IN THE HIGH coum or KARNATA_3-73" ' Q v
CIRCUIT BENCH AT QHARWM3 .. ff: "C: '-
DATED THIS THE 15TH DAY Q.F'A;l'ULYL4A20€)49" f; «
BEFORE h
THE I-ION'BLE MRJUSTICE £&Q_"HAN sHAN frANA§oUBAR
WRIT PETITION No. '%§339::""} 2009 mg -- CPC}
BETWEEN :
1. VENKANI'{&,VS}O.HA}€AMA,NT'=13;'DESAI
AGE: 55.Y'E;fi;RS, 0'cC':~ AG:_RICi3JLTURE
R1'G';}>iQ$ATr1:; 'FQ: GGKAK;
DIST; BELTEEAUM -- -
SHR£_.YIESHAW;%N'!.' TAMMANNA DESAI,
SINCE'-«DECEA._S£";D BY HIS L.R'S.,
2. ;HAlF%AMAi'~E'_I', 'S/0.' YESHWANT DESAI,
'~1A.G_E; 59 YEARs,..osc. AGRICULTURE,
3/'G. HQSATTI, TQ: GOKAK
.3". 'V *r,£MM2£SA:é.EB, S/O.YESHWAN'I' DESAI
-A % '-.A(}E:5'3 YEARS, occ. AGRICULTURE,
R/(2. 3935111, TQ. GOKAK
-.4. AI~§I{;%S&HEB, W/O.MARUTI BISTANNAVAR
" r AGE: 49 YEARS, GCC: HOUSEHOLD,
. _ 'iv:/o.A1~m1G{3L, TQ. BAILHONGAL
s .; ANNASAHEB TAMANNA masm
AGE: 65 YEARS, OCC: AGRICULTURE,
R/O. HGSATTI, TQ. GOKLAK
6. NANASAHEB TAMMANNA DESAI
AGE:73 YEARS, OCC. AGRICULTURE,
R/o.HosA'r'r1, TQ: GOKAK ,§E~r19:iIoKE§Re V7 »
(BY SR1: RAVI G SABHAHIT, ADV.::;)M ' 1
AND
SMT. TAISAHEB W/O.KR§4_JiS£%:I_N;4\PPA ' ~ %
@APPASAHEB 3.ngsAr,«' - 1.:
SINCE DECEASED_I£YAL._R.;,j_>'1 '
1. SM'I'.NIRMALABAI,,...... _2
W/O. RAV§Vé1..RMA @ Vcrgasmwav DESAI,
AGE 49 ffmagzzs', QCC: ;_I4iOUSEvHC)L:'T)'
R/O. ;Io':~3Av'£*:?:;«_VfrQ.,._GQ~K;sK '
BAr.%..A.?PA%_'T'Iivs:M_ P:>A--@ BAB.Ax§AHEB B. DESAI,
SfNCE'E}¥%}£3EASI*;E)iO,USE'H£.}L}3~.3:3a AAGR.-Ic1;LTU RE,
R/O. §~{QS!¢'ij'rI, ;qow"A'r .1y;uQ;ALKH0D
AMB;x4R1s3V}m.MA,:"s;,$:Q.. RAVIVARMA
@ CHANDURAC} 13. DESAI, AGE}: 31 YEARS,
occ; munEm*,z;:2;«::>. HOSATTI,
, Haw AT MUGALKHOD,
'-3TQ__{R.f'LIBAC}' ..... V4 »
" » _ VsE§1;¥A1,i;APPA RAMAPPA GADDED,
S1.N€§§3j'[}f;":',CiE?,ASED B? His ms
; 'sMfr;$:4§3bAwi2vA, w/0. YALLAPPA GADDED,
" AGE: 81 YEARS, occ. AGRICULTURE
AT;__ HGSATFI, TQ. GOKAK
_ "zsmxamawwa, W/CXKRISHNAPPA BAGARNAL
" "AGE: 53 YEARS, ace. AGRICULTURE,
R] Q. HOSATTI, TQ. GGKAK
SM'? HANAMAWWA, W] QBHIMANAIK PATIL
AGE: 47 YEARS, OCC. AGRICULTURE
AT: HOSATFI, TQ. GOKAK
:2. sm'. VENKAWWA, w/o.sHANKAR NM-!<u_: V
AGE: 47 YEARS, occ. AGRI.CU£-TIER-E3 % 4
R70 HOSA'I'I'I,TQ. GOKAK 2 %
13. GOUDAPPA VASUDEV NAIK V' a
AGE: 67 YEARS, occ. r\GR.ICUL'l*URE,_
R/O. KULAGOD, TQ. '~...,'REsé<1J'iLr;:'sLE,rI\ AND L.
THIS PETITION IVS'?I.I{ED"U
_ V on FOR PRILIMINARY
HEARING, THIS. Lmif, .'_FH.E_j'GGUR'I' MADE THE FOLLOWING:
THIS % éE7':<-mi
ORDER
‘ ..VTi;¢:’ogd.e§~’s–.passed by the trial Court on LA. Nos. 73,
‘?;’9 the prayer of the petiiioncrsdicfcndants
g No. to examining ccrtain Witnesses on their behalf is
V V ‘ ‘Ix3je<é£J:c1.
2, The records rsstveal that the predecesser 0f
V ‘ U mspondcnt Nos. 1 to 8 herein had filed the suit for partitiion
\,m
and separate possession in 0.8. No.61] 1981 ‘:)efo1,~n=:…’_£’;4i;-:l=:l:'< V.
Court, Gokak. After nine years of trial the n3:atter__:Was.ji1e;{i§§_"'_"e
over to the Civil Court (Jr.Dn.) 'in~t_h§»; IV V'
vxew' of amendment to Kam atelca
Thereafter, the suit is ae * L'
The evidence of the ll ' (mmpletely by
12.1.1994. Since u for recording
the evidence Qfltlitifi recording of
evidence of to be closed on
6.12. 'Wee for arguments.
_ 3. 2 l”–«TVhereafie1f,”se§eral applications are made by the
‘~ deielidgelfite fer re-epening the ease anti for praying
‘ }ierm1’5s$i011«..13i)”»1ead the evidence on their behalf. One such
by defendant Noe. 2 to 5 came to be
(lie4i3:q}seed.’ the trial Court. But, the said order was
“q?¢3estie§ied by the defendants before this Court in CR?
l “”._VNo.~4’»119/94. The said revising petition came to be allowed
” – a clixectzion to the trial Court to aflbrd an oppertunity ta
defeneiant Nos. 2 to S to leaé the evidence. lnspite 0f the
V”
no leniancy can be shown in their favour. Acctjitiixxgly,
Petitions fail, the $3333.62 are dismissed.
BN8