Karnataka High Court
Ganapati Satu Naik vs Mohan Subray Gaonkar on 5 December, 2008
W? 13246 oi'.'20{)6
IN THE HIGH coum' 01? KARNATAf'_f§-'.'
CIRCUIT BENCH AT DHARw_A§ j ' :7: F.
DATED THIS THE sm DAY ;
9EF_9RE 7. " " V' V'
THE HON'BLE MR;;£}'s*r1cE H
WRTI' PE'rrr1v§N~ .mg_.,g [GM-égg"
BETWEEN: 'T 1 '
Ganapati "
Agedabout32l'yéezr3, V ~ X
000: "
R/oBbaviké'1*i__A
Taluk:_Ankoia.j., _ -- ...Petifioncr
(By 'figfé-c Hcgdgé' Advocate)
'V H? Siiisray Gaonkar,
' A Compound,
61 years, Retire Tmchcr,
we Bhavikeri, Taiulc: Ankoh.
Q Madcvi Kom Vcnkatraman Nayak,
Aged 55 years,
WP 15246 M2006
4. Vinayak Vcnlmtxi Nayak,
aged 28 years, '
5. Pravocn, D/o Vcnkatraman Nayak; .
aged 31 years, 3 A
6. Vidya, D/o Venkairaman Kayak, A_
aged 31 years, ' . "
7. Poomjma, D/o ven1;_a.uama;;__fijay_aaf:3§.1awi1 g: M "
0RpER W
The plaintiffhas filed ;ngmg' the
order-Annc.xurc~F bf " the
application for crf
'"§'hcV the suit fin' partition and
separate sax!' suit, he fihd an ap9l%' ' n
for. prayer column to inchxdc the prayer
ppssessiaon. The said application is flied at the
sfé§S.¢1'5f Therefore, the T1131' Court held, in v1ew'
of {he agggenéui pmvisions under Order 6 Rule 17 introduced
mike 2002 suxzh an application was not mam' 11-zunab' Ia,
'% also held that if the appzicamon is allowed it would
....:;2sult in the change of the nature of the suit. Aggrievcd by
the said order, the present writ petition is filed. L12
WP IW46 of 2006
3. The suit is of the yam' H1 that
amendment of the Civil Pxooeduxt 'V
Amendment Act 2002 makes it
provisions are prospective it ;
plaadings fixed prior to the Court
bciow was not {Far
amandmcnt.
4. mg; mcndzncnt will
changg it is also without any
substéztlcct. «A ".i,t§'~£3_'I1a*: -t for partition and separate
possess:i'O£1L.4'The' wants the defendants 3 to 7
who;.k.*..-we mfcnégst fiom the defendants 1 & 2 who
V' . ¢A1va"n:g;' tiihafirz: demolish the construction and hand
oaagcgaf The main relief is also ibr paxfition and
tc. The specfl relief is sought for agam' st
'Qthc défgfidants who are not mgambers of the jo-mt family. In
A ":f"~giacw, the reasoning of the Trial Court that mcndmcnt
change thfi nature of thc suit has no substance. The
'4 impugned order cannot be sustained. Hence, I pass the
following:
'WP 15246of'2006
ORDER
(a) the writ petition is
(b) the impugned
quashed; and
(C) the applicatien flthe
plaint is piaifififi’ permitted to
amend the to the
‘dc&néfi@m t¢ fig any a4dfiixma~wfinmn
if th¢x%c3:°°s¢%t*> $05″
sal-
- Judge