wp 62358.09
: 1 :
IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD _ _
DATED THIS THE (am DAY OF APRIL 2099" . 3.: "' '
BEFORE >-
THE HSNBLE MR.JUsT1cE;"'AJ1ii'_' ;r."c;LiN.1_A:., :
WRIT PETITION No.€f2_3'5$12(iO€3(§3?xI§C'I§fii}A=.:._'~»
BETWEEN:
SHRI NANDKISHOR , -
S/O BALAKRISHNA MAN*I'R_1V_ ' _ V' =
AGED 5OYEARS,O'C.C.:B?JSIN"r3SS . »
R/O JOLAD BAWA}.\1RjJAMAKH;*§ND'I,A ' V'
537, 301 BISIf..-B'A(32XL_.IsZOT,'_ , ...I-'E'I'I'I'IONER
(BY SRi';._HP{RiSH: 1
AND: V'
1.
3331?: EAAMKRISEINA,
t3,,/3:) RAMASUKH 2v:;=;.~r~:*1*R1
ggxiz-P; ‘IQ “armges, occ; AGRICULTEJRE
.;¢}
g :5;<2a¢s,i~:;1,L,-A;
— . wvgo B!&£;;A.KE\’ISHNA Mama},
AGE 53 $2233, HOUSEHOLD womq,
12AJ’KU1iViAR, 8/O BALAKRESHNA MANTRI,
‘ .E}ECEASED. BY HIS L.Rs
SA)’-si§N:TA, we RAJKUMARN MANTR1,
AGE 41 YEARS, OFF’: HOSUEWIFE,
V Wrkfig AMIT, szo RAJKUMAR M&NTRi,
AGE E9 YEARS, STUDENF.
SB) AMRUTA, S,/O RAJKUMAR MANTRI,
AGE 17 YEARS, STUDENT.
wp 623581139
ALL ARE RESIDENTS OF’ JOLAD BAZAAR,
JAMAKHANDE 58′?’ 301, DIST BAGALKOT.
(aw) MINOR REPRESENTED BY HER NATURAL-‘ = < fT- ''
MOTHER sum « «
4. YALLAPPA, S/O YALLAPPA BELAWADI
AGE 49 YEARS, cacc: DOC’ITOF?,_ ” ‘
R/O JOLAD BAZAAR, JAMKE£A1V’.DI ._ _ ”
587′ 301, DIST. BAGALKUF. ” …R.§3SF{)NDE}NTS
‘FHiS PETITiON IS ‘F’1LED«’UNDE-IE £:RTICLES 226 AND 227
OF THE CoNs’r1TUT:0’i~;£QF”«_ II§EDiA”‘-,f’RA’fIN(3 TO QUASH
ANNEXURE-E THE ORDER I3-.A:£’E:D5-;.’1v.1/08 PASSEED ON
I.A.NO,V IN o.s.N0.241é1.204.. cm 31’HE:. Fi{;£-“J FGELLOWING:
DE R
_”}’hc§’ Lf;~vé§titi(;>:I*;.{5:19’~.V_191e1§§ flied a suit for partzition and
..,_Asep§;*af§£:: possxéssie-:1′ to the extant of 1/4&1 share.
“1f§§11giency of the suit, an applicatian is filed
§iy file V§)I”€)i;_s{i!iS€d defendant to come on record. 01′; the
grouridgfislat he has purchased the Suit property through
N0. 1 pursuant to a regstered sale deeé.
2. The warned triai Judge, having regard to the
nature 015′ the suit, has permitted the garoposeci appiicant
wp 62338.09
:3:
to some on record as suppiementaxy defefidé§r1~’:.LL:’–
said order is questioned in this 7s_xz:.%i1:_gJet:Itit§’r3″;–Ae 4′
3. The learned V,eQunselA.»”‘appeafilm’g Toff
gjalaintifipetitioxzer su’an1its “‘ tfie-. hit by
Section 52 of the Vofi. ‘ineasmuch as
the sake has taken pl.a c_:e, -fiendency of the
4. Appare11§ijr:, Z: Heferidarzt has
purchased Vpendezacy of the suit
certainly be weuldilaw. The learned trial
Judge “has”~e3:e:r<3ise§1 his' Eiseretion and is of the View
. that $5" ;:;._2 proper party.
*5′. to this fact: i am of the View
tE;af4’iff1te19fere:1ce is :10: calieci for. Rejected. .
see/~
EUDGE
kmv