High Court Karnataka High Court

N B Ramnaswamy vs Sri Naveen on 16 September, 2010

Karnataka High Court
N B Ramnaswamy vs Sri Naveen on 16 September, 2010
Author: A.N.Venugopala Gowda
THE HON'BLE MR. 3uST1cE A.N. VENUGOPA,t..,A,:A',GQWI3A 3

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 16"' DAY OF SEPTEMBER, 201'{§"a.

BEFORE

WRIT PETITION NO.21O6O/2O:fL'C    " 

BETWEEN:

I

N B RAMNASWAMY
AGED 60 YEARS  --

5/0 8 R BALAKRI,S'H.NA1A,H""' -  
R/AT NO.6S, GUBBLTQT;\DPg_PPA'*RQA'13,
GANDHINAGAR, _'  ,  
BANGALORE 56000.9..._ _  A

N 5 GoRAL?;MR:S.H--NA€    

AGED 55.:YEARS---- .    

S/HQ B "R,SALA}<R;SHNAIAH, RROPRIETOR
RAGTHU.,PJ,AND;{3\N LODGE, _ 
i?OO._P.NAI»'«';H--~CHYATF?A'M..ROAD,
GANO_HINAG~A'R,    

BANGALORE. 550' QO'S..,,V '

, -- N S JANARDHAN 
 AGED 46 YEARS .

S?/'O B' R BALAKRISHNAIAH
N,O,.1E2,'~-- 2__1A CROSS, VYALIKAVAL,

  YYSAN,GvA'LORE, 3 NOW AT No.7,
V.  7T'H_"CROS'S, VENKATARANGAPURA,

PA.I.,Ac:~E 'GUTTAHALLI

 BANGALORE 560 003.

NE' MANO3 KUMAR

 AGED 40 YEARS
 S/O B R BALAKRISHNAIAI-I

R/AT NO.6S, GUBBI TOTADAPPA
ROAD, ANANDA RAO EXTN,
GANDHINAGAR,



£9

BANGALORE -560 009.

5 SMT NAGAMANI
AGED 63 YEARS
W/O DR K R CHANDRAN
D/O B R BALAKRISHNAIAH
R/AT RAGHAVENDRA NILAYA,
26, IST MAIN IST STAGE,
5TH PHASE,WEST OF CHORD ROAD,
BANGALORE 560 044.   ._

6 SMT MANJULA
AGED 52 YEARS .
W/O PRAKASH MURTHY  
D/O B R BALAKRISHNAIAHR,    
R/AT 1163, KONGADIAPPA MAIN ROAD," 
DODDABALLAPURA.  -.   

7 SMT KALPANA
AGED 44 YEARS  
W/O A N NAOARAJAIAHV.

D/O E R BALAKRISHNAEAHV-A4'
   R 
RAJARAJ.ESHwAR:NA.GAR, _
G_ARADI,STREET,_   * ., ' -
:<O.LLETAL.--57~1'44o;«..__  

 -   .--   PETITIONERS

(BYSRI ,M.R.vI3.A§fA'RAOHAvAN, ADV.)

1.  SVRIONAVEEAN

 Ac3.5D"2:5 YEARS
" Si-O N 'B MANEUNATH
P./AT 7/219A, UPSTAIRS
A  2ND CROSS, SCKM ROAD,
KSOUTHERN EXTN.,
 KOLLEGAL 577140.

 Aw  SMT SHANTHAMANI

AGED 50 YEARS



W/O SRI LAKSHMINARAYANA
R/AT NO.7/S GANESH COLONY
KELAMANGALAM 635113,
TAMIL NADU.

SMT LEELA MANJUNATH

AGED 45 YEARS

W/O LATE MANJUNATH -   ».
MANJUNATHA NILAYA, I
7A/6B, 8TH CROSS,

2"" MAIN ROAD, , '
BHUVANESHWARINAGAR, 
KOLLEGAL 571440.  

KUM.RANMTHA y
AGED 19 YEARS ._ V, ' .

D/O LATE MANJUNATI-i_ '  .

SINCE ATTAINED MAJOR.1'w, 

NOW R/AT.NO.._7A/:68, '~   
8TH CRO'SS,;2ND MAIN "ROAD,  
BHU\/_.A"I'\!ESHW1%RIN,@-.GA--R,   »
KOLLECAL 571440.    

N B H'EAM,ANDA"R'i<u'M.A'R

A_GED--48 Y'r:A.RSL,  '

S/O M.ADANLA'L.,  

SMT.  OSHA-.;<ATAR..I~A,

; 'AGED 42'-YEARS, '
' vy/LO. _H EMAr\i~DRA. KUMAR.

  S.,AND,.5"'a_OTH R/AT NO.49,
 'S\8'N.D'1CATE~BANK COLONY,
-  VIJAYANAGAR NORTH BLOCK,

MAGADAIA ROAD CROSS

 BANGALORE 560 079.

MRAJESH KUMAR

 AGED 38 YEARS
 S/O MADANLAL, R/AT NO.SO,

SR1 LAKSHMI \/ENKATESWARA NAGAR,
11"' CROSS, GANIGARA A LANE
NAGARTHPET



ground that the properties are left behind by his grand
father N.R.Balal<rishnaiah and he is entitled to share out of
his deceased father N.B.Manjunath. Written statement has

been filed and the suit has been contested. TriVaVEd._cou_rt

raised the issues on 22.06.2009. The defe_n'd'ant's:.'..:t'

2/petitioners, filed I.A dated 25.08.2009    

Ruie 1 CPC to frame additional issues.-.as.?proposed"triere.i;n

or in any other manner, the court may_feeE ap'p'i'op,rVi_ate:'; in 

the affidavit in support of .said""appE'icatigon, the
attention of the court was i_n\iVite.d .to~--.t'he'averments in para

9 & 10 of the plaint an.d...i't:--.was stated"tlIj'aVt, the material

issues 'whi.cii .hav'e..Aa'i'isen:'for'consideration have not been

raised. The itriaVl"r;o"urt'  dismissed the said application

 by  order da'ted:VvV1_§.02.2010 and hence the defendants 1

  havje'A«fii~ed"~--this writ petition. The impugned order reads

as "foiEoVwsu:"_~ - ._  V ' 9'

'.u''''Ariother application is filed by defendant No.4
proposing 7 additional issues under Order 14 Rule }

in u _ "";CPC and it is objected by counsel for plaintiff. Perused

the application and proposed issues which are very

very Vague and in a suit for partition, the registered

/'

I 1



defendant No.1 for transposing her as piaintiff and____whiie

considering the said prayer, has disposed of the apjpV!.i§:_'a,t'i'o,n

fiied under Order 14 Ruie 1 CPC and hence,  *

caiied for.   

3. M.S.Pu rushothama Rae, 1".,_|earne_d A " 'vadvoC'at.e' 

appearing, for the respondent"s~4.,.:'1"--iand 4=.do'esf.= dispute it

the fact that, the app|,i<f:at_ion_.*h'asV' or without
providing opportunity ,"_'jfi,o__wever, iearned
counsel subn<:it's..,L:that}'__A the facts and
circumstantes':,.ofi"t'h':e. record of the suit, the
proposed"'is-suesdoes consideration and the
issues "cover the iis between the

parties. Learned.,c'oun.se'i'~"'submits that the issues aiready

;_bein.g cornpre'riensive enough, the prayer of the

R_'p*etitiior'i"ers.'to_'"raise additional issues as proposed, is

unn.ecessaryi;.

Having heard the iearned counsei on both

sViid–es.,’ I have perused the writ petition papers.

/1

Court is directed to hear the learned counsel appearing___for

the parties and pass order in accordance with law.

Contentions of both parties are K

consideration.

sac*     'V