1
W' THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 17th DAY OF' JUNE 2009' Q
BEFORE
THE HOINVBLE Dr. JUSTICE K, .BHAKT.ié§AvA5§fsALA_'_A.V
MISC. CIVIL No.E1 'I%T'Q[:_?_;§'.'n~'3::'9'--'~_ « _ _
IN REGULAR FIRST AP:-@1513 N5} '1..16:? ;2u¢SV..'::I5A;gH1 :3
BETWEEN: V'
1. SI1'.G.S.F.'aja1'am,
Sf ojate Sriztxivasa Iyengar, .
Aged. abeut 60 years, _ '
2. Smt.Vc:c1avaJJi,
~
Aged about " '
3. sm:.p,c.aanakam¢;:.,%%%A} _
W/(Mate: P.€3.LS1§niVasai3.,' .-- "
Aged about 73'-yesxs,
rj_§i;Nr;1.V2 5th ('3'
tsiaflgshwaraia, _ ._
Baagaaora-3*;v..__ = ...APPELLAN'I'S
»,__.{vBy M} Adm.)
G;'N...Mfi1ra1z'dhara,
" _S}.-:V>'.1.at{é G.R.Nagappa,
*~Ag¥I FIoor,._ " "
Po01_§:33;¥snsion,'
Baxzgiglorc-3. _ ...RESPONDEN'{'S
. '[ *.'1;i3is_v»'l'x3I§.s:r;:'*--aCivi1 is filed ul 3.151 of C96: praying to permit the
appellafits 'izq f;1é.,_1;ht; aforesaid appeal challexzging the impugned oxticr
1aas§;3cti.__z}:.1 3.997, ::1t.16.'?'.2008 in the: interest of justice &
«equity.
This. Civil coming on for orders, this (iay, the Court made
ORDER
A’ Heard 011 Misc. Civil zsrowox 2009.
2. The appeiiants claim that they are impieadmg applicants in
Q.S.No.8800/199′? on thc file of XXII Add}. City Civii Judge at
f
E
:\M_Vfl I
Bangalore city. The appellants have challenged the impugned
Judgment and Decree dated 16.07.2008 made in the abiiue P’°\rtition
suit. The suit has been decreeé for partition and sepa;eLte:Vpo:s$.e’s$ion of
the pIai1:1tifi’s 1;’ 5th share. The appellants have keoupy
of the impleading application filed underflrder fa of
the ‘i’r1a.1 Court. The counsel who Waee J
appficant before the Trial Court swore” to stafing that
the Trial Comt did not postthe ap1§1iea1:ioI1_t”or hearing and
apaxt fimn that he was stroke and still, he
is bedaiécien and he couid 1;:-:.’;tV~:3;ttenf.1 22.05.2006.
3. in of apgfyeilants are permitted to challenge
the impugneei gmt:¥.gfi1ezii:.V atiii….’44i:)eeI*ee. Accoxdingly, Misc. Civi}
No.970/’;?C§O9 is .»..utmo1;e V”
“-$.. ?Foet’ for admission, next week.
Sd/–e
Judge
*–1m~.:*”