High Court Karnataka High Court

P T Shobitha vs B Narasimhamurthy on 16 November, 2009

Karnataka High Court
P T Shobitha vs B Narasimhamurthy on 16 November, 2009
Author: Dr.K.Bhakthavatsala
IN THE HIGH COURT OF KARNA"iX/-\KA. BANGALORE
DATED THIS THE 16"' [JAY OF NOVEMBER 200.__9

B B F' 0 RE

THE HONBLE DR.JUS'I'ICE K.B1MK'i'H_A\IA<1"Sz§LA  A.

WP.No.2927E5/2009 »'  %

BETVVEEN:

1. P.T.S1'1_0bith_a,
D / 0. P.V.'i'hyaga1-aj.
23 _\_rea.1-s.

2. P.T.Nagar_jLm,   .
S/0.P.V."l'hyaga1'e1j,  V
Aged 19 yeaxrg.   

1 & 2 are :Vi*esici{%n1{fi'.v_0f  .4 " '
Anjani Exf.:1":? .

 .4: Sn'1v': .'E?.V.R2mi,

_  W/ <i).'E9I.C.H21ri1'1a1E..11.
44} years.

 "R0si(i(*:1i <)f'Nc=;}"1a.1_§i §{2.1_ci.



I~I()s1.11'. . . . PETI'I'IONERS
{By Sri.G.Be1}akris.l'1na SET1a.st'.r_\r. Adv.)

AN D :

1 . B.NarasiII1h.a11m1't}1y,
S/o.13yasani Ran12>.krish1'1a11' ah
Setty.

Aged ai:)ou1 38 yt-3'¢.11's.
Resident of Pathapaiya ViiI2'1gc>.
Bagcflpalh 'I'a.1uk.

2. P.V.Thy'c1garaj,

S / 0. P . V011 k2>.11.211"111a:+;v1 13;,

Major, .   .

Resident. ofChiiltalnz-11'ii--_ _   ;

Proprietor of Sri..Ba1aji §\/I'ii71s_.  '0

Che-31t1r Road. _' ._  " 1  

Chimamz-u"1i.  2        ...RESPONIf)ENTS

'1'his7--W;~P.  /VA,  <.)1'11'1€ C()11sI'.it.uti1'tie.f"'.:.E"éi1.'::.111i11g on rm: p1.'c1in'1i1.':e1ry 1'T1ea1'i1'T1g.-3' this day.
the" C'0'_L_nft.  1:314? .f'()11(.)wi1"1g_§: V

ORDER

V’;12.”}”…'(“E pei.i1.i(JI’1c1’s -i1’11plea(.1i11;g 21pp1i(:z:1111’s are ‘0e:’f'()rC this

p1f2,1yi.1′:g for q’a..taS}1i1″:g_2; the onicr dated 22.08.2009

L

I-JJ

:’ejec.:1:i11g The impleaciiiig 2’;1pp1ica1ioi’i [I.A.No.1i} filed under
O1’dcri” I Rule 10(2) ()f’CI”‘(‘.?.

2. Lf3’d1’I1(}(i <:()u:'1sel fox." the pt-'t"iti<)nc:.1's $u'rJi'n.i'i'=s"that

the poiii:i.()1'1o1's 1'1(–.1'-ein are the ('1'1i1(,11'(?1l oi" 1*(:sg.:3"o:i('¥,pV1'if"

The respo1'1cie11t: No. .1 11211.15' filed suit. ""c'1L£_$'7I.'(,jgr’i_;1.u(*’:Iw’H tho

respor1dei1t. No.2 in f.’:1.\/()Llv.!-“”Qf1′.1’1§§”‘N-;%’£:%V1)*(I)Iv’iC3.€l’1{I No’;-1 .*2ig1’eei11g to

sell the pm’pei”i_y as i1ic’éi’1i:i.o:iic%dKi: ,1héju.gig§}'(ren1c?1’1t:. it is

have a1 S}’ia1l’i;”‘ .”;1’1’1d i’ifié1§'{‘ 1}l”iEi.__i;tiS.pi)i}C1611? No.2 is not. absolute

owner of the i):f§.>Vpr_*1.’1′:y._amci v!’;_iI.i’¢’1’c’i”()1″L’. he was not co:’1.1pc1ei’1t to

l’V_11’3’§:.() uE1L£_;_;£”(.’.a(:’.’iE.I:’1{fl.’ill«”(O sell on 2%-3»5~19S)8 anti z_1ft_er the

pe.tii’.i()’r’1e.1fs’._Ei’ai§’né’ —-1:o know z:.113o1.1t the Case. they filed an

V.Vvappli(+}..f.’ii€)11 . i.i”i1;}:L5%r (_’)n:’ic1′ i I{l,l1Q~\ t()[2] of Cfibc seeking

V._peijmissioi”1 ‘Ego c:()1m: on rtzcord (‘.0WdCfEi?i’}(iE1l”l11$. but i.l’1e trial

.CC.~1[i;’1; é1f’i’c>d in !'(‘E?j(“(‘,Ii}’1§_,§ tho &:’tpp1i(‘.’&-l’i’,i{)Ii1 by passi£”1,9; the

–.i,1Vfip11;j;§11rc1er_

Lo