High Court Karnataka High Court

Smt Savithramma vs Smt Chinnamma on 11 January, 2010

Karnataka High Court
Smt Savithramma vs Smt Chinnamma on 11 January, 2010
Author: Dr.K.Bhakthavatsala
IVJJ

W.P.NO.32483]'2G09

us: THE HIGH COURT 01:' KARNATAKA AT BANGA i .('3sRE
DATED THES THE 1 1th DAY OF JANuAR;¥--2Qi_Q-  " 
BEFORE   L" '

THE HQNBLE Dr, JUs*r:c12[:<.V ':B HARTHAxiAT%s;§LAw J 

WRIT PETI'1'iQN N:;;.3:2483.120.(59 (Gk:-eve) "  " 
BETWEEN: .. ..   .. .

1. Smt.SavithraJ:I1ma, V    " 
Wfulaite A.D.Mu<idag9v.£da,'._ ;  V "
Aged about 80 Years, 1 A   
R/a.Jakkanah33Ii    
Chikkamagamj "i'aii1§':t <33, {§j:$t..,V   _
(Samar cifi£?cns§h"ip not c1aim€(_:l.};._ " u 

2? SI"i.'§!ija3:.'55.*ivé1::&12a'1:I§1Eaia,_ . %
S] ::).A, Ef Attorney Holder,
J .'i';' '§{a1f:_' 'Ciesafda,

 Age: 38 ygars,
  'SsL]Vx3.}atéV--'£'hi1n.m.e Gowda,
* _ R/af.'1\Eo.36, I Flsor,

' ,   615 Biocfk,

E,s,E<;. 3rd Stage,

%   ..,_EEaIzgai<t)rcz»~85. ...PE"¥'£TI()NERS

(By Sri.G.I7'api Raddy, Adv.)



P')

'N. P. NC};'i:?;'2483 ,1 2099

AND:

1. Smtchilanamma,
Aged about 48 years,
W] o.Ashwa1thnaIaya3:1a,
D] enlate Annaiah,
330.368, 6&1 Cross,
4&1 Main,
Nnzpathunganagar,
J.P.Nag'ar, 791 Phase,
Bangalare-560 O7'€s;~~._

2; S1:i.{":h:innappa Raddy-,1 V
Aged about=44 yeaxsgv» . 
S/o.Ann-ayapffia,  I   * ~
No.85/£971., 6%" Qross,   j V ' 
Manzmi 9J'aga'r;'--..Madiivéia: " V.  '
Bangaioré; 1], =  «. 

3. Sri,RamaCh2i1;dn_a'fE.t:Cidy, ~
Aged about  333323;" ». . 'Ta1u1<:. MRESPONDENTS

V : T_(I”:’i;»r Babu, Adv. for R-1,

. R-2 :85 3 dispensed With)

+ms Wrij: i3ctit:ion is filed unacr Articies 226 and 227 of the
Canstitutian of India, praying to quash the order dt.19.9.2{}89

= .. V’ gassed by the Principal Civil Judge (Jr.I):1), Bangalore Rum} Dist.,
” VV Bangalom on i,A.No.VIi £33. O.S.N0,?O5/2005 vicie A::1nex~F and etc.

This Writ ?ef:it.i<:r:1 coming em for ;3rc1imit1a:y hearing in 'B'
Grcup, this day? the {E01111 made {ha f0I1<)W:i;z1g:~

'W13. F\§O.32€§f83] 2009
QRDER " ""

Petitionfirsj Defendants 3 and 4 in

file of City Civil Judge (Junior Divi,5;iE$fi}’,«

Bangaiore, am befare this Cojurt .f0r>.’qifiaShi1i3g:’.Lhb}é”Qrdsi; ‘

ciated 19.09.2099 passedlon VI.;’§gE\f9b.\fI1.V.i’i1e£3L “€J:£é… ;iI5ové saié’ suit

. at Annexure ‘F’,

2. Learned cscznmsgyl {gr submits that the

petitioners f11s;ti4’éj3fi1.’apf,i.lic:?;;ti:3;n”12£i§1:é1r_Q§55€:r X18 Ru}: 10 of CPC

prayfllg ‘rhé’ {.’Z}§j’:2_1*E_i’:3 summon erltire rectords in

RiA.Na.4:1j 1996 fills ef Assistant Commissioner,

Sazlgsflare VS’ub?Di{%§sio12, Bangalora and fintire racards in

cm. tbs fala 0f {he Specia} Daputy

{§Q;x§ami’$’3i§§13’é£.,: }3a3:1gal0:r:e District, Bangalere. The Respondent

‘£133 filed a suit for partition and separate pessessicn

of hm” share in the suit schedzlifz property and aim to declare

% ‘~§%f’*:2;g;t”««_:he fialswdead dam 13.11.1932 and Qthgr saiefiesfi dateé

2 ;f3,i)8.;i9§5 exmuted. in favmzr of the Defenéaxris. 3 and 4 3113 net

bizzding 01: her ané alga ‘£0 grant yexmanent izijunctian in respect

0:? “£316 313%’: schéjduie p E: is the case $1′ ‘iihé: pI’€§S€I1f

J.>:.

w. P. N QV.’3§4g3 1 2009

petitioners that the plaiflfiif and her mother ,:.and

her brother Chifinappa Redéy hgafi ‘apgéétl.

R.A.N0.41/1996-97 0);: tbs file ‘(:v’§§.l;lI3£:tf’gEfn’:S»iOI’2.{5FT –:

against revenue enizias pe:*t:–; in.§;§1g V5′>1;§?’~ .;}3ff):f:}t31″ty
and to Ciilfici the ‘Tahsikiar to :an j-the RSRC. The
said appea} was a}1owé;i._..E’s}f tga _{3on1¥1:1i;:sioner 133* arder
{iated 19.o?.1998. The. 3 and 4 had
quesfiofied revision petition in
No.§8/ .’§f1A”;3;§é’cia1 Qeputy Commissiener.
Those ‘t%:;§:;c>ve the case of the petitioners.

E111: Q16 apgalication.

;’ Efiafixfid ‘C§1i}’£:§&1.’fC}i’ Respenzcient $10.1 submits that there

” is v.};i{§”fi:(;f:gZ3£}3.’€}’i 91′ it}? in the impugned order?

4?. ‘ is :10 impediment for the petitioners to secure

‘V cer fifi;:éi.§:¢s31z§,r of tha mlevané; docuzzaents and confront the piaintifii

” ., Under finch ci3;’cumsta;n.ces§ quemion of summening entire ;€’fit()$I’d$

not arigefi Thaw is :10 illagality €31″ i:;1fir3;ni€t§ in Ehfi impugned

V brder.

L/

{)1

W. P. NO.32483/ 2009

5. in the result, the petition fails and the hareby

dismisseéi. \ ;_.

b3:1v*