Karnataka High Court
H Rudramurthy vs Hayavadana Hatwar on 27 May, 2009
E WP. }240G!09 IN THE HIGH comm OF KARNATAKA, BANGALQ}?_i§' . n QATED THIS THE 27TH DAY OF MAY 200?: A 7 BEFORE THE HON'BLE MRJUSTICE H.N.NAGAg§QHA:§:3As % WRIT PETITION NO:124€V)O'22m§}m09 tGM4cPg%"%' L%% k H RUIf)RAMUR'fi~IY s/0 H%MUR:g;EP33A% AGRICULTUREST _ * _% % R/OF '*7LALA:GE. ~ % DAVANIEGERE' TALUK ~ " AND DIS'I'R_I()',1' Q 2 ' V ' . PEPFFIONER (i3§'VsE1%:§B?41*o*rAp, FOR B'-SPS Assccmgsy V: ~zé1AYAVADANA HATWAR 'SjC~R.AMAC}~1ANDRA HATWAR R;/AT mom N0 2185/ 1, am MAIN 2 ~ %%s*rH moss, MCC A BLOCK DAVANAGERE 0*"""'" 2 W.P.l240Gi€)9 2 H MURIGAPPA S/O ANAJI SIDDALINGAPTPA AGED 72 YEARS RETIRED AGRICULTURAL ASSISTANT DIRECTOR R/OR HADADI VILLAGE ' * DAVANAGERE TALUK AND r}1m1(,:'1'RR A " THIS WRIT PETITION IS FERLEB _.UN_I3ER ARTICLES 226 & 2227 OF THE CONSTITUTIQN. Q12' "1NDIA_"PRAYING TO QUASH THE IMPUG-RED C)RDER PASSED BY THE) II ADDL. [sR.DN} UAVANAGER, IN O.S.NO.53/O7, AS'---. 'P1'-38 "-AND ALLOW THE APPLICATION FILER THE' ?1«*m'10:~IER UNDER ORDER IRULE 10(2)"OF'TIi.iE C%;)DE~.QR CIVIL' PROCEDURE. This @titidn Run for prehmmaIy' hearing this day, thg: Cou;rtV_1ins1ci*c the'f'o1l0Wing:- Thfl4§'vfII'§1;~'I:I'¢:"5AfiV.)0I1d6I}t filed a suit against the second _.._A'_;ggs;5%t>x;dent" V. O.S.No.53/2007 far decree of specific V of an agreement cef saie dated 26.03.2003. In ..,QiS.No.53/200? the petitioner filed an application V. "--«'V.AVti11cV1ér Order 1 Rule 10 CPO to come on record as additional d~"~"" 3 WP. i24(}(}iE)9 defendant on the gound that he is having a share inV_ti_1e plaint schedule property. Under the impugned order, =. trial Court dismissed the application filed by on the ground that he is not a pmper"a31ti V Hence this writ petition. 2. Admittedly, the _suit of an agreement of sale ..:'*i'I.1e contracma} rights between the' E the second respondent wfl} / 2007. Any decree
passed in the his not binding on the
petitioner’ his interest. Therefore, no
to the petitioner under the
fmd no justifiable grdund to interfere
i”‘e-with order. Accordingly, the petition is
. _. iimfeby dismieised without reference to the respondents.
,_ §u&§é
Sdié