Karnataka High Court
Rashmi W/O Gourishankar Magavi vs Suvarna W/O Vithoba @ Vithal … on 21 August, 2009
W.P.No.3119'? of 2008
IN THE HIGH COURT OF KARNATAKA
cmcurr BENCH AT DHARWAD * ~
DATED THIS THE 2187' DAY OF AUGUST
BEFORE:-<
THE HON'BLE MR.JUsT1($E_ :1"§A._.V'A'S'.BC5."iV'_'--._¢A5&A1'IN'.I&"
WRIT PETITION No.3'l..ei9.7/2608 MM V
BETWEEN:
Rashmi, ..
W/0 Gourishankar Maga*.ri,f V
Age: 45 years,
Occ: I3usir1e_SL3_, ~ '
R/0: Haverii, V
Tq 85 Dist. Ha_ver:._,_ V " ...PETITIONER
(By S1*i:'-.__ F.x*.15¢1ti1,7Ac:::¢ecé;£e) e 7
AND:
_ V I . Siivairia a,
. W./'0 ifviith-Qba @ Vifhai Koparde,
. :'Ae_ge: _v3t3.%yeér$, Occ: Household,
.__ " 12/ 0 S'hiTVaIinVg.~ Nagar,
r ' Havfiri,' 'Di. Haveri.
L' 2. Se£1:3fcd'$h,.'
AA /0 Wthoba @ Vithal Koparde,
Age: 18 years, Occ: Nil,
R,/cs Shivaiing Nagar,
"§Tq: Haveri, Dt. Haveri.
$
at
W.P.No.31197 of 2008
3. Bharati,
D / o Vithoba @ Vithal Koparde,
Age: 13 years, Occ: Student,
R / o Shivaling Nagar,
Tq: I-Iaveri, Dt. Haveri.
4. Branch Manager,
National Insurance Company;
I-Iaveri,
Divisional Manager,
National Insurance Cornpany~,.y
Shanbhag Complex, C"
Opp: Glass House, Hubli.,<'"" =
5. Karnataka State Financial
Corporation,.Banga1oreg. '
Utility Building;-. 1
6. Managing.VD'i--re_otor;_V
Karnataka }r3tat'e§ "P-'in'an'cial _ V
Corporation",Bangalore. r ...RESPONDEN'I'S
(By Sri. Mallil contends that
the Court belowcwas {fie rejection of
the that there is no
counsel would place
reliance on between the petitioner and
the KSFCi:V«_Bevth'at"' inay. Even if the agreement
subsi_%sts,<the is_a contract between the petitioner
and if there are any violation of the
tern*i'si'oxf' s%;ich'y::agreement and, due to such violation, if
--the petitioner suffers any financial ioss, it is always
"'q.:0p"env}i0 the petitioner to initiate proper action as they
to the contract. In the nature of proceedings at
J
*3
W.P.No.31I97 of 2008
present, it is not appropriate to impiead KSFC, the
present claim petition since the same beir1g:"'c"Iairn
petition it would be prejudiciai to the interest'e.oVfx
claimant since contractual iss-Lie"s"«bpetweenf'the"~eo--"1
respondents would have to be thu'1*as'he.d o1..1't_-5 A'I'he-rei?or'e."'
to the said extent, insofatr’ the is
concerned; without expressing” regard
to the claim of the petitioner’ the KSFC if
it subsists, asizithei,o_fTfI.iA.No.I, I am of
the View thet by the Court
below so “dist V
In Vié’W of the the petition being devoid. of
rnerit accordingly disposed of. No order as to costs.
saf-
EEEQGE