsei for the petitioners submits that
Faet had directed the parties to izaplead the sons
of parties to the suit and therefore it was the
{int}? {if the’ pexfics concerned in the suit to impleaci the
” ‘petii;iQ11er:s;’v—- he the petitioners were not impleaded by the parties
“2’e’the-.et2.it, they tltxemseives ward: to come on reecnd.
u The said submission cannot be accepted, The Fast Track
While remitfiztxg the matter left the option to the parties to
16″‘