High Court Karnataka High Court

Honnalli Siddappa vs Honnalli Chidanandappa on 19 December, 2008

Karnataka High Court
Honnalli Siddappa vs Honnalli Chidanandappa on 19 December, 2008
Author: N.Kumar
IN THE HIGH 003R? 0?' I{AR'flA'TAI{A CIRCUIT BE}'§C

AT BHARWAD

Dated this the 19%: day cf Secember, 2033 I  A' 

BEFORE

'THE HGBFSLE ram. JUs1ficE ri.  '--   ' _ 

Writ Petition No. 533*: 0f24C}£}3"iGM~C1'PC3 ' "

Between:

1

iéonnalfi Sidfiappa  .
S/0 late Hire Siddappép' 
Aged about 42 years 

Smt. Dyavaéégma  _, _V
W] 0 latcf:-V :.HiIE:"Sjdd&1§3p3
Aged a§iiou_t--.9E§S V' ._ _ *2

gm.    
W] :3 Sauna B3s;appa"=. '
Aged ab-put 37' years '  "

  
. V  R/'i:sV'LEija]tapctc
.  »§{1m;iigi;;;,~.tx-at -- 583 1 16

" Hampaxnma

W,'.;_):'K. Pompanna

., " ' 4_Age£*:i abaut 64 years
=  _ R/at Madam Viiiage
Bellary Taluk

anci District -- 583 104  Pefitioners

(By Sri Gods Nagaraj, Afivocate}



Axxd :

1 Htmnalli Chidafiandappa

S/0 late Hire Sidtciapfpa

Agfid about 52 yaars

R/0 Ugjalapet  
Kurugodu Village  _  A
Bellary Taluk 82. Qist M 533 1 16*.'  A '

2 Sri Gandi Sabjan S:-ab
S/o Gandi Naorsah
Aged about 30 yams
R] 0 Gfiflikfiflalli Viiiage --. _' 
Bellary Taluk 55 I:)ist.--."E';.3:;s 115  '

3 Sri zulphikmazi Az.«:.d--.'_   
S] 0 T Ahd.1:J>Sub}1a-nsab_ V.'

R/0 Molkaagmgmg 'vf;:13a,g'is 8: flfam: ' " 
ChitraciurgaDisfgfifirt-._ j_,,,vj  2  '  Respondents

(E1;-f_S:'.i R §}iaganié:a:hz1:VRvao-, Advocate for R2 and R3;
1 . *RLesp::;:§jé(¢p»t~1 fiervcd)

This  Patit§:::afi~,i;s"fi'ied untir:':1' Articles 226 and 22? of
the Ce;1i$ti:u£i0n"~:>,f I&:1ciia,' praying to quash the ixupugned Qrder

 .d_ater_i_ "¢2§?:3--f2,0G8 'pasmd by the 111 Addifional Civfi Judge
 EJ£.E1:.),  in OS 3330.206/2006 Vida Anne:x:1.1Ie~§~{ and
  i"~3._o'.' by tbs petitioners.

". "i'hi$'V§?1*iiA'T1f5eti1:ioz1 Coming (3:11 for p:'e1in1i:x1a:ry jhearing in

Z  'B' (}'£g}up_vti1i,3L'day, the £30131': maée {ha foiiewing:

ORDER

” I figs psiitioners ham =::ha};Ie11ge¢:1 in this petition the arder

by the tria} Court dismissing the apphcatian fflad far

a ” V . Vzfizfiiandmeut ef tha pbaim.

u/

2. The Ialajntifis lzava filed the suit for
separate possassion of their share in V
pmpexiy. Plaintiffs’ brotl1er-fiJ:’st delhiidéefifi 11513; egié
pane. it is the purchasers frem __ fiefE;€§i’3;Qii
contesfing the maiter. They the
wxittexl statement that, 1V§f–.’.,(.j.:{‘t3 was’?! “i,he~:§;ear 2000
and in the saié partition tn: the share 01”
mg first respond.::iit__ h,;#}::&§’ purchased the
property partitioJ:: S is not
maintainfablg,’ véocumenis am producezd.
When ‘g*2_€=, 1’z:: ‘E0-‘admit the earlier partiiion, in
the light €513. V V ‘f3ViC1C114;’,?€ produced before: the

Court, haxzh, pféine vlup with the prfisent application for

“$36: plaint plfiading the partition of 2000 21116. the

faiicn to their share in the saié partétion

a11dAt{c:_cy jw’anu£~V’t§5 contend that the suit SCh€:d1}_1€ property was

‘ the siuiizfiaczt mattsr of tbs partitizgm. sf 2000.

If malty paxfitien tack place in 2009 and the suit

” Vsbhédifla pm-party was not the subject mattezr, a duty was cast

V u [021 the piaintifis to pleat} specificaiiy these facts and than stats

ta/’