High Court Karnataka High Court

Sri Manjunatha S/O Late Padmamma vs Smt Venkatamma W/O … on 24 November, 2008

Karnataka High Court
Sri Manjunatha S/O Late Padmamma vs Smt Venkatamma W/O … on 24 November, 2008
Author: H.G.Ramesh
MFA.NQ,318?'[2008

IN THE EIGH CGURT OF KARNATAKA AT 

DATEB THIS THE 24m DAY OF !i0VEl§§BER   " 

BEFORE

THE HoN*n;E zaR..3:rs'rIc1':{'1?i;G.'RA1§Emi:_"  _   

£§.F'.A.No.318'7[2VGO3-. 
BETWEEN : ' K V. '

SR1 MANdUNA'?HA
S10 LPJFE FAQMAMMA
23.GEfl ABOUT 45 YEARS   
Rm'? No.4, 13'? MAIN, HERBAL'  V
BANGALGREZ - 5&3 A0127; '  ' 1  

 '  _~ APPELi.AH'i'
(BY SR1 NYE'. iHAia?.¥;:E,S'£§¥K:,3E\.r;';::§£"':i'gg§£:w:>A:<1§1'e3}§ :»1Aé?PA
'map 1-'i'E©UT_'"Z--.G v--3:A';2's

 ._'j%"3'€a1s$ffJ5YAaz§:;iAV. .....  -

« _ " W /*5; :,A*m3: T KOL%§~I§Z)APPA
* .. .m_§:ii:w 'ga.B:;u*r 58 YEARS

1" .3  -..%Mii:\:Vii':*§*,LL;§P?A  APPASWAMY
 Sm .LA:'{.'E MUNEYELLAPPA
 AG--F;Q';"~;BOUT 54 YEARS

..  RESPONDENTS ETC) 3 ARE
"«,.RfA'I' NO.1G7, GOVENWKPPA GARDEN
_.{§UDE?JABAHALLY, R.'T'.NAGAR POST
Bt'~aNG£&L{3RE-- 5360 G32

  sis/iii' RAMAKKA

W} O LATE GOVINSAFPA
AGED ABQUT 75} YEARS



5

Mir*'A.N€)£'318?{2G§8

SR1 C G §'URSSHC;3'§'HAMA
S10 LATE C'r{)V§N§3A?P&
AGED ABGEJT 3'? YEARS

SR; (:1 G RAVI
s/<3: LATE GOVINDAPIPA   .
AGED ABOUT 34 "YEARS I

RESPC%N§EN"§'S 4 '3:'0 6 ARE T.

§«2[A'E' :~:w§¢1.Ni'LAYA'~-..j;~.._  _ _  
aasnwa --HE'}3EéAL C~'.CfiIE' ._i'«J._NiIs'3'i\I'1' I§,~ii(_".':H SCHOOL
HEEE.3SAL.,_ Bawczagoaa-waao £324.... 

SM'-if Asw.¢,'1'Har4ARA¥m:AMMA
£}[{}"E?H29;NAIVI£~zit'»._:' .  " 

W {O Lmfm: 7: PGEUNXYAPFA
may AEBQUT "VG Y'::AR~s

:s:<:;}.2, :{:,AN§A?PA'GA§2i3EN

-   E'-§1'$§if'£xL_YA, At:::..I.c.";19 'E'HAN'AMMA V  ,

W/O SHAMANNA  '

AGED ABOUT 54 YEARS

A§\%UGO1\%E§ANA}--§ALLY

WIJSAKOTETALUK ,  A. '  "   

BANGALC}RE~56O 06?   "  .;..RE$PGNI§i2fiITS

'I'H1S MFA FELED 1413.43 RE.iL_E..'1(r.)_. CFC "A-c:gI§1.sj;'1' 'I'I-1E
JEJDSMENT {)A'f'}3ZD :5,.+1-2,2203: PA.3:;E:;=._ ON EA NQ1 EN
o,s.N<:n;2:06,/05 ON THE F'-'II.;E_ 3}?' '1':ji~if*3 ,§.{fl_I)L.CI'PY CIVIL 85
SESSICJNS .5L:§c'*w:;'R 1:1.

THIS Mm' C£i;;je1zv§m;3"--«:3rs2*i E€3§e"A:§Nri'ss_:2ELr§.r.r;:;'e:;:ymtg','?§,1,1;»:;)§.x1:--.:a::_:::VV .

 ....    

This is directed against an

iflififiifi ofdef gassed by the trial

«c:ou%:=€;¢h;g Qoufi”rfi.’.___the 2 Aciditionai City Cfiivil Judge,

dismissing i.A.3I filed in the suit

Nvé./V2006 by the appellant hsrein for grant:

.Qf teakgahsfazy injunction to restrain the defendants

“”jaIi€z1af.ing the ‘A’ ‘B’ 3% ‘G’ Suit scheduie

…_”V””pr{13pe:*{ies pertzding disposal ofthfi suit.

MF’A.NO.318′?'[ 2038

2. I haw heard the learned counsel for the

appeiiazit and perused the imp3.1gI::ed order.

substance, the trial Ciaurrt by referring to t_Ej:’é* A’

pending sxlits has declined to grant the ‘1513:’tV

of the hnpugzed order: _
*5. 92. Further it iL*;’-::Lz¥.€3€}_ fact that
in one maregsuit legai _

heirs of if _Pi£ic£mma.a:v2d”‘ -iThg_;1;-izmma are

pertaining ta
the”‘fa%m’ly pr¢p¢m¢;.4%%% 30, it is clear that,
azrea.dg :u;a ks;;::%s O.S.No’2849/2300 and

,f§{O’?”.’*§¢/ 200i?..igie5re éaending for deterinination of

. sf t}V*’ié’Qnar’t:}3s in the suit” schedule

and in one of the suit
c3;s.z%:’:3;%2849/2009 the present piaintijj’ _is
.E2efé;f;da§}1t £9.11. Further acoorfiing to the

.. , defe:*–ridcmt, (me more suit O.S.No.2640/ I 988 :9
* ._ci;-‘.30 pending. But admittedly, when the

remedz; is avaiiabée for the piaintifi’ to claim his
partition, in the wit C5.S.No.2849/2000 as a
one of the defendant, the question of fresh suit

ix £1/

Mf*’AtNO§3 }.8?[2UG8

does not arise. Moreover, when the Chinnanrfsg

had executed a: Will and bequeathed the ”

share in favour of the grand mether tf1;a..

piaintgfi’ 61230, 30 certainly size” has

her ciaim in the share of

Piilamma. Therefore p4§ainti;§¥'” u

‘ estabiish a prima-facie ¢£:::é:é; hencezi “Aez–.%;s:..£sgr
this point against Vthg plqirzfgfif “~
a3nderfifigu§sfippfi§éy§ ;

3. Having :.r:3g§,;a;ifci ‘V’;g3V<;:'11di31g iegai
praceedings' bets of the case,
the disgzretifii Court in declining
to does not appear 1:0 be:

arbitrary of» Cap:*ici6′:_1S”‘t0 Warrant interference in

V’ 2,3-‘i*I:o gq:’oufid”:G’admit the appeal.

._ “c§A§;s1i1issed.

Sd/-9
“Iudga

Jjfiffig