wp No.64732/2009
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
DATED THIS THE 24TH DAY OF AUGUs3f,?:2"eo9 I'
BEFOREC; V _ _ Vx
TI-IE HONBLE MR.JU$TIcE'°Aq1d-* . «. "
WRIT PETITION No.64-E32/206%; :GMm.cP{;1"':~~.C"
BETWEEN: A 'C C'
1.
MAHADEVAPPA, .. _ -_ E
s/0 HEMAPPA GoUDEAsH:vANNAVAf<,.
AGE:56 YEARS, occm G_R1c'LrL'rURE, * '
R/O KURABAC-.ER1,;_ V '
RANEBEEyTNU;R; '
DIST:IjIA'!ERi-…_…';'. 'V ' " »
2. MALEAPPA UREMALLIKARJLIN V
s/0 I-IEMAPPA CEOUDRASHIVANCNAVAR,
A(}{E:4_6 OcC:AGE1cUL’rURE,
R/ 0 HANAGVVAEJI, HARLEAR –
DIsT:pA’.rANC:EI<–:;– _ '" …PE'I'IT1ONERS
(EYsR1..D1NES'H 1$A.KULKAR1\%i, ADV.)
,. 1. I A. « … . . . . . .. N
CSHIVAPBA, '
S /0. HEMAPFA GOUDRASHIVANNAVAR,
. "AGE:6i7f:'EARS,
»–..occ.:Ar3EIcULTURE,
R/0* BEHIND SIDDESHWARNAGAR HOSPITAL,
RANEBENNUR,
~ .–._DIsT':HAVER1.
LOKAPPA,
S / O HEMAPPA GOUDRASI-HVANNAVAR,
AGEIS 1 YEARS,
WP No.64732/2009
OCOAORICULTURE,
R/O KURABAGERI, RANEBENNUR
DIST:I~£AVERI. …RESPONDI:;NTS _.__
THIS PETITION IS FILED UNDER ARTICLES 225 AND’
OF’ THE CONSTITUTION OF’ INDIA PRAYLNG TC:-‘SE’1’=A”3ID”EV”iTI-{EV
ORDER D’I’.28.05.2009 PASSED BY THE CIVIL–«JU;DOE<.gJR.'DN.)
RANEBENNUR IN O.S.NO.52/2008 VIDE ANP¥E.XURE~C"AS
IN THE INTEREST OF JUSTECE AND EQUITY AND E'I7C}',». 2 V
THIS PETITION COMING ON POE PREI.IMI.NARY"I}§EARI:NG, "
THIS DAY, THE COURT MADE THE"FQLLOWING:& " I '
V R DE I "
1. The grieVarice._of ‘p.’i:aiIfifi~fff£».__iS’ that without there
being any appiicati§o.nI;7{ thelearried f:_r_ia1V_Judge has directed to
_impleade…Cc.r_taé:o” pe;rsoI1.sV »w’ho’~–arer”V necessary and proper
parties in a: suit fOrf”pAa1*tit’itotI’;”—- ‘ ‘
2. M_r.Kuikarr1i,_elearzied counsel for the petitioners
sthat. witho1it”th’ere being an application, the learned
triadli riot have directed impleading persons who
probatily a share in the property. Order I Rule
disclose that it is not necessary that an application is
A V~:Ej:’ec1IIi’red to be made. The court can suo motto on the
‘%/
WP No.64732/2009
averments finds that some persons are required to be addedfi
as parties, it can do so. No merit. Rejected.