----1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2573 DAY OF SEPTEMBER
nsmm Q Q
was Hon-am MRJUSNOE 3.3. PA'_I_'-fi; ' '
wmr PETITION no.11744 q13_g}_oo3 _ u k
EETWEEN:
Dcvanga Sangha,
No. 14, flevanga Sangha Hostel
Sampangiramanagar,
Bangaiom ---- 560 027,
Represented by its
H011. Secmtaxy,
Sri.Y.V.Srim'vasaMur1:11y._...... '» %' «
(By sz:.n.R.Basay§$;a§§ppéQ Arm "
Smt.LingVéLm1'§11a,V I.
Dead by her.L.Rs.
1) Rathngmmé, ., V'
* _ _
V2) :sm:.Jc:h¢w'_a~a m ma,
54 years,
2 _3) Sm.t.c1:_oo;iéafi1ani aha' s
Rangaziayaki,
o.Ga;ia1a1aju, 52 years,
residing at No.6,
"afiith Cross, 1091 Main,
Bangalore - 560 O27.
' 4) Sri. Bette Gcrwda,
Son of Siddc Gowda, 43 years,
PE"PI'!'IONER
Residing at No. 1 I 1 1/ 1,
1'"? Main Road, Byatarayanapura, V.
Bangalore.
(By Sri. H. M. Mariyappa, Adv.)
This Writ Petition is fled under Arfic1csV--2,§._':6.V&"A--22? at the
Constitufion of India praying to .3et~-aside thee--..c4;rderfA.dé:ted' ; A'
02.09.2008 ed on I.A.No.19 under £)It1e1"--._1',1(}i;2) ~
CFC in O.S.No.4683/1994 by the }{IVaA¢':idl. '(:Ai.xri11dj"~.J;:::ge,
Bangalore (OCH-28), videAnne::1;1we~F.'*-A_ ' *
This ?etition, comm" g onddvfofdotdere' the Court
madethefolk3wing:- _.
O1. Learned cogmsel ivtr-flies notice for all
the responden¥§s'.'«A:;:jd£;s short compass, the
case isV':;-up with the consent of the
parties. _ ''
G2. 4; Pefifin2fiue1~:V1;e:efi1"V'is«"eh: plaintifi' before the Court below.
.' "V'i'21eV'_'of ffiemjeefifioner is directed against the order
passed on f.A.No.19 filed Imxier Order 1 Rule
830.4683/1994 seeking to implead respondent
“n9.T4 herein as an addifional defendant since he had purchased
schedule pmperty during the pendency of the dispute.
VA The Court below has dismissed the said application
that since he is the purchaser pendente lite it was
.. 4 ….
before this Court in R.F’.A.No.1805/2005, this Court had
permitted the petitioner herein to éreplead ‘.-.’s1’i.Be:t*£§:V:g’0txrci_.’g1 as
additional respondent. In such circumstances,
should have allowed the application as
already a party in the appeal ”
gassed. in the very suit.
06. In any event, of the
controversy raised andv Bettegowda had
purchased the V’eiy_. matter of the
dispute, ihecessary party to the
pmeeedtngst angle the order under
challengge trsst of law. Writ Petition therefore
deserves to..hetta12éi.’-is{“‘za:11oifé*e(i§ J The impuged order is set aside.
The 333p}ieafioa” by? the petitioner seeking to implead the
A’ as defendant no.2 is aficwed.
sal-
judge
[grate