High Court Karnataka High Court

Patrevva W/O Sadashiv … vs Bhangarewwa D/O Yamanapa … on 20 November, 2008

Karnataka High Court
Patrevva W/O Sadashiv … vs Bhangarewwa D/O Yamanapa … on 20 November, 2008
Author: N.Kumar
WP No.31 I 5132968

II'I'!ml*%lOO11R1'OFl£A%.ATA!{A
G%ITBEKQ'!.A"l'D'!iARWAD

Damn mm mm new on or navnmza;     * . 4_

'rim Homm h!R..1IJ81'i;*§'A1E":;'.'it"'iV1fi .3 g :1   

wnrr PETITION no.3'1_1'a7z26es @' %  
3 .       %

SMTPATREVVA,   _  ;  3

Wm SAIJASHW SHIRAGAONKAR,   

AGE:'?OYEARS,    

OCC:HOUSEHOLD,_  f  .4  ' 

R10 NIL.9.J1vIL1.A'GE;;.%,4-'    * _ 
TALUIQRAIABAG-53-9Ii~3.1'?." "    mTm%

 

  ,  S'l;sd'i':{£§!~{i'xi*!C}ARE'§§£iIA

  1)/Q_v:m1wAPA DODAMANI
.;-AGE;€}$ YEARS, occ sssevrca
~. we M62!-.iII'.A KALYAN KENDRA AT KERU-R
' __'rQ EADAM
salsa? B.AGALKOF '

V» ' ego KALLAPPA Donammi,
= .._A£;}E:59 YEARS,
occ wamnmn
R/AT SOMAYYA SUGAR WORKS

&MEER'WAD§
TQ MUDHOL

BAGALKOT
3 HAIJBEBI W/O AJIJA GOLANDAS 



WP No.3! 1 smaos

AGE;55 YEARS,
occ: HOUSEHOLD
R/AT snampm GALLI
JAMKHANDI
BAGALKOT

APPASAHEB  _
s/0 SHIVRUDRAPPA mm, 'H:

AGE:-4! YEARS,  

occ SERVICE

R/O RUDRASWAMIPETH «

JAMKHANDI   ;
DIS'I':BAGALKO"E' *
GURUPADAP?is_    
s/0 sHwR'a'n:fm=-PA=:mDmMAm;  V. 
mass vmnsg  ~ «  _  

occ    »    
R/0 RUD£R&SE"?TAMIPETH'v.'  
JAMKHMBI   
o:smBaGA:;;:cxr'«V.V --. 'V

NIRU'PADAPPA_ "   
s/0 SFEIVRIJDRAPPA *DC'£¥)A!dl&NI,
AGI2:5'7 Y"E3AI?S,. .'--  
 

%_"££'i0 .RUDRASWA£!3.P";§."I'H

J.&Mfl§ANDI

' "'%D1S*?=3~M3ADK0T

~.  
' _s/0 SHWRUDRAPPA no-mmm.

I'aGE:.48 mans, occ
R/0 R§IDRASWAMiPE'I'H

A x qamzamnz
' i3IS'I':BAGALKOT

  S§:d)ASHIV
 s/o smvmnnama nouawasn,

AGE:45 mans, occ
R/0 RUDRASWAM-IPETH

JAMKHANDI _
DIS'I':BAGALKOT Lt//1..



W'? No.31 I 57I20{£

9 RUKKAMAVVPL

W] O SHIVRUDRAPPA UODAMANI,

AGE!;60 YEARS, OCC HOUSEHOLD

R/O RUDRASWAMIPEYPH ,

-JAMKHANDI  n .. 

1:>1s'r:I-3mALKo'r   "
my MVfMCImmd3Ai»..4A '

This petition is filed under azficlcg S326  .227 ~:i£'..th::,
Constitution. of India praying, to  th.c»..":;:mie1* 
22.10.2008 on I.A.N0.2 in Exccation 

pmaed by the court of Pr}. Civil Judge (Sr.<i--x;.)  vile
An.ncxurc- E and alhw LA. vidc Ansimvxuxap-C an-d_¢tc., 3

This petimn  fa}  lzaearing, tirm day,
the Court made the h!iowing:_ '      " -.

1.

The in this writ petitm, the

Court on {A-II rejecting her

in the canecutitm case. The

2 – decree holdcxs have filed a suit for

V separate possession in O.S.No.26/1984. A

udacrcc was passed. An appfication was fibd for

up offinal decree and maldccmc is also passed. It is

VT the said decree, Execution Petition No.155/2006

me to be filed. The petitioner has also fihd a suit in

().S.No.348/2006 for partition and separate possessirm. On

gg

WP No.3! 1 5712908

the flound that she has filed a suit and the suii:”i3 . ‘

she Wanted to come on record as J{}R~No. u u

pmccedJng’- s by filing’ an application

the CPC. The executing

on the gonna that as. the -‘s§_3.a\;1ot.ea the suit
and no decree is passed a neoessaxy
nor a proper partyeto bmuse
she has filed a party and that
she has to which she has filed
and mt by case. The said coder ‘3

” no mutit in the writ pctifiiwn.

Sd/-

Iudge