High Court Karnataka High Court

Smt Kontevva Kom Shivappa Huilgol … vs Smt Mallavva Kom Neelappa … on 11 December, 2008

Karnataka High Court
Smt Kontevva Kom Shivappa Huilgol … vs Smt Mallavva Kom Neelappa … on 11 December, 2008
Author: N.Kumar
{N THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATE?) THIS THE 11% DAY OF DECEMBER, sorsé" ' " if  *- 

BEFORE

THE HONBLE MR JUs*rIcE,A1N.1{Li:'gmé--TT» '   "

WRIT PETITION No.s137.;20tm(§M-cP<3--'%-'. "  %

BETWEEN:

1.

am KGNFEWA KOM SHBEAPFA
SiCNE DECEASED. BY L.RIs L ” ‘ .

um sum s1~11vAP1?A; : s,I._o v;a’iii§AI%§~.a:’H£’i1L(;<3L:.'
AGE 71 YEARS, P,/c garb.' "i'E&CHER"AND' '~
AGREL, R/O s§;1x}GA<"a:+1;1_vD:sf£.,HswE:–R:…'VV .

1(3) s:»1TiJ.Ax§ASa i*<i;'V~:a=§(/V0 pRAg12aAH1'.
AGE 33 YEARS; are HCEUESEHQLD

R] O KOLI'-HAD

ms? DHARWAED ' _

1(0) SMT 1_.A$<M_;$.'v?vA, .9'/o"$i§:vAPPA HUILGOL
AGE 31f£'EA_RS, C[(1'§{OUSEHOLD

V' 153) "éf–IR:;:'.%p,Ap1GEPPA';S]o SHIVAPPA HUIGOL
'~._AGEL'«2§§ '1'EA§2i'a~,'vG._fC AGRECUIJFURAL

:{':-:1 "-T'$HRIv4§a4§NJfA?~PA SHIVAPPA HUIGOL
AGE} 25' YEARS; eye AGRICULTURAL

12. MS.4 ‘S.AVAKKA, D/O GADEGEPPA

BINDEJAGI AGE, 55 YEARS,

” = 2211:: HOUSEHOLQ,

.%1«T~TH.fa’P§”,*:’:’rzoNERs 1(0) TO 2(3) Am: 2
‘Am: THE RESIDENTS op saxcaaow
1’ vnzsw HAVERI. .. FETITIONERS

(BY SR1 l\f.P.VIVEKMEHTA, ADV.)
AND:

SMT MALLAVVA KOM

NEELAPPA BENAKANHALLI,

AGE 70 YEARS, O/C HOSUEHOLD
£3/IO cH1KxABEr~:9IGr:m,

TQ. SHOGGAON’, DIST HAVERI. ; ” = «.
.v.~;RPf;S1°0NI)E_N’i’ ~ ~ -_
{(8}: Sn’. VENKATESH R. BHAGAT, ADv;,._) ‘ I ‘ _

THIS PE’I’I’I’ION IS FILED UI+!BEi?14KI»2’I”it’3LES226:}&’I 2247» ‘V

01%’ THE CONSPPTUTIQN 0? INDIA _PR:;\YING~’§’Cv SET, A.€;I&§*.,f3″HE
ORDER 0?’ THE ADDL. CiVIL JU£3c31§{sR.D1~*;._h;aVE«’,R1′:_DATED
IO/1/2006 msssn on I.A.No.5 1»: O;$3..Nc«,41/98 AT ANNEXURE
E AND ALLOW THE 1.A.Ne.5.5ND

‘rr«::vsmfI}’1*i§1.c’):i~’i’ ‘oaba”PoR}PREuM1NAIzY HEARING
IN B GRQUP ‘rH:s..:;>5¥., frH4m’_:,VQI:12’r MADE TE-IE Fozwwznez

%

The héwchaxlenged in this writ petition

10/A re}ec’ ting their appiiywtfioa am

with Section 151 of the Code of civil’ ‘

stay of all further pmceedings in

‘««___G.s.No.41 [3i998 pending on the file of the Civil Judgc(Senior

2. Ningappa-8″! defendant has

G.S.No. 1 18/ 1%?) against the present piaintiff and ~ .

partition and separate possession of his 1e§”t1ma’

the suit schedule property. The sand’

as ().S.No.I21/1997. The suit

decreed. Aggrievtzd by the same, inépmseigt p§:tit:i£>j:gci;$vV,”Viivh€$
am defendants 1 to has;e””v p 1’ef£f:f;fcdh’
R.A.No.37/2005 and it is _

3. One Mallavva
has filed for partition and
separate Eacgitiinatc shame in the suit

schedule property in this suit

is ax-so” usubjcefitioners herein who are defendants 1 to

7 an application under Section 10 of the

-.’._”1o&e (if A are for stay of all further proceedings

” ” 9′ of R.A.No.31/200$. The sand” application is

by the trial cc-art on the gaunt} that the present

a 016. case. It is at the stage: of evidence of the

V,

plaintifi’. The plaintifi’ is not (mum-examined.

because in respect of the very same property, anothe1f”s1§i’§.e__i VI’ ‘4

filed, no ground is made out for staying of 1 —

pmceedings in the suit. Being j_

petitioners are before this Court. _

4. When the subjti::<:t'_ me:'t fe:" . éeit is
the subject matter of the when both
the suits are for and that
an appeal filed Jié qaestion. of the trial
Court fi;;~».. fgarfition between the
game perse'r:_1e first place the present suit

is not filed of time. The present suit is.

1$V'9'98.a;§;§i,the earlier suit is filed in the year

lssuev in the suit is also the issue invoked in

' % the the court can grant the relief sought

V for by

' In that View of the matter all the ingredients of

VT 10 of the Code of Civil Procedure are eatis&d and

V

therefom the trial Court should have stayed its

pending disposal of R.A.No.37/2005. In that .

matter, the impugned order cannot bcM§;1staineti.v' -. .fI§i«1ei3.<.:c; _I u

pass the following 01:16:':

6. The Writ Petition is t”r1ie’5izap5azgned
onder is set aside. Suit _Ti§s,gtaycci iacnding
disposalofR.A.No.37/200$” ‘b ” %’

kmv