High Court Karnataka High Court

Smt Jayalakshmamma vs Smt P Sharda W/O.Late Nagaraj on 21 October, 2010

Karnataka High Court
Smt Jayalakshmamma vs Smt P Sharda W/O.Late Nagaraj on 21 October, 2010
Author: A.N.Venugopala Gowda
 Tu  

IN THE HIGH COURT OF KARNATAKA AT BANGALORE"

DATED THES THE 219'" DAY OF OCTOBER, 20

BEFORE
THE HON'E3LE MR. JUSTICE A.N.vE_IYuGOPA_:;A"GO_Yv'DAj_ 'E  2

WRIT PETITION NO.32843/2B10TGTYT-C»PC5  

BETWEEN:

1

SMT JAYALAKSHMAIVEMA

D/O.HUTCE-IAIAH

AGED ABOUT 60 YEARS; 

SMT PADMAVATHL
D/O.HUTCHAIAvH. --.

AGED ABOUT 54 Y';BARS..  i 

SMT VASAN5?uHA::_'4E..V  '
D/O.HUT<:HAI'AH' 

AGED A'BOuT-

ALL    
13TH CROSS, -BTH'-MA:m,.. 

MAL1_ESHwARArv:V 1 .
BANC§'A"LQRE SB-DDD3. '

(BY.SRIfN.3.RA,MESH£"ADV.)

 1 2

  AND: *

SMTP SRARDA

__  W/O. 1_AT__E NAGA RAJ
AGED ABOUT 33 YEARS.

 "m'MARA RAKESH

S;!O.LATE NAGARAJ

E -AGED ABOUT 13 YEARS.

 PETETIONERS



3 KUMARI IYSHWARYA
D/O.LATE NAGAMJ
AGED ABOUT 8 YEARS,

SINCE THE RESPONDENTS No.2 & 3

ARE MINORS, REPRESENTED BY THEIR
MOTER AND NATURAL GUARDIAN
SMT.SHARADA Mm
ALL ARE R/AT.NO.1355,
6″” MAIN ROAD
E~BLOCK, SECOND STAGE,
RAJAJINAGARA, _
BANGALORE 560 010. ~
_ _ …’RE.S9ONDENTS
THIS WRIT PETITION IS «–FIi’–.ED–_UN–DER~–._ART’ICLES 226 AND 227
OF THE CONSTITUTION OF INDIA,’ T«RA;vING”iivT’O, ‘DIRECT THE 43″‘
ADDITIONAL CITY CIVIL 3UDGE,,,_,BA,NGAL,ORE,TO’;DISPOSE OF THE
SUIT IN O.S.NO.224S_/2003 ‘”wHICH’*»–., IS STILL PENDING

CONSIDERATION, WET}-§’1Iv,!\3’ 6 “.MONTHs’* FROM…..THE DATE OF THE
ORDER. ,~=,?;,:*,1 <. 5 gr .

THIS P:E_T1T1oNV’Co’MI’NG'”ON’-~–EOR’ PRELIMINARY HEARING THIS
DAY, THE COURT MADE TiiE’.EOvL1,OiNI.NG:-

‘.O’R”DER
have Vflfitied this writ petition to direct the

learrueci if_riVa’i-Iitzfivge,i’.Itg§_i..dispose of the suit within a time frame of

months.

the learned counsel and perused the writ

._ °pe’ti_ti’O..rI’ recc rd .

,2

I I

3. The suit is for declaration, partition and injunctive
reliefs. Suit has been contested. Written statement was filed

way back on 19.4.03. Since ‘7 years have eiapsed axftis-:.:r’*s.tt1e

institution of the suit and the pleadings being

in view the provisions made under the Karnata!<.a_:"~{Ca-sieHow

Management in Subordinate Courts) Ru1_es,:.2.{é)A(}S',–._ti"i.e

shall endeavour to dispose of the suit as e'a_r|y as p»r'a4;tic_ab|e;

at any event, within a period of oneivyear frorn iciatetja copy of
this order is piaced on its rec.o’rd. A it
Writ petition stands disposed’ of

Sd/-:

Iudgé S