High Court Karnataka High Court

Mahabala Bin Tammappa Pujari … vs Achchanna Bin Tammappa Pujari on 27 March, 2008

Karnataka High Court
Mahabala Bin Tammappa Pujari … vs Achchanna Bin Tammappa Pujari on 27 March, 2008
Author: H.G.Ramesh


..1..

IN THE HIGH COURT OF KARHATMuwA%l%%L 7

DATEDTIHBTKETTEDAYOFHARCHZOOB
BEFORE

was uomsm Mn. memes ‘ Q

WRIT PETITION N0.14303l2OQ’? {GM-CF»-‘if.

BETWEEN:

1

MAHABALA BIN ‘I’AMMAPPA.PUJARAI’ _ ”
smog DECEASED REP BY .D D

1(a) RATNAMMA KOM .

1 (b)

He)

– ltd};

AGED ABOUT 57 YEA¥x’S_

PREMANATH BIN .E§’;1..j’A1§1 .
AGED ABOU’Pf_I8 YEARS» _ V ‘ 1, 1-

sURED:~aD RA_’i31iie:;g.4Ar1A1a4§LA Puaaiel
AGED Aseufr 4a:yE.g12’.;_

ALLEARIE.R}OvH§§R!HAiJfi..$?l-UAGE
14.1-Iosxszom I–IOBi;I; swan TQ.
H;xss.w-D1s*:*._ ‘ ~

EISHFA PRAi«’;’AsI+1_.B:N MAI-{ABALA PUJARI

AGED ABOUT 45 YEARS

D CIOMUDDANNA.

‘ V ,s’s«:D»s,.1~.’f;*1’ma_z\ ;
. ” .:;UReADA.z3;Is:T’rA
A _KOPP_A *r<;s_.A,D
CHlCK1'u£A.'GALUR

T SHIVAPPA BIN MAHABALAPUJARI
' "AGED ABOUT 42 YEARS

" Ci'-IIKI(.A ALUVARA,

SOMAVARPET TQ. –

MADIKERI DIST. PFIITTIOHERS

(BY sm ARAVEND M mama, ADV.)

W.P.!’~i0. 14303/2007

I ACHCHANNA BIN TAMMAPPA PUJARI
MAJOR
OF HARIHALLI VILLAGE
K.HOSKO’I’E HOBLI. ALURU TQ.

HASSAN 13131′. REsRc§i¢I3aiIs;r:3__’: _

{BY SR! M SUDHAKAR PAI, ADV.)

THIS WRET PETYFION FILED uNii)E1§ %AR’ricr;1’a-2:2-z,T%
THE consmvmon or» mom PRAYiNG1_’i’O QUASH THE.’
029212 m~.1e.s.2oo7 PASSED av, cM1.<.z1m_<3E (JR;;nv:~n* on

I.A.N0.20 IN SUIT O.S.NO.59/2{30'i–,._ WHICH IS

HEREWITH AND MARKED AS ANNEX-I3-AND

THIS PETITION co§A1NGV.»—-ofi} 'Fag Pnaumiwaav
HEARING IN "E" GROUP. '}".Hi'S DAY,:.Tl'~iE_ Vegcszmr MA_1)E THE
FOLLOWING: = .

‘ .O_,a”I)TE,_;l.E+…’j-._j .

This th§.=:”p1a’muu’s is directed
again’ st ‘at; * dated’ 16.8.2007

(AIme).§”¢i.”<:AfD) ' tiie ma} Court — the Court of

Alur 'K1 the suit in

their applicatim1–I.A.No.20

med «7'C)rdcr 26 Rule 9 of the opt: for

W " of a Court Commissitmer to mks a local

of the suit property, to measure the same

VT .¢ 'and: to report relating to its pos%sion.

W

_ 3 _
W.P.NO.14303/2007

2. I have heard the learned counsel appearing for

the parties and perused the impugned ordclj

Anncxure-D. On consideration of the matter, _

Court has found that there wgs no ‘

appointment of a Court .¥:t?i:§ A :_ AA

refer to the following __of 2 ‘V

rejecw1g the app}icationfI.A.NoV.é:()’:. _’ 3 _ V
’10) Even _fozf of
C!’ the

is not the
the matter and
apafi the on the basis of
Court Comm:.ss’ inner,
the year 2001 and am this day
T perusal of order sheet, it clearly

‘;g”;f1es to show that the plar?tt’97’has come up

withnumber of mwewn this
Court haspmvided wportamfiiesfizr tlw
plai:1tg’;f}”topmceedwiththematter When

W.P.NO.14303/2007

the case has come up at thefag end Qftlw
trial ie. for the argument, this
has beenfiled, which clearly indicates ‘

the plaintyf want to drag on »4 “

No doubt, the Court

appointed even in a 2 V 2
order to know the
esentoase in s

Z L stipplied)

3. I in the 11¢: of the

. the Hen’ble Supreme Comt in

gas. may ctmnmm mu (Am 2003 so

of jm’isdiction under Art1cl’ cs

‘ [226 éftllc Constitution of India ‘ ‘ to

‘ orders passed by Courts subordmate to

W

W.P.NO. 1430312007

4. In my opinion, the impugned order does

sufibr from any ermr of jurisdiction or error

on the face at’ the record to warrant 3 V

the extraordinary jurisdiction of _

Article 227 of the Constitutionof
Petition dismissed. V ‘E
% A sap.