Tu IN THE HIGH COURT OF KARNATAKA AT BANGALORE" DATED THES THE 219'" DAY OF OCTOBER, 20 BEFORE THE HON'E3LE MR. JUSTICE A.N.vE_IYuGOPA_:;A"GO_Yv'DAj_ 'E 2 WRIT PETITION NO.32843/2B10TGTYT-C»PC5 BETWEEN: 1 SMT JAYALAKSHMAIVEMA D/O.HUTCE-IAIAH AGED ABOUT 60 YEARS; SMT PADMAVATHL D/O.HUTCHAIAvH. --. AGED ABOUT 54 Y';BARS.. i SMT VASAN5?uHA::_'4E..V ' D/O.HUT<:HAI'AH' AGED A'BOuT- ALL 13TH CROSS, -BTH'-MA:m,.. MAL1_ESHwARArv:V 1 . BANC§'A"LQRE SB-DDD3. ' (BY.SRIfN.3.RA,MESH£"ADV.) 1 2 AND: * SMTP SRARDA __ W/O. 1_AT__E NAGA RAJ AGED ABOUT 33 YEARS. "m'MARA RAKESH S;!O.LATE NAGARAJ E -AGED ABOUT 13 YEARS. PETETIONERS 3 KUMARI IYSHWARYA D/O.LATE NAGAMJ AGED ABOUT 8 YEARS, SINCE THE RESPONDENTS No.2 & 3
ARE MINORS, REPRESENTED BY THEIR
MOTER AND NATURAL GUARDIAN
SMT.SHARADA Mm
ALL ARE R/AT.NO.1355,
6″” MAIN ROAD
E~BLOCK, SECOND STAGE,
RAJAJINAGARA, _
BANGALORE 560 010. ~
_ _ …’RE.S9ONDENTS
THIS WRIT PETITION IS «–FIi’–.ED–_UN–DER~–._ART’ICLES 226 AND 227
OF THE CONSTITUTION OF INDIA,’ T«RA;vING”iivT’O, ‘DIRECT THE 43″‘
ADDITIONAL CITY CIVIL 3UDGE,,,_,BA,NGAL,ORE,TO’;DISPOSE OF THE
SUIT IN O.S.NO.224S_/2003 ‘”wHICH’*»–., IS STILL PENDING
CONSIDERATION, WET}-§’1Iv,!\3’ 6 “.MONTHs’* FROM…..THE DATE OF THE
ORDER. ,~=,?;,:*,1 <. 5 gr .
THIS P:E_T1T1oNV’Co’MI’NG'”ON’-~–EOR’ PRELIMINARY HEARING THIS
DAY, THE COURT MADE TiiE’.EOvL1,OiNI.NG:-
‘.O’R”DER
have Vflfitied this writ petition to direct the
learrueci if_riVa’i-Iitzfivge,i’.Itg§_i..dispose of the suit within a time frame of
months.
the learned counsel and perused the writ
._ °pe’ti_ti’O..rI’ recc rd .
,2
I I
3. The suit is for declaration, partition and injunctive
reliefs. Suit has been contested. Written statement was filed
way back on 19.4.03. Since ‘7 years have eiapsed axftis-:.:r’*s.tt1e
institution of the suit and the pleadings being
in view the provisions made under the Karnata!<.a_:"~{Ca-sieHow
Management in Subordinate Courts) Ru1_es,:.2.{é)A(}S',–._ti"i.e
shall endeavour to dispose of the suit as e'a_r|y as p»r'a4;tic_ab|e;
at any event, within a period of oneivyear frorn iciatetja copy of
this order is piaced on its rec.o’rd. A it
Writ petition stands disposed’ of
Sd/-:
Iudgé S