IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 28m DAY OF MAY, 2009
BEFORE
"rm: HON'ELE hm msncs rm.NAGAM0HAN;L§1As1%*_J,j'~ %
unma-nun--mun---
Sri. K.P.YELLAPPA
s/0 LATE. PUFTALINGEGOWDA
AGED ABOUT 56 YEARS ~ , ;
R/ATKALLIHOSURVILLAGE ~
KASABAHOBLI f ';
c}IrJNAPATNA'rAL§;}1;- «_
BANGALORE _R;'UR4A'£;V_1)iS'I'I§1C'E._ _. PEITHONER
(By sri. g
AND:
-mun-um
1 Sri.NAG£u~1N;§._ " Q'
; s;o_LA'rI:; MALAVAIAQ
'
S,f(§;-«.LAT'E,M.ALAVAIAH
'AGE1:mBo'UT 63 YEARS
3 s:i; I§kI§x:n~:A
SiO.3~LA'1'E MALAVAIAH
n s 2 AGED ABGUT 53 YEARS
Q Sri. RAJANNA
SIO. LATE MALAVAIAH
AGED ABOUT 55 YEARS
5 Sri. GOPALA
SIC). LATE MALAVAIAH
AGED ABOUT 48 YEARS
Olggvzx
WRIT PETITION No. 11242r2§:m9;
ALL ARE R/AT KADLUR VILLAGE
CHANNAPATTANA TALUK
BANGALORE RURAL DISTRICT
6 Smt. IAYAMMA
D/O. LATE MALUVAIAH
AND LATE LINGAMMA
AGED ABOUT 46 YEARS : '
R/O. KUDLOOR VILLAGE
CHANNAPATNA TLAUK ..
BANGALORE RURAL DISTRICI ».
7 Smt. PARvAmA1vnv1A,.,
D/O. LATE MALUVAIAK. Q
ANDLA'I'ELINGAMMA* - ,
AGED ABGUT TTYEARS
R/AT HIPPEMARADA mum A ~
HAL/HJET OF c.iHAMA1§AHA;LL1_
KANVA POST, E:mTAGfi.L"HoBL1 "V
RAMANAGARA---.TAI,L¥K__ 'E 4- A V
BANGA3;oRx;"i;.URAL A
8 Smt. I{AlV1ALA.MIs4£A_ __
1:)/0. LATEAMALUVMAH'
AND LATE "
AGED AB0m:._ 131 YEMRS
. ~ vR}'()§-A VELAGE
' v,1E€EONGANURU POST
_ E CH§%.'?s_IN.AI'A'fNA TALUK
" ._ "~'.33ANGALORE'RURAL DISTRICT. RESPQNDENTS
-an
-. -- X PETHION IS FILED UNBER ARTICLES 225 ANB
'~22? OF'-THE c01~xsm'UT1oN OF mom WITE A PRAYER TO CALL
ENTIRE RECC}RDSII~I'I'B'_£='.FDPNO.3/89 ONTTIEFEEOF
E' __ JDUGE [5R.DN} CHANNAPATNA, ISSUE WRIT OR
CERTIORARI AND QUASH THE IMPUGNED ORDER FOR
OF CIVIL ENGINEER AS CGURT CGMMISSIONER
'' T0 ASCERTAIN THE PRESENT MARKET VALUE OF THE
SCHEDULE PROPERTY ORDER DT.24.3.09, AT ANN-G, N FDP
3389 ON THE. FILE OF CIVH, JUDGE [JRDN] CHANNAPATNA TI-"IE
PE'I'ITIONER'S REQUEST FOR PURCHASE OF REMANWG SHARE
AT TEE. PRICE QUOTED BY THE PEHTIONER
THIS WRIT PETITION OOIVEING ON FOR PRELRVIINARY
HEAREIG Tl-ES DAY, TI-H3. COURT PASSED TIE FOLLOWING;
JUDGMENT
In this writ petition the petitioner has prayed fo; 3 ~
nature of certiorari to quash the order dated 24.03.2909 in FDP 1«:§. 3x;:e9:i9d
passed by the Civi} Judge (Junior Division), Cbagdnapama.
2. Respondent No. 1 filed a suit against iii
0.5. No. 59l1982 for parlition and separatefisseession an’-.
to be decreed. After the fniaiity No.
59/1932, respondent No. 1 initiated ifiglalidecgeg: in F1)? No.
331989. I: isfinoticedi that a Court Commissioner was
appointed in FDP__3i1989 me; feasibility of division of schedule
properties gegms uofxilie decree. The Court Commie’ sioner
sgatingéeiai it is not possible to divide me house
P1’01»’f.:I’i!VieesuiVm preliminary decree. In fire meanwhile some of
. sold their share to the petitioner herein under
Effiig’-734:ere<l saie dated 11.07.1990 and 05.12.1990. Consequently the
4: on record as respondent No. 6 in F131' No. 3/1989.
K 'E3. Subsequent to the report of the Court Commissioner stating that
V ii' ., not feasible for pmfition of the house properties respondent No.3 filed
a memo ofiering to purchase the shares purchased by petitioner as per the
value stated in the sale deed of the year 1999. The pefitioner opposed the
C.7LVMN
I 5
with the law declmed by this Courtin the case of Janardham
Sri. Gamapama Prabim and ancthc1,' M2 2007 K31: 3871. 7
juszifiabze gonad to interfcw wiih the impugwd orde-3-. _: "
reasons stated above, the petition is 3 m LRs;29o52oQ9M_,T,