High Court Karnataka High Court

Smt Usha W/O Dilipkumar Pol vs Smt Pooja Dilipkumar Pol on 25 August, 2009

Karnataka High Court
Smt Usha W/O Dilipkumar Pol vs Smt Pooja Dilipkumar Pol on 25 August, 2009
Author: A.S.Bopanna
IN THE HIGH COURT OF' KARNATAKA

CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 25TH DAY OF AUGUsT:_:20IJ9T.: I 

THE I-ION'BLE MR. JUSTICE A--..'S."I3CII>AI$'II\IA _ I  C

CIVIL PETITI0I\I'III§I"o,5o4 O-Ii_2oQ'9IV-I_  

BETWEEN:

SMT. USI-IA D /0 MAHAEJEV CH'ANI3A_x,;Areg<AE
AGE: 36 YEARS, HOUSE.NI~£OI}'DV*--_  
R/O NIRMAL SADAAN  .    
WAGLEWADA _    
NEAR BRAH-MA':<A'TTA, BAAD"--  1 "
NANDANGADIDA,  '   .,  
TALUK:_mRw'A_R     PETITIONER

(BY sRII'IMAI;LIK;IR;ILIN'EC-Ir:II'R,E*.I\kIATH, ADVOCATE}

AND:

 1.  Po0JA.I3ILII:KUMAR POL

-'AC,E;  YEARS "" "

  oCC:.I:Io*UsE HOLD WORK

 J "R._/O,_aH;.NQ_.3V;5O, DHOR GALLI 3
"'.__MA'DI%IvA_VAPUR -- VADAGEON, BELGAUM

 _2. "~THE'PRI'NCIPAL

KA.Nf';%ADA GANDA MAKKALA PRATHAMIKA SI-IALA
.__HUNUGUND
~ V 'TQ: KUDALASANGAMA
' DT: BAGALKOT

 'I   THE BLOCK EDUCATION OFFICER

I

'1



2. The petitioner claims to be wife of deceased

Diiipkumar Pol. In respect of the will said to 

executed, the petitioner has instituted the  it

probate of the will in P 85 so No.4/2008 b¢'f¢}§"'ti5¢ .Iii3i._§_t'ri(§.,;rr& V'

Court, Karwar, Uttara Kannada.   

claiming to be wife of the Di1iip'}<t1mar"-Poi  irrs't'i'tuted a " V

suit in o.s. No.38/2007 beforpeiiiijthe'i.1f'rincipaiV._ACi§,ri1 Judge
(Jr.Dn.) Belgaurn. In iewitiithae c1ai,med by both the
petitioner and therfirst respiondeintéiheireinpiiarefireiating to the
same  I this  the petitioner has
sought for    the District Court at
jfidelcisioniican be arrived at. Notice

was issued to the.Vre:§pond-.ents',' but they are unrepresented.

The learned cou_nsie1..*for"-thie. petitioner was also permitted to

 «--S_erv6i._the_---{earned cotinsel representing the first respondent

Kbefore’the._triai The learned counsel has served the

noticpeihas.ifarI._Ei:ack as on 20″? July 2009 but the first

‘respondent; has not evinced interest in opposing the present

petition’.

J:

7|

3. Even otherwise, looking into the averments

made in the petition that both the proceedings reia’.tie”-to*._the

same subject matter, it is necessary that conflictingdecision’ i

should be avoided. Accordingly prayer sciiigihit’.–for.iiin.i_fthei

petition is granted. The suit in o.sit:.No;j3a72o*a7″paz:ti1:{g«.t}a«i.

the file of the Principal Civil ‘tJi,1dgeA’v{d:r..f)n.i}i..v i:’ie_I’gau1§1 is ” C

withdrawn from the said Court it is orderedpvvithat the
same be transferred to Eiistiijiict”€io1ir’t,._ Karwar, Uttara

Kannada to be caasidereaa1aa.gwtti§,opP”ét_;Na.4/2008.

In terriis c;:_1i”ii’.t’heiabofeathiei’ petition stands disposed of.

No orderiiias toictoists. ij_ i

In’ vied?’-v of of the petition Misc. CV1.

v 2b_Ott’)9w.t.is dispo’sed’ of as unnecessary.

:3d/* a
JUDGE

” *