Karnataka High Court
Mallesha vs K Mahadevappa on 27 November, 2008
WP E-'~¥468!2008
IN THE mcm COURT OF KARNATAKA AT BANGALORE
mmn THIS THE 27TH DAY OF NOVEMBER, 2003
BE-FORE
THE HOEWBLE MRJUSTICE 3.s.1:>A'riL;'_:"'*-«'_'
wig? PETITION xo___.__;4-¢68ig'oo8 tGa:*: £;__I3_g:j:'A-ff 3 _:
BETWEEN:
MALLESHA,
S/O LATE MALLEGOWDA, .
AGED 52 YEARS, '
12,rA'r KESTURU KOPPALU, " *
KESTURU DAKHALE, .
CHUNCHANAKATYE i---IOIE3L1,="' « *
K.R.NAGARA TALI,,'K,2,
}ivI'i'SORE L):sTR1cfr, , " ..PE'}'}'FZ1)NER
(BY SR} T.N.RA@HEP;§,TH% s.3,.éé";§€f'i:: .}AisI»f:2éE, ADVS.)
1, ii. MAHé;'DE2:APpA',' ' 'V ff
s,/0 KIKKE4Rh;'}OWE3A; .-- V
AGED ABOUT $2 éiamez, "
R/Afr' KEZSTURU ..§~§:C3PPALU,
KE;$'2'.URLU QAKHAm., .... .. »
" QH'UNCHANAKATTE HOBLI,
' E§,'ElNAvGA~RF,.éTF.LUK,
2. K;:;;JAz~:A.Ié'Ij3:~:;£NA,
S] G CH-IKKEREGOWDA,
AGED" 9..E?3:."L")U'I' 38 YEARS,
' R[AT K E'3S'TURU KOPPALU,
KESTURU DAKHALE, T
'' CHIINCHANAKAWE HOBLI,
1:. RNAGARA TALUK,
, Mvsomzz 1:>1s'1'§:<:'1*.
~ , 1.3. gm', PADMAMMA,
W/O MMARIGOWEEA,
AGED ABOUT 64 YEARS,
2. .' course of argumexats, it is seen that
*«___:J..s.No.1:2s:/:;eQ7 is the suit institutes! prior to
/ 200'? and therefore the pndceedings in
_1__'('}.;'S.VE*;I9.1O8 I 2007 cannot he stayed.
It is clear from Section 10 CFC that the bar to proceed
WP 14468/2008
E'/AT KESTURU KQPPALU,
KESTURU DAKHALE,
CHUNCHANAKATTE HOBLI,
K.R,NAGA}?A TALUK,
MYSORE §IS'I'RZC1'"I'. ..RESE3*C3Ni'f}EiNTS-
THEE PETITION {S FILES UNDER ARTICLES 22:~:,a's 22?. 0?
THE CONSTIEUTION OF' INDIA Pz:«:A¥rN_Q '§'<3'v-E3E;<:LAE..*EV~.{1'»:-zzafz'«THE » '
ORDER PRODUCED AT AN1'~E~J IN C3';4s.:-33108x07;-0'.:S.N.o.109/0?
AND c3.s.1~:0'110/0?, DT. 23.8.08, ANDGN 1.7.9.08 PASSEQ BY THE
LEARNED CIVIL JUSGE (SR:D.N.} 81;-;E}aiF{i, I's:.R.NAGA':x2~ is ILLEGAL
AND QUASH THE SAME g V.
THIS PETETEZJNVCOMINC; ON F0333 PREL3_MI?¥ARY HEARING,
'E"Ir£IS DAY, THE: COURT' THE. Vi~'f3LLO.§ViI\IG«.:_
* if) '
1.
Petitvienmj 1:;'[Z%€V’I::VVVIVff’3_§éC’Ci()I1 of the application
flied ur1de:11f,_ASe:;ii€;V).if%1; Z£§’}- stay of further pmceedings
in O.S.N0. 1{§8′,f involved in the said suit was
4. ‘issue in the previously igastituted
V. 2007 in respect of the same subgbct matter.
ahead with the suit where the matter in issue is directly and
substafltiaiiy in issue in a previouSiy instituted suit is for the
/%/.
WP 14468/’2008
3
later suit and not for the fenncn” suit Therefore, the request
made: for stay of the fom1er_suit is misconceivezd and untenabke.
4. Hence, the Writ petiticm being devoid of metits is
dismissed.
KK