WP l\%'0.64253 of 2009
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD '
DATED THIS THE 2ND DAY OF' SEPTEMBER _
BEFORE
THE I-ION'BLE MR.JUSTIC=E Aqifr gr'. E
WRIT PETITION No.6?V%_v2€5V3/2'OO';'?
BETWEEN:
Shri Mallappa Basappéfi _.
Age: 68 years, Occ: Agri-culftiure
82; Retired Te.a<:1r16;_'r, V N " '
Belgaum. =i
R/0: Murgociz,:1.TETaTj5'%sau¢;d?»tfi, 1;."
(By srj;'}é;1q;.T{i;11kV%;{T;ji1i, "m:{'voca£é)
AND:«
1.
B~asapf§a~–.]ékkT1ppa Karimani,
. Age: 5644 years,
: *O_¢c,:, vAgri<.;t:1t_ure,
' / Talr Saundatti,
" – mst: Bélgaum.
j 2. ST11*j S35/;1ppa Lakkappa Karimani,
AA Age: years,
O”(3.C1 Agriculutre,
–. “R/.6. Karimani, Tal: Saundatti,
A Dist: Belgaum.
…PETITIONER
WP l\3o.64253 of 2009
3. Sri Shivanand Dyarnappa Karirnani,
Age: 25 years, Occ: Agriculture,
R/o. Karimani, Ta}: Saundatti,
Dist: Belgaum. …RESPONi_};Ei3I\l7lTg’:’,.__: ‘
(By Sri.)
This petition is filed under Ar_tic1¢s 225;an.d’~22_7″~Of’2.
the Constitution of India gpraying toquash _§the , *
impugned order passed on ‘1.6.”O,7.2009 by_.’.the.»1e’arned
Civil Judge (Sr. Dn.) at Saunclat-ti in O.S’.E\”o,14/Z2005 on
I.A.No.IXvic1e Annexumcs. ‘A
This petition coining hearing
this day, the Court mard’e’»th’e follyowingfi
i srsir
i7:’etit.ionerii’VFilepsl ..ai:–..:appliication under Order 1 Rule
10(2) of the “Cvotle C.iikil4Procedure to implead him as
partyiclefendant”-No_._fZin the suit. The learned Triai Judge
has reje_ct~e(i.._t’he_ said application. Hence this petition.
2.V__v’Learned counsel for the petitioner submits that
V”his.pnarrie” appears in the revenue records. Hence, he is a
.._Cir3eces’sary and proper party.
WP No.64253 of 2009
3. Apparently, it is the plaintiff who is the master of
his Case and is entitled choose his opponei1t:\.j”p:«i.plFhe
applicant cannot thrust himself to be
suit. If the petitioner has an
basis of certain alleged documen’.:,_’ *i;.O1*.l
pursue any other remedy axiailjable to”hin’i.’
Petition stands .A ”
t ; p :ooae
Kms*