High Court Karnataka High Court

Neelavva W/O Hanumantappa Karadi vs Mahesh S/O Rudravva Kusabur on 14 September, 2009

Karnataka High Court
Neelavva W/O Hanumantappa Karadi vs Mahesh S/O Rudravva Kusabur on 14 September, 2009
Author: Ajit J Gunjal
:1:

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 14*' DAY OF SEPTEMBER, 2009 

BEFORE

THE HONBLE MRJUSTICE AJIT J.GUNJ}\:L V   E'

WRIT PETITION No.64978/;2Aeo.9'(QM'_ér§é¢j='T;E   

BETWEEN:

1.

Smt. Nelavva, _
W/0 Hanumantappa Kareidi
@ Kempanavar, age 64 ‘
occ: household wcirk’, E’ V
1″/0 Soodembi, Tq.”‘Byadgi, ‘,§)’i’.st.”‘*H’ayer,i.

2. Smt. Lallitamma, – ‘
W/0 Y.B.;’v”aséjnthakL3mar,W. _
Age 45..yrs. (doc: househoid work,”
R/0 1’€§and’i”taifrt:._Ta.1;fjI~iéi’1’ihar;-_ E
Dist. Dvaavaxigcre. _ ~ A’
“” – ‘*= ‘ PETITIONERS

(By Sri. Mv;..H’.Pau1;-A&:x}’.;._

Mah.’e:sh,’S_/0 Rudravva Kusabur
‘ V. Ka_radi Kcmpanavar,

. -.ag&é: V35″-.yvear’s,-vocc: agriculture,
I RV/0 Sooflgerflbi, Tq. Byadgi,
‘Dist,__vH3.v.eri.

‘ TSr1rt’.;Kama1avva,

“D./0 Rudravva Kusabur,
” –.@.’Karadi Kempanavar,

age 32 years, occ: hOus{-zhold work,

R/0 Soodembi, Tq. Byadgi,
Dist. Haveri.

3. Smt. Rudravva,

D/0 lrappa Kusabur,

@ Karadi @= Kempanavar,

age 60 years, oce: household work,

R/o Soodembi, Tq. Byadgi,

Dist. Haveri. ” i.-

. REsPoNI>_E:NTs””-.

(By Sri. Praveen Kumar G. Kuikarni, Adv. forres,pe.r_1deVhts)

This Writ Petition is filed under AArt1ji:le.s a’n’d_22,7p

of the Constitution of India praying to setaside uthe. ordef«.oh–..
I.A.NO.\/El at Ar1r1exure–C dated’ 20/O7/?<0O9,VOi*1'.th€ life of
the Civii Judge(Jr.Dr1.) Byadgi m__O._S.NO';68/"2003 "

This Writ Petition,coming—015;-foi-~..ordeI's,'tlflisiiday, the
Court made the followingfp "

Even tVh;oL1l«gt~1i_the–ifrtatteifli is i’liS’ie’d for orders, with

conseiit, is finalidisposal.

The .p€tition.eifs””are the plaintiffs. Suit is

filed ,forppartitioi1i and separate possession. In the said

.l”e-Liit”, iideifetiidants and S were placed exparte. Ari

for setting aside the said order. The

}eai”ir1ed.__’tii.ai’ Judge has allowed the said application. As

iiiiagainstwivhich, the petitionersmplaintiffs are before this

Ii

3. The learned counsel appearing for the

petitioner submits that the defendants werevppilaeed

exparte on 20/06/2003 and an app1ication__forese-ttin;£_

aside the same is med on 02/07/2909 and is

allowed on 20/07/2009. Hence,?._he:”suibrnitsithatV:the’r:e_*i

is delay of over six years infiliilg the’v-applioatiein«seeking

to set aside the order p1acingp_t.h:ern’e;-cpartey.__

4e Theilie *eear:”y1éditeeieéilriifel responaeme
defendants reason beyond
their able appear and file their
Written’._State111:eriVfi”_’:e:it oontended that the name of

the p_aItieis”*§*a’s4 ‘wrongly.
I have perused the impugned order.
it is rio'”doubt true that the learned triai

npofifiassigned reason as to why he proposed to

the factithat it is a suit for partition and discretion has

ailow thephapplication. Nevertheiess, having regard to