aarsn THIS THE 27" DAY; .:::z-f_:«:3.v1--'i2'£3tz*s=.i'_';». '
azamas V " ' ' '
THE HON' 31.5: Ma..:u3'rza;*24.1_;»:.r:;"1e'25i<;Aa;o}L:a:i' ;;':..a;3; .
Betwaen:
K.A.¥I.athn:~:kar
3/0 Psgaiah Go'ss§a.__ . ~
Aged 4'? ya-23.23' =: A '
Rfat no.9,_,,~ 44 'V __
sri vankai:a3I:rJa.ra*Ni,l'aya V'
W' !I{a.i:_1,_VT"?""~'.'.VV '::;~*.3_sV, , V' '
Hoysala Naggra '-
sa::ga11 ora_--Saii-"
. . Eetitinnar
(By ;:;a.a~:='.._ K. Iiantgzhaétfiéréyappa, Adv. 1
" 'A
N.Ths§*anna.
S50 Harayanazswaxiiy
.. Rgézi ahmt" years
i 2. " sfifégraaaswanzy
a .S_g'z_: 1at;ie"'PhayanrLa
aibmt 75 years
' u3 .r1'»tunegmrc1a
"S20 Narayanaswamy
Aged ahxaut £1 3"€3.ZI'5
<7Z~'V"""
E €;:3i;§L3E{"§' GP %fia,E%NflT'&'iIE-'--...«;s-*-e:._ Wfifikfi mwmmm Wififi QGUW" Q? mwmmm WGH fiflififf 0? %%z§§§'w3¢§?'2£Tfi)<fi3a%fie. HEGH amzm" Q? KA.§%NAYAK& W6?-i COB
IN THE HIGH comm' ea" rcAaNA'r.=a.icA. P-ft' sA;rg;;ALo}af'E:.}?"' "
'b'WtM$.§ wr-mmmNm-emmm- -me.-an wwwfi-a.'vr--mnnmmmam.em wmm mww-m wr ammmgmamnn" -I-new 1.;UlJ!3 is hereby éispansed.
2.u1fi §his writ Eatitian the getitianer has
=.§fi3yéd'£gr a writ in the natura af aartiarari ta
'=i ,q3a§a§£fi§ ardar éatad 9.4«2aa9 in 999 No.B3l2fiB3
'"*»._ pgéééa by the xxx: Addl.City Civil Judge at
fl »§$ngalore rejecting IA $0.? filed under Gwder 1
Rule 10 CFC.
1W'~
i a;:mm"¥ W? Kfififlflffiflfi fifififi KfiRNA'?&Kfi HEGH CGUW' Q? mmmmw. WGH CWUFW OF WQH CQHW" GP K&RE'~l.M"A%A MGR COU
3. ?ir5t respondent filad _wa: a$fiit_ £fiu<fl
0. s .1~.’o. 150621994 against tnef’ :é_:§;:«:rita.__er:.gta.:_’: 2, _
far partitian and se§g:ate’»pé53es3ivfi ‘¢f’;fii5*,
sham in tha plaint s’cLz;:éau1a ‘p;i:apér£i.g”§’;” ‘Phe
Trial Court pas59d__ a’~AV””pr:é§..ijién.naryé”*da’éiraa in
Q.S.Ho.1506l19Q4. %hare§f§é£fififiélfegpondant na.1
initiatad ‘£i§a1 {§é¢§§e f§;§fiea$ings in Fa?
No.83/26O3: ,5f§mjtfi§4 m§afi§§i;§;Mxrespendent nn.2
sob 2 a¢fe§ fig lfifid fififi 95 the plaint schadula
propaktiasx §fif fav6fi¥*;af: the patiticnax herein
under dead dated 21.2.2003.
Th§§’petiti¢n§£ oh coming ta knew abcut the
F33? 111 “No.83/2003 filed IA :~zo..’.r under
1*§rflé¢~izguief1U CQC to implead him as a yarty he
thmufin3; d§raa proceadings. Under tbs impugned
~¢rde£.§fia Trial Court dismissed I.A.Na.? filed by
‘V’.A’tVher’.petitioner. Hence this ifxrit Petitien.
4. It is not in di$puta that during the
pendency er the suit in G.S.H:>.15G6z’1994, 2″‘
respvndent said one sf the plaint schedule
g;4«f\w”
wwwm W3″ wmmmmma mwm MUWKE aw mmmmmmm 2-imam muum ma- amxNA’l’m§A HIGH COURY OF KARNATAKA Hm!-I cam? {W KARNKYAKA HWH COM
properties in favnur cf the petitianérV fié§eifi;
Therefore, petitioner had stappad ifi£§fgnE”$haé$
af 2″‘.ra5p0ndant. The petitiaé§:;i3.éfifif1éfif°
request the final dacre$”n;ur£wfG: afiffigtmgnt
the share$ and alas for a§iu$tmenfi”efi:éqfiities
accordance with 1aw;f_T§e§af¢3a;=@he presence
the patitianar
am»
¢.1:’–
in
cf
‘-ig=.’ne;efi33ryy” far final
adjudicatiah in tfih fifiai’éafiraa proceedings and
also to ré§o$§§W Eh§w3Q§fi££o§$réy between the
parties-j “”” “Thé Eifiai fl dggfééfl court without
apprecia€in§~thi% §g§¢¢§%§E the matter, ccmmitted
V’ % A S implaading
an arrar “~in :disfii33ing the
V 2 ….. .. N
‘Wufi,fi§: §hgTfi§é3ens stated above, the follawing:
. ‘.__ , ggggfi
V”» Ti} – firit Eetition is haraby allwad.
3x*,fii} The imgugned order datum §.4.28G9 in
FfiP H9.83f2663 gassed by the XXII
fi@dl.Cifiy Givil fiudgs at Eangalara is
hereby set aside.
OWV’