High Court Karnataka High Court

R Jayanna S/O Sri Rudrappa vs J V Nagaraj S/O Late Jvv Shetty on 1 September, 2009

Karnataka High Court
R Jayanna S/O Sri Rudrappa vs J V Nagaraj S/O Late Jvv Shetty on 1 September, 2009
Author: Ashok B.Hinchigeri
1:; mg 1:33:11 cmxasr or mmsrmm gr -/

Baird ihiga the 1" Day of Sczptrsmbetr,    ' 

BEFa')REg 

mm HOIFBLE re1R..:t1sTi£:§;__Asii€r§{'--B. Hiiézgizyzémfiil 

am;-3" P:;T:T:c»r-4 Pic», 259%é3.3Qfi9." 

BETWEEE:

Szti  Jayanna _  "
S] 0 Sri R11(1r£1j)}}éi'.._V 
figetl 57 _§'tiE:l1'&§H    . « V.
Refiirling at P£a.i£»;'--fi55"VL  _ V
Jogugaaiya Poi;ics.é'-Q§1;11*£:;:§:ssaV  ~
Ulsacsr  """      

Barggazefia 9 5560 985 v. V  -  n  "  ... Petitioner

2  (Bf  'vi Ron; Advcacate}

Z3?
32
'C3

_ srz;,_J  Magma}
 S igft:  Shttiy
-- 'éigmti éxbcxinzt 61 years
A  Rfa, 3,95 jF£C».'3, Mcstappzmapaiya
dagupalya
Naiiapgfia Lane



P-.2

indirainagar 13': Stage
Bé:11g:3:1:::»re ---- 560033

33.)

Sri Nagaraj

Agcwi about 54 years

Sf 0 late Byzappa

Rasiding at Manjula Nfiaya

Sudciagmltapalya  _    , 1
Bangalore -- 5:360 {.333 ' __   V.'.Re5pO'i2LfZ§'£3f.1t$:

This Wm: Petition i;a.__fii4£:¢:i"'und..er a'ri;i¢:1-its 2'26"a11d 227 of
the consfitution Elf india;«pI*a§i11g T?-pvqii5:§3-b"€33e cardssz' dateéd 5«8v~
2969 Vidfi A11n€~:x:'%1:"ewA «;1ismis2sir;:).g_¢  TA Na? in OS
No.'S9416}' 2006 grassed by.._ii;r:=.Cfly .(3o'Iuii',L a{f_Eia11ga1o;'t: CC3H~9,
am the same is ernjnersziss .c:s'3~:} 1_;fi3'.'3§ats'a'it'3;:;I*:'£t=, in haw smr} an

  'cm..f0i' prei1m' 111' any h4:=a:t:ing this
(Kay, the; C7Cs1i:'3i"f*f_g£t€1r3 'the ibflcwigzg;

    9 E R.

 4313;" p:;cV.:1fti;.»:::;:V.%:1,a:s, raiigeii tbs challenge :9 mg €r:"z:it::1;

d2=§i:i:'us*3.V  (A::m_¢x211't:--2':) passed by tha C'x:mrt «of Cfiity

<;§1u;i';zx;§g§;L"§a;;:gg:gm, (::::::»§-9} c::1::,I.}';-=~I§ in Q,S,E'*éc:,?wi~16,l(I:E»,

 AA 4_  The respondent»: mm: the suit agsaiiust the

Z’\icr,2 and .3 SF..£ki”!1g the relief ::.:cf pexmantzni

“_E::j’imz:fi:1 in mspmi 9f the suit mheduie pmpefiyg The

” pfifitigncztzr Ciaiming its 136 the: Qwxmr crf Eh: 1Z3Z’C}}ZK’;1’i§3′ in qufistioza,

1′

la)

migghi his impleaiimani in tint: gait pmperiyg This: Trial Cssruri:
dismissed tim said I,A:i\i«3,;2 by its arder, tgiated

Failing aggricvcé by the same, this pefiiiitn-in is fiiedg~~—- I A’

3, Sri V, Ron, tl1£:%

petifienezr Sllbmitfi that the p:.fit;icm€:§i*.. <:{wn;::-V "vf§i¢3

pmpazcrisy in qm:si:i<:31, is i:h€

zadjut:li¢:a'ét3:1 of £136: issjahiag }Znv;t§iir&fi:i1§" ?.(2},S5N'§;941V¥S/06. fie
submits that any ordef VA ;t3:£.a_ i:—. Cmzri: passes m
(:2S.N<:.1,§41tjj 0:5 Vac:-w£~.me1y,

4: suit is for mart: irzjtmcfion. 511 a

suit :2;4;% in§~1,111cfi{i11v..s;i311p{§:3ii0r thase parties who are c:absi1'!.1cfi3:2g

V. fi?J£;V.;§:I:zé3;%i:i{'i's'ixy5scss:i0:1-;. e::fp:1::-pcriy along am it.) be: arraiglled

éIj§s_Cié:_j"c::ni:is§i;f,$, aim 110$ :51: {iispntrs tha: the gaezfiticner has

_ fi1Efi".fizSi._fiéé"%:;gB'§'!{)é§: 3"W;:; suits arc: alztizaciy -::i:1b§;:ct:i by iim

" " _Q1:’;r1*: by its Qrdar, ciatefi i3:'”:5,G8,2f3{}9,

;’f»_, % Prima factie whim it is net the case {if €32: firs:

resp<:::;1de:1:t that ihfit perftifiorzer hag btmn i1::1:arferit1g in his

a:

4

.1′

pzgzssgzssion anti enjoyment e;»f the suiii scheduie the

petifigner is next :31 pmptzr, much le::’.:.=e:s :5; ;uex:Es3aIy:’pa.viit§;._ _.__aEAin:r

adfiudicaijon t;:f fhfi’. issues invcivezi in V –f:1′?’1;3″ther._

bex::m1se cf the: <:%:i11bbing cf the: two a:§J1its; A}1is

afimted advemtsfiiy in any I-V832 evén "when "pi"ayf:f

jmpieadmciént is finned dawn, Imp gr'

j:m's;fi'dion:1£ army; ih.i.3 ;:;=9;tiii0r1 fS"-:iilsn\2i3:seti¢ Nit» 'éjrcir_=:r as: to

cesizz.