IR was HIGH coca: or xAnuAmaxA,_nANaaLonx nnmzn wnxs was s"'nAx or JULY, 2009 BEFGRE ' was HON'BLE MR. JUSTICE N Annga:fI y3J3. CIVIL REVISION-PETITION Ho,3p§/2oé&L 3 Bfifflflfii Shri. N. Vénkataswamappa S/o Late Narayanappa V Aged abut 48 yeaxs x Resident of Ooragali Village smpwmfidfli r_ J"yf'g "vv Kola: Taluk and Distriét §§3;¢;fw% ... pzwxrxanmn (By Sri. 3. x. mm:g;idha£;:ahs§fi£; 7 1.
émt..ni1$h§efin1§s§,
W7¢LSyed’Gh¢ung*W
_ –. 4″a’–._ yiéars
Zfli sfiea Ghfifise …. «’
, ” Sic Fagha Bab
“u.jAge¢vab9ut 58 years
‘ Bokh~are residing at
nb.2qsme5~215
Rahmathnagax
“K§1ar mown 563101 …nzs9oumznws
” .{fi§ Sri. S. Viswashwaraiah for Respondant nos. 1
-‘”.ana 2)
iii!’
Tia Civil Revision Petition is fild finder
Saction 115 of CPC against the order dated
23.7.2008 pa.-med on IA.No.6 in OS.1~Io.251/2006 on
the file of the Principal Civil Judge (Sr. Dn.)
and C315 Koiax, dismissing the XA.No.6 filed under
Order 23 Ruie 1 read with Section 151 of CPC
seeking permission to withdraw the suit with
liberty to file fresh suit after coatgletion of
the alienation period.
Taxis Civil Revision Petition for
Admission this day, the court made thrg7″*£oJ.ieu#’ix;’g*–:
The learned coungel for is,
absent.
2. petitiongfi-*»~t_ fiied a suit
for specific .-U§’.’x3§i,£51f2006 on the
file of ti-a»ze»~.~’«._;’»::1.§:1’civiil'<«..i%;Ejge_.___V:'§'sx. D11.) and can
I{o1é;;:.__ . suit schedule property is
a non–alienation clause for
pcriod of '-15'
when the matter was Posted for
{ evicience, plaintiff filed an
under Ordaer 23, Rule 1 cpc seeking
permission of the Court to withdraw the suit with
,VV1i.i:})erty to file a fresh suit after coupletion ofi
the non-alienation period. K" ,4
3×3"
-3-
The learned trial Judge has dismissed the
application by holdxng that the Court”‘¢;annot
grant permission to institute a fresh_mgxi”*tv:.V:.1’V.’i:–fl’
the non-alienation pried of 15 i§ear§;””§§et,u
looking the question of 1i:ai’ta.tiot. tam ;
trial Judge has relied on
reported in 2002(3) KCf:§i”‘~.,g088A”‘ta 121911;!’ that. theta’
suit had reached the £i#aL’stagé;at§g plaintiff
cannot be :j_1:.i’thjcV1x:*la:¢ the suit with
liberty to file a ,….,-steish’ –s3xVj.t’&’b_»fi: same ¢ause of
action. ‘ H V ‘ ‘
On recoz¥s,itierVat§€V;5,; I find the
petitioner v(;;1a.t:i’t1§r):”V«_né-.s»’ {tailed to establish
the :_vAzie9,§ess.;é§.t=”;{ Order 23 rule 1 (:96.
to interfere with the
tee. 115 cm.
” adryulstion .
‘.If::e.z:*e£a£>,:§e’;.AV petition is dismissed at the
Sd/-=
‘Judge
seat;