High Court Karnataka High Court

J D Overseas Pvt Ltd vs Sri Suresh on 5 August, 2009

Karnataka High Court
J D Overseas Pvt Ltd vs Sri Suresh on 5 August, 2009
Author: S.Abdul Nazeer

IN “mi:-; H163 C(.}LiR’i’ er’ 1~;A.R:~:A;:’A2; A AC1′ 1:’:AE\éGM§:*(T}1’1,}:’: A’

DATED THIS THE 5*” DAY 01%’ 5XUGU$T”2if{)9_:V’. ” f kw

5x~;r’uR1~; _

THE H{}N’BLE MR..IUSTICE S’.=;{£BDUL ;’vZ{1ZEERVV”

MISC C1»*:;;;w. 9s36;z2.£é:;;a VA ‘ * ~ . %

IN REGULAR FIRST API~’E ‘..+L&. %v§g;gg§g;999»(RE;§L

.-

4′

—–……

Between:

l*€9.44..-55, Si:1gasatic’:;’.E;,, ‘ 4

Bangaiozfe S0utE1’Ta11:1:;._’:”‘-»,A ” ..

By its ?ewcri:~f £–‘;ttori:s:}9’I:jit;idé:rg ‘

Laiazhaad Bha1iSa_ii§ . ‘ . ” Appeiiam.

‘ afiumya Adv”)

A. Sré Szirésh,

_ “?r$sidem:§ ‘}f’h€ Aircrrafif Iimpioytes
fiooperaiixfe Smziety fifiiieg
Naé§
Daubie Rgaé, Ba:1gaBere=«27.

2 Viswanaih Raddy,

Ioixzi Diraston

The Aircrafi Emyloyees
Cooperative Saciety Lt-:1,
1\73.1:’>, 15$ Crass, C,K.C. Garden,
Opp:B.O. Husgiiai, Rwad,
Double Road, Bangaiare-27.

3 The Aircrafi Empioyees
Cooperative Society Ltd, T.

N015? 15′ Cross; CKC Garden? ” ‘
€)pp:B.O, Hzaspilai, K.H.Road, . « -‘
Boubie Road, BangaIo:’e»2’7. Respondéntsf

(B§;M;”S Shettyfic Hagde;£1fS,Aé*§%:).A $ ; ”

§i3m€)_PMQM%j~1PPL1f;L%§:’Xmfé %

Sr: Laichaud B’h_an;s:a1i; _

S50 Kesrimal Bhazmalii

Aged about 65 years;-. . _
§?*éo.8i4, 12?”r1~:*%..!s4ain, %.

A ….. .. V
B5:’:mgaiu:::_a 569

Ti1i§=Pviis:aé..Ci%e*I’:’iS fikté. under Qrder 22 Ruie :9 read with

L1 and Sec. 11.51 efihe CFC; praying to permit the appiisani ta
é gxama .s;)1′:~r§:;§rd as appsfiant ?€::>.2, am.

Ifiiisafivi, ctoming an fer Gréers this day, {ha Court

V ‘ v’}§i&.gé}5}’f§I€_§fG§i0W§figI

property. Thai the piaintiffs filfihfid 10 the jurisdictienai
paiice and with their imervezitisil the ” =

acitivities sf the $313:-nzianis was stoppéggi. “ftjatj. figs: { 4. ”

éefenfiants may gaurilace again with m0re7he:’;9hn1en»g1; ” ”

am 1;}; to dispossess the §la;&ntifi’. ‘iv’h¢:’:;1′)*i.r:_1%i::3’£ii:i:’T’;<; has 11:?

Gthar alternative but ta agprfgach thj$__VHQn'!:}e G}:3u:1_
and hence suit" .

3. The defiendanis {fled ax} applicatiénv°1;;3;,.§€it3 fbé£fi?;>re the

E343} C0121″: fer 1″6_§${:’£i{‘)I1:.»i.’;’l:”‘ .;§§§;2. phfijni 1: ti1«¢ gi”j<_?mVrv1_};i fliihfii notice

Efifliifii' Section 32:5 of Societies Act has
mt been mzgeé. éi*?;e"s;ai<i' i1:;=,:«§ been contested 'by the
giaifitiiil The Cffiifi 5eEu€§W Q'§';vvéppffifliéiiflfl 01:' the rivai cententions

of "*p:3:fi:i§é':: Ch3i$TL'Aa§iL\.3s:ed i}:1:éWfi3ppiica{ian and has reje-cteaé the

. plain; sa§Vd3T'9r_ Qa:.:r isVV§fiV<§§.=:r chaiimge in this appeai.

45 "it2 "§Ehis« 3:: Laichané Bhansafii E133 fzieé

_§;g£.§;z§§.€?*s{1.N6.§E£3éf3Q§3§ Lififier tjmez» 22 was 16 axzfi :2 read wi£%;

§§;ea'i§_as:€ E :é=§th€ Cede 9:' Civzii Frecedure '£0 came an rscaré as

'A .§;"~3<}.2 is mfgiinzse the agpeaé. In 'aha affidavit filed :2:

2%
H
W

8. Having regard to the arguments advanced an behaif 91′ the
parties, the question to be C011SifjB§’§§(i is whether the applieani:
sheuld be permitted :3 come on recerd as as: assiglee to enable him

to coriiinue the pmceefiings’?

9, The suit filed by the plaintéfi’ ismfer e,n.’inju§{s’;f§i:(i1:::

restraining {he defendants from interfi-3-ring-._ wjéise .. AA

possession and enjoyment ofihe suit seheduie e1=e§e;1:§z. 7.ijhe..’jeeseVH

of the i;e1§:.;has”‘*’;§;;;1;eh§§SeziV~£i*:e prepefiy item the
pIaintiii’unde_§**.3 saie The piaint was rejected
by the eeurtjbeie;i%”3;ndve:qQ:eee_’7*;{isie 1i(d) efthe Code 0% Cfivé}
v*E§3e:”ei5ere, the aeplieant has filed the

abmre .3pj31§ea:£e11;eeei:iag pennissiosz ef this Ceuyt to came an

vgfecerd es gp’p:e;;;’a;;3iei.:;:¢1:2 if} career is centirme the appeal.

ye, Reie fie effiréer 22 prevédes fer ihe precedure in case

._ efe;esi;§1::e.e’i’3.”i befbre £33231 erder in the suit, which is as under:

5′

, é3’*’%

he camiei raise any defiance which assigmr £01315 not have put
ferward, An assigzeae pezzdenie iite is beund E}-* the decree’ Whefner

he is jeined as 3 party or not.

12. In aHa?1%’wHAR PRASAB sIM;H ‘;;1A:f %

PRAKASH zzswvpffisirr’ – (2901; 5 Jr 5?3;%:he “€;§i;.:: 523% A. ‘V J. J 1}

heifi that ikder 22 Ruie :0 pr0Vide3.’i°er__. ea.§éTs;A.V_¢’ji’

creatésn and desvakuiioiz of interest éuring th€:3}é13(§encj;’ cf :aé’;’uit,VfE’£

has been ‘$;z.°ia”i– siaéi be brought :9 3;}
and ifiéffiilfii beVs;:l’a;:sIc%<'_the: in the mbgect maths: 03*"
311i': is éeveijred $13 pendency, it is held ihai
g:§C§:,aE s::é;£:§';31ai§%AV: in s{::£'ziir:aaé__.wifi1 {he have at' the {Iieuri E33: 0:'

aga:i:1$t.%t?i?e-V_§3_e1*$§§f:~ §1;1§$r;–.:¥hQz33 sud: émerast has devoivefi, But. if

' VV '-..,f3;;Q suizzii is iai{:éQ…Ti}1e guit may be c:§f_s§1’1 upon whem the izzteresi has devoiv-ed? wéfi he

‘i ‘i:t9u::%<i bjé {E39, decree,

5

3%
EXE
Q’

(.

‘£8

13′ Yhe aibregaid principle has been reiieraied by

Ccmrt in JASKIRAT mrwpégwv 1/3. .P51l3DI€»=i§*i2i’3iT.::’_;f:§$TD _’ H k

OTHERS — AIR 2052 .-5′ 2186.

:4″ This Court 1;; .§fR%2*L%%»’%;%:.s*.Lc>;’;:§2:»1%I :23′;

MB’.;S’I§II-/;<iRAK4 & 01353.3? — iLg2é3':?7 am: 391:; v.1:3as..v§£1eid

that 3 iraxzsiéeree pendente Em-:' ' _i,mmev'abie
prepreziy which is £113 suhject ma%:te;'_ ::i'a–.,<j;1%; i;:~: 2s. yépgcéentative in

ixziersztsi and he5;i1:%fi ?;:f:'p$i§:1Vi1:te£?:1es.¢:.3§1ié":;vi;ecorc§ under Order 22
Rule H} ei”:,hE::. _Cé;>{ie af;:C£:€;f§§_ :*;~n¢eai:;;~.~:;_; %

:5. In z1′;l’%i1′””e’§;’:l:J}_’ii?i;;i?§”:’i§i?;i;4i@£”‘Ag?!) Azssorggg 1/3.

V%%;;4;R19;¢:%%k1g:g§2**aQ;v9& ‘;§.;%?'{}THER »– AIR 2995 SC’ 2209, the

€:i}£m’._ a transiéree pendants his $0 the extent he

aé{q2:»£féc;i Efum the defendant is Vitaily izzieresied-in the

iitiggtim ‘whiéfilef ‘the irafisihr is cf {he satire izzterast csf the

dfifiariahig’-..:he iattar having :29 more inierast in $112 propefly may

_:;’5§’ pfégperiy éefené the suits He may cofiuée: with the piaimifil

-‘E

=.\

‘if

Heme, though the plaintiff is under no ebiigatiefz to ma}-;_e-jj

pendens transferee a party; under Order 22 _R”s.1i§:’ H3 ai.1i§¢:1éé~:: = _

pendants hie may be joined as I}EiI’i’§f. the Ceuri’:1}as;’fcii3;.*§ét;{;fi’Aifitfxé V f ~ A’

matter which must be jxzdiciaiiy exe1*€{§s_e:d_.and’3.n xa1ien_ pr<3ftect.E1ia.i§;f§ereS§i.

BASS — AIR_!–9?5 held that Order 22
Rule ii} is trial cf a suit azzazrmat be

bmughi in an éixsi m.er§é.£§,_: {has interest of a party in Eh':

..s::§;3jss1:<)f' hag cievoixred upon amther durmg the

Vgzcfiniielncsg 7i°Ai§A:x;:–.;f§i3–it but that suit may be centinued against the

perékkaf ‘é§qui1’ifig,fi1é{ in£erest with the leave ei’fi1e Seuri,

K ‘V V ‘ s iéafiefi Qounsei far the responéezzig has giacesé reiiance

]:;::r: “éeeisgan at’ {big Cam in 2:M0§AMEb {;iS£.?’F Vs.

T §S’MT.R:i:N?G.$§£%L£ W WZP.N{}.21 53:22:23? dispoged of an 4.9.3307

§’

E32

$2

‘:9 c§:>n€:3.:3.d thai ax: &§§:”::’1s::e §%€§Eé§i’i??é.s:3 iéfae is :29: 3. ns:e:cs3:’a%:f§;

the precsadiazggx E2″: {E36 :~sa%=:.i EEK: gtziaiggiéff §:as.’§”§'{§:+.:s:3: 2-132:5: ‘§g:;;*

ggecific ;*>§:ri§33′.:21a::;:e {:5 an &g§”éi%3§E’:€§1i-,<}§ '§;&?-6: {§»s.z_£eai "§,'£".:§%;..}.'¥*1.T_'

aizgifiiifii i%1s3 éeééiifiazai. fize
cezzfse ma :*ea':a3srai as aéééiiaézgai i%1%.'g2*§é;:.z}éVA§v§§aE 'i§3:3};
Eéave 3&2 ufiéiviséeé saixarfc pr:3pa:§*:§;. Tizisz
C£:;:.::'£ iiéid iiaai 31:: _;3!2;.i11§i§'f-;gg;::.r1{f::i {}a'.'E'SC%fi agaémi

2:-=E;<:z:: Em §<3<:;-:.2:sI.'4c§i::;_;;::; asaféf' t_f:*:%i_§§. .5': ';§:&§'E}' ,s;:a::m§’ Saw. “,{“§”;ar piaégiiéfi’
is; ‘£26: §s:”3’§’:}§E”i.?:iS §§%a;§;”a2′;{§’ f§iz;:_ mafia? :2

a:{:s::”:§;:§§§é3:iL..::} figizii x2VégVi*1§;£”zSi 3 §’3;3%’S€}E”§ ‘»’€§’i€{3Z”§} 13:3 {Eats 32;}: aaé§:2§’§ iii?

;i:§5Tz;é¥_:é §i£:}%:§:€«.f§E:a:§ is-2 tzsé 332% §%;}§;§§§§{}fi £3: 3% §.’éE’é3?§s3§1§

L?i§%;2″-é[;j3§;§§’L3;é§¢i.,_<:¢§5;éta':i2é:e ihaii ha has §}iJi§"i;:§'}&.$€§ zfisés g,:r<};3s3fi§=' £3-meg

121$ :2e3::*::j& agségzae ufidez” {ézrfiesr 2’2 Ruie ii} afiiae {I’§*C1 Eéais E5;

. éésixié. ‘éagae ‘%’§}é3i’i’: 2: ‘ééxigsé §”}:»’;i§’€.}=’ fig gnaiiégig 3:”: agpéécaiiam ii} ::=»::s§§’:@ {:31

V’ “:*:;%€:e:f§ afi&ii%€>’na§ é§£'{é3§1ii?:E§1§. ofiififfiffiffiy Qéas: Sééirfi é-a::cisé@i3 $5; 229%

2-:§g:s§%§::a§§§a3 ‘£9 fizz’: facis a}:?’§§”;;aZ5; gasaz,

Ea}

13

18, It is weii settied that no detailed er1;.~:{1ii:”j!’at’_tl:§.;:

gaming Eeave under Clrder 22 Ruie 10 is contcéfnpizaigéki. ”

has only to be prima iaeie satisiisd £0: exefcising d£::e3fé§jdfi– §1i’ S

ganting leave far continuing ‘£h§e:~’s:;};i’£ bjgwji’ ‘the t’§’ei1′:;;e~n.vv:£>n
Wham the interest has cievsived .§1′;V:.§i’i#’£’.%’v”(‘)§§.i1i()1’l and
the question am}: ihe é¢:v<:i§t¢tf1se GI'
devohriion can be is 11% expacted thai
the existence iI;g:xi' {fit} vaizttacks er flefences.
W'f'}1€1§"£ may bevvéipeiz 'is mafia s.i';e:;ui:;i be gene into at
E%71e:sf£a.<2:e* of m'ant§i:g.V1eax%%; fiheiher the cause of asziion
giséfiefi :;£ainiii§§"'a:£§:§;f§;§ s:{0 'ihe benefit <;::.f the appiéaam £3!"

nsisi is r€§cfi.1i;'a:1_§’3f§Si6€i’€’§ at a Eaier stage.

i9:”{n :;3§-*.vié€w:. the appiicant shesuld be permitteé 19 came

aii”$,dfiétianai appeiiazzi mad he: Shguié bx: pemzifieé ‘:9

;e§fiE_i:§£;$”‘i;§3é appeal as he is an assignaa 0%’ the Stifi saitxefiuie

T ;:§§s§3ez”t§?.

$3 2
RX:

34

29. In the resuh. MiscKCvE_.No.9836/21909..is’ a;;¢w¢a;i%t::;e

appeiiant is adirected to implead the applicant a§§¥_§ei?iTva11t:T 7]’

he is pemfitted ta pmsecute the appéiafiiyfifipng Awifi:

appeliant subject 10 the obseniatigns nude iii’-pérggaph’ ‘i$..0f§?{i1is

order. Qrdered accerdéngly. ‘ ‘ : _