High Court Karnataka High Court

Smt Hamsaveni vs Smt Radha on 24 February, 2010

Karnataka High Court
Smt Hamsaveni vs Smt Radha on 24 February, 2010
Author: Ravi Malimath
1
IN THE HIGH COURT C)?' KARNA'I'1\KA AT BA.NC3AI.ORE

DATED THIS THE 241%» DAY OF' FEBRUARY" 20m
BEE'-'()RE' 2
THE HONBLE: M1-.JUS'i"IC,'.E RAVI MA£;'f%\/zA<!'i;«-i__j:'  .

% WP _No.13943 01%' 200?[(}M'.+(j'PC:}'_" '  "

BETWEEN:

1. Sr11t..Hamsa\re:11i, ' _ 
Aged about 56 years, V' 
W/0 late K.S\vat.ha;r1da1*a.  

2. Shyamala.   t
Aged about 34 years. '- _
W/0K.S.Pu_mshc)1;11Léma..   . 
R/at N.573'.:'[;V.L3:'=*' "A1  A '  u 

DQfn1Lir'TL£ Ly011%'f,'V' _ n .

Ba11ga1.10re3~55O._O7»1.Cv__  ' '
 I_.a1it'I1:¢_1," _ "      

Agc%d a'1E':Q1.i i: 32- _*\/(.'.';'z ., V

I") /"uatha1'1c:iz1.:*a Raj.

% if   I§,.S.Bhagat%'I'1,

"'Agcéc1 about 28 },.»'e2,1;fs.



"3

8/0 late K.Sw21{.1'12:11idara Raj.

Peiiti()1'1er:5 1. $3, 4. 5 anti 6:? are
R/at No.150. Dm"n11..u" Laym.:t, 
Ba.1'1ga10rew 560 O7' 1 . . . . PET]'IfI£)§\.E.ERS

(Sri P.S1'1i\/akuma1'._ Adv.)
A512;   ._

Smt.Radh21.

Aged about 48 years.

W/0 Raja1'at:nan1, No.20. _ 

Thillai Nayagam Pillai St1'ee1 ,"'=_    -- -' 
Pe1'21mbu_'r. Ch€11I1Eii~ 600 011....   ..iI%ESI??ONDEN"I"

{Sri K.K.Vasant.h, Ad\~; §)  "

".Fhis"w1f.ifVpétfii()1'i"i£;Aii}-ed u:j1(i'er Arhcies 226 ahd 227'
of the_CQ11'si;:i*tjL.i*;;§p;{'1 Q1" I_i'1d'ia..__pra§/i1'1g to quasll T.1'1(? orders
passed by"t.Ah{=._v _Aduc"1i1:i(>1'_121§" City Civil Judge. Mayohall
Unit'.  B.a';*1ga1mj-ef  in' F139 10009/1997 dated
01.06.2100'? 011_ 2§1'p}}§i("a,fim1" u1T1(:ier ordel' R1 R1436' 10 malci
with Se'('.t._1'40r1_ 151*.' £tl'1€% CZOe:ie of Civil Pr0('.=e-.=c1ure \-'id(-'
A1'a1'1ié.x'1.:.1.'ewF}.._ 2  * 

' 'i.'h1's"'writ; pet "i"t'.'i(31'1 (t01m'1"1g on for 1:1c>e11'i__1"1g {this clay. 1:119

 V _CV'('3uVrt...Vme1(1. f0iI.1c)\vi1ag:

ORDER

” ,. Pi)? i.11it:ia{_eci 13y {ht-‘. deem-re. lmlders, an

ap§33i.cat.i(‘)1:1 we-1.55 I132-1CfL’:’. by 0119 Smt.Ra.(i}1e.1 ur1(:im* (Tkder }

Rule 10 read with Sec”*{‘£c)1’1 15’}. of Ciocie of Civil Prc)<red1:re

WA"

4

be i*&:_jc-r(:i’.ed by {lie irizil coint on the gr0i.11i<;l i"l.'i:;u ii is 1101
H1£1l'I]'LE1lI}ablE?. 'l']'icrce:1fie.i' l'.l'1('? p1'csc%'r11" e;1ppl.ic1aii<)i'1 1,11'l.('l('.1"

Order 1 Rule 10 of Code of Civil Pi'(')ce(li.11'c: O11

liearingg both illti'. <::c)i.mscl mic} (T(')1'}SldETFiI1§_~;"..'{l1é'*vl:"€15€?~.–_i(J*I1

merits. the i:i'ie1.l Couri (_:21me to £_.l'1.r:b(j(..)1'1(.$l{1'$§i{xii';,1:l'i:11:i_".:;)1'1'i-fihlei' a

basis of the 1'egis1'ert'::(.l Will. 1"li<:;'*;'v.&a13_i)l'iitaiii,
impieaded for i';l1e_}i.:s£. 21r1t:§ll.i:'vi'ii.g.il vlzlie <..~.a1s'1’i1z.i_1’i(:i1c:ss of

11125: _’-Mill \,vl”iir.;l’1.’ l’,l’l”;? i:511lf)_l(“(fi l’1’1Eil.l.(’51’ of E,.l’]E.’ plca<,i_i1'1gs3 in

ighyis .})%;$i;it.i't;i3& not 21 I"I'1Ei.1"{'CI' to be 6-:ii;lier 21g'itaiic:d or 21

:l'ir1ciii'1g;V"'i?r)"Enéfi-.;=e(:oi"ci(3<l at this stage. At. the appibpriaie

siiagge, 1_Z'hC.g€'I1L1i.3'1t3Ii1€Sfr5 of iilic Will liave. to bt'? goiie imp.

Wa

6. For {.116 df(‘)1’c:ss2x.i(i. 1″c:asc)1’i1s. Ilicrcz i$ am c’:3″:”()1′
(t0mn1.it’,t,ed by the trial court. PE-‘,f”i1’1′()1’1 E3e>i11E:,”,’§_V .’c’1-::¥V.<T._).'i:i of

:'11_e1'ii.s'e. is re} C01 Cd.

R1.11e c1isc}1a1*gc:c’i.