wp65669-70.09 IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 14TH DAY 0;' OCTOBER, ;2'eQg A' BEFORE THE E-ION"BLE DR. JUSTICE K. 'V, WRIT PETITION No.656Ve9g67o';'«2b--a9 :c;19:'+c::'1t>c'} Between: 1. SMTDURGAWWA .' V w/0 YALAGURADAPPA .MAD;égs: AGED ABOUT 51YEAR-S ' _ R/O HADRIHAAL TQ;B1'i;A(}I " DIST:BAGALKQ_'F. SMT.sABAWw'A'-'--V._ > _ W/O PAN.DAPE3A MADAR ~ AGED ABOUT 45 'YEAR'S . R/0.' HADARIHA L' %TQ':v31LAG1 DIST':13AGALK_OT; . " ~ 4. PETITIONERS (By Sriisantoéh B.h4E.s;-i;né;v.AAc'i\.r) 'V I A. H ..... .. 7 ._ w./O «K_A.MBA"PPA MADAR A ,_AGE:MAJ_O'R 1:2 / O--._'Bl-IA"GAVATHE TQ:Di:ST:BAGALKOT. I CS'1_V£T.SEE'I'HAWWA ._ "W/O RAMAPPA MADAR : AGEMAJOR R/O TIMMAPUR wp65669-70.09 TQ : BAGALKOT. SATYAPPA SABANNA MADAR SINCE DECEASED BY LRS 3. RAMAPPA S / O BASAPPA MADAR AGE:1ViAJOR 4. SMTSHANTAWWA V W/O GANGAPPA MADAR5 V AGE:MAJOR. RES1?O_I$IDE}NTS This petition is filed tinder"ai'ti(;Ees'=.226 'and 227 of the Constitution of Endia pray".ng«_ to V qua-sh"~.the order dated 16.12.2008 on i.A.No.XII in Qe_.'S.N-o:302[/200.5ivide Annexure--E This petition hearing, this day, the Court made"t}';eVfoi1owin_g.:.__ ....
1. The:v..pet1tionei*5§fdLefendafitsi 1 and 2 in O.S.No.302/2005
on the file at Bilagi are before this Court
Vprayingifior iquashingfitihe order dated 16.12.2008 passed on IA-
Vide AnriexLix’eV–E and order dated 17.09.2009 passed on IA-
at’ ; ‘
Learned counsel for the petitioners submits that
r”esp.ond*ents 1 and 2 in these Writ petitions have filed a suit for
..__i”parti§tion and separate possession of their share in
wp65669-70.09
O.S.No.83/2003 and respondents 3 and 4 herein have filed
another suit in O.S.No.302/2005 for partition with refere_n.ce~..to
the same subject matter. Therefore, the petitioner.s3l_:ltile’d.’maxi] .
11/3 10 of Code of Civil Procedure to stay further ‘proceedings ii ”
the suit till the disposal of the
the judgment and decree made7in__O.S:?JVoi8-3/ the
trial court erred in rejecting I:2?t»XII on
16.12.2008. It is lrlatv dated
22.08.2009 was filed u/sAA1.0.:._0ef, suit till final
disposal of the iionlith-ejlfile of Civil Judge
[Jr.Dn.) at silagi. i:i_l’B’:i_l.t the court rejected IA–XV also.
3. The’-.Abo«ne petitioners is that both the
suit parties arelicomilnolap the subject matter of the suit is
4__also one and the “s.ame._ Therefore, trial Court should have
Rstayiecl turther_proceedings in O.S.No.302/05 on the file of
Ciizil at Bilagi but erred in rejecting the request
V of theilpetitionerls.
” *I.t. pertinent to mention that when the appeal in
2005 was peéeiig, the petitioners filed IA»~XII u/ s
wp65669-70.09
10 of CPC to stay the further proceedings in the suit in
O.S.No.302/2005 pending disposal of R.A.No.97/2005.._i”~.7lll’rat
application was rejected by order dated .
same is impugned in this writ petition yide After’ ii”
the disposal of the appeal in
filed another application IA–XV 10 olf.ClPC7
considering all the facts and contentions lhasfireached
the conclusion that the to drag on the
proceedings, have filed the CPC and the
same was rejecte’dl.ll’jA:’Etlgistvlurtheir the petitioners
failed to malts. any for staying further
proceedinggsllin: lalnldlitherefore rejected IA–XV
filed u/s 1lC«olf ii
5. Fron1e*.the pleadings, it is crystal clear that one suit for
in l’~.pairt’iti,o:n pending before the Civil Judge (Jr.£)n.) at Bilagi and
anlotherg«suitifbet’$ifeen the same parties, with reference to the
Hi same s”ubje’ct eeee-, is pending before the Civil Judge (Sr.Dn.)
..”.,”‘fitif3l’lV?l”gl. Since both the suits are for partition and separate
l_lpos*se’ssi’on with reference to the same subject matter of the
both the cases could have been clubbed for disposal of
wp6S669-76.09
the suits. It is pertinent to mention that the defendants the
case of partition suit have got the same right as th_at.i_t~he
plaintiffs. Question of conflicting judgment does .
proper course of action for the petitioners co111d”ha’veii’b.eer1 to
move the District Judge to transfer cl_ub.:’boithi the 1′:(;iVi’.’
disposal by one court. Under such circiumstances; ‘there is no
good ground to entertain the petitions.’
6. in the result, the petitions?’fail_:’an’dthey are hereby
dismissed.