High Court Karnataka High Court

Parappa Laxmappa Karadi vs The Secretary/Chairman on 17 March, 2009

Karnataka High Court
Parappa Laxmappa Karadi vs The Secretary/Chairman on 17 March, 2009
Author: K.L.Manjunath And Das
-3-

Lflfii, T§L¥Kfi EUNFUND
DESTRICT:BRGREKOT

2. MfS.GEM G?%NITES COM?AEY LT$.;'
: 1Y5 ?AR?NERS .~~'*
R.v§aRAmAN:  *W-
$.R.ANVAT£MBE ] . 7}
?.?.§G$DANfiRVA§f V

wzw+~;p

ALL £33 REG HQGBI A?Aé?MaNéS,
VASANTHANAGAR, BfiNGAL0R§956G $~

ff!
,"i\'>  '

3. GQVERNMBN?'Q§;KARNg?AKg =_
RE? BY THE S?EQERLP$£PUTE '
¢@MM13s1oNaR,_E§JA§uR'*,=4.~

4'aA§$NAHALL:, A3v., $03 R»l;
A331 GGH$,ASSQCIAfES, RD¥S., €03 R-2;

~?SRI'K.B.A§E@§$K, AQR €03 R~3 & é}

._=Ta:$, MFA IS 33325 uwfiga ORGER 43 RULE

' ,:rnjga5 avg? £93 A"AEN8T THE BRBER fi%TE$
' I

'  26.9}?QO3 PRSSE§

N MISC.RPPLIC%TIGR

$UBfiE {SR.§N), BRQRLKQT, REJECTZNG Tfifi

£PPLiCATEGN FIQEQ BY THE APPELLANT HEREEN UMBER

~x"*®Ra§R 33 RULE 1 C§C ?O DECLARE aim as
=,§Aw§aR/zmnzggmw PERSON.

T%E$ R??ERL $OMING SN ?GR BEARENG TEES BRY,
MRNJUNRTH 3., UELIVEREB THE FOLLO%ING:*



'~_;azxi%=,in_ E%.S.?&3.2

.3-

JEDGMEFT

1 "

The appeliant has Chéliéngec_:né"i§§alit$

and cgrrectness of ihe, ©:der'gpé$sed3*hyg the
Principal Civil Judgé  :sr;§nq;:'3aga:kot, in

MiscellaneouaV"x%ppliéati3firfl wo;:13X:999 dated

y j2f<; f$§ afi$#e_ap§§ication was filed by the
a§§e§iafifi Eefé£fim@£der Qrder 33 Ruie 3. of CPC
requégtén§'fi&§'C§urt to permit him to ifistitute
yhe sfiit a$ éh indigent person. @he 331: is

-ifiged by fiim Seeking §0SS€SSiGU of Séé acres oi
Q

3/28/1

and otherT gurvay

7 nu&$é§a } situated in Baiaxamdi village of

Vfiufigunfi fialuk on the ground thafi the afaresaifi

pfcfierty is 3 joint fiamily prcgezty of him and

V°Qthe: &ember5 of ihe family and tfiat cue

‘Q'”Ra%aChan@:a§pa, tha uncle of the giaintiff has

H3

gi ted the said gropexty in ;avQfir O;

reapcndent $0.1 wsociety in the yea§W;§fi§’gfid

therefere, the suit is filed $eeking po$éessi©n.E

0:’: the greund that the giig dsyev-:;3.–3 ‘b’:.nr;s.§,ng

on him.

3. ;a_1:hough”‘«-tine “.1;;::e;;j:,;;*:~1:::m¥g”~%gs filed under
Order 33 Rule ilw-gfV=QEd; iéépondemt No.1

c0nteste§,£hef$ui€«$nVthég@fc&hd that there is

as causé*Qf_a§fii¢n for fihe suit and requested

the Cduru to fl§$fii$§mEhe yatition.

‘Q; afhe trial Court, afte: ccn$idering the

‘7_égidé®;é lfit in by tha parties, heid that theré

:s_ no_.¢§gé@ of action far the appelkant and

V<.thatWthe aileged cause sf actian is alga barred

u"_hy limitation. Accardingiy, the petition aame

39 be rejected. Challenging the same, ihe

pxesefit aypeal is filed.

(“V

-5″

5. The learned counsel for th§ gfifiellanfi

‘E

Mr.Ba§akrishna Sbastry, COfi§EfidS that tfie Kfiiaifi’

Court has committed 3″; sérious “_érr$k_ fin

dismissing the petiti5§m_§1}éd mafia: *G:dé: 33

Rule 1 0f CFC withou€_génsifie:ing fin? same on
mfirits. Accardiag fifi him, wfiether the:@ is a

Cause of actéén f@r”%5e gait or fi@t is a matteg

to be adjmflic%tadvb?*:he–$ou:t after Canducting

‘a regQiar §:ri$1;”g”@hefiéf¢re, he requests tha

C9urt’t5 set aé3d& thé impugned order and allow
the appeal.”

r ,3:

‘* V0,’ ‘?éf_ conira, the Eearned counsel gar

thég5e£fi@§dehts submit that ihe trial Court w&5

— jusfiifie@ in fiismissing the patitismé sinca

J

‘u:éaye is mg gauge 3% action far the suit. it

.f,i3’ai3o contémded by than that the pzoperty is

h®w taken over by the fioveznment and that the