High Court Karnataka High Court

Smt. Savitribai W/O Gokarna … vs Somanna S/O Kallappa Umarani on 4 March, 2010

Karnataka High Court
Smt. Savitribai W/O Gokarna … vs Somanna S/O Kallappa Umarani on 4 March, 2010
Author: Ajit J Gunjal
IN THE HIGH COURT OF KA.RN.A.'I'AKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE 47" DAY OF MARCH, 2010..__

BEFORE

THE HONBLE MR. JUSTICE AJIT J    Q'

WRIT PETITION No.80795Q1"«*2009   

BETWEEN

1.

SMT. SAVITRIBAI,
W/O GOKARNA PUKALE, 4
MAJOR, occ. HOUSEHOLD_WQRF;,
R/O BIJAPUR, , ..

TQ. &DIS’I’. BIJAPUR.” ‘

s/0 GOKARREA PUKALEQ’; M
AGED1.,24–.YEARS’-,.. ._ ~
occ. S”£’UDENT,'”‘ ”

R/O BIJAPUR, ‘ . _ _%
TQ. AND DIST. BIJAPUR.

‘ .3/0, G~Q”E<IARNA PUKALE,
% AGED A} YEAR'S,

occ; sTU'DE3Nr,
R/0 BIJAPUR,

TQ. DIST. BIJAPUR.

5]” ‘;L V~71{E\TOD.

“‘8/OAGOKARNA PUKALE,

TQ

AGED 20 YEARS.

OCC: STUDENT.

R/O BIJAPUR.

TQ. AND DIST. BIJAPUR.

[BY SR1 R B ANNEPPANAVAR, ADV.,)

AND

1. SOMANNA, _
S/O KALLAPPA UMARANI; M
MAJOR, occ. NIL,
R/O GORNAL, 5
TQ. & DIST. BIJAPUR. A_

2. SHARANAPPA, _ 3 A
S/O KALLAPPA”U%VLARANi,V.’; ”
AGED _
occ. RETIRED L13.U;B%’R_EGESTRAR, M A

R/O WARL1;\Ia;);;11, ‘_

CTS NO.3’1’9.,,if. ‘V _ _
BAsAVrEsHWA1~rROAI3V,TV”V. ~ A
BIJAPUR, 4.

TQ. & DIST. ABIJAPURA;

3. S§IAS~HIKAN’1′.t

” As’/0 ‘GQKARNA PUKALE.
»A(3EI) %43.y§«;p.Rs,
‘ -HOCC. “TAI.LOR,,

RA/o.%KoLEiAP:UR ROAD.
RA1\/__INA_GAR=CHOUGALE PLOT,

AT SANQLI (MAHARASHTRA).

* _ S/-O..GOKARNA PUKALE,

AGED 28 YEARS.

OCC. MECHANIC.

R/ O KOLHAPUR ROAD.

RAMNAGAR CHOUGALE PLOT,
AT SAN GL1 [MAHARASHTRA].

5. LEELABAI,
W/O MOHAN PUKALE,
MAJOR, OCC. HOUSEHOLD

WORK, R/O SOMADEVAREIAITI,

TQ. AND DIST. BIJAPUR.


6. ANIL,  
s/0 GOKARNA PUKALE--, 
MAJOR,  '
occ. SERVICE,
R/O HUBLI,     C  
TQ. AND DIST.  

  OLCROESPONDENTS

(BY SRI__ KQIUJALAGI, ADV., FOR

R1–5;:’lR6C’SEF£VEDjjl’

C7, C#*$****

_.This vV1″i_t petition “is filed under Articles 226 and
22’Z«5pf the Constxiufion of India, praying to quash the

1. “”impu’gri.ed order dated 1.12.2008 passed by the 1st Add}.

C_iVil_Ju_dge..MV[Sr. D11], Bijapur in
A H-I.an;-No.v.IlEV..p’ro’du1eed as Annexure E and et(:.,

This .}CA3:’e”Ccition coming on for

O.S. No.26-4/2002 on

2 preliminary hearing in
groupithis day, the Court made the following:

0 R D E R

Plaintiffs are the petitioners. Suit is filed.
for possession of the suit property on
adjustments of Rs.55.000/– (Rupees. usancli if
only) due from the defendants. I if if A if A

2. Suffice it to say their
said suit an application is loyipthe respoildents to
come on record underfthe CPC. The

said applicat_i,onQvy~’as the plaintiffs.

Noturi1t}ista11rli.r1gll::f}};i’e tllé’ learned trial judge has
against which the plaintiffs

are before Cotirtl
A’R«…I3_d.vAnneppanaVar, learned Counsel

plaintiffs submits that the applicants

la__l-Ie that the proposed defendant No.1 filed a

7?

are-‘fin eonnected with the family of the plaintiffs.

suit for partition and the said suit having dismissed, it

is not open for them to come and get themselves
impleaded in the proceedings with which they
way concerned. in d it

4. I have perused the impugned 2.

the claim of the applicants is that aretth’e
from the first wife of dece’ase_d («}’ok’arna
reasons given for not Subject
matter is because and they were
eaking out thei;’«1ive1iho():,/5i.:’at Be that as it

may, one wotild.havep’t’o::co.n’si”der whether the applicants

are necessearyyv ai1du*prop_er parties to the case without

whoinypthe 115″ “cannot. be adjudicated. Apparently the

vaguely suggested that they are the

ch_il”dren’ “of; first wife. Except of stating so no

docinnents are produced. That apart the suit was also

it “ff them seeking partition in respect of the property

//

which has been dismissed. Indeed it is also to be

noticed that the plaintiff is the dominent litis and is

entitled to choose his opponent. The application

the applicants Certainly cannot be said th_at””t}iey: _

proper and necessary parties. Playing giVe11v–‘anx_i:Qu_s ‘*

consideration, I am of the View th4at;t’h..eI b.1fde1*&

passed by the learned trial to

come on record is liable the
following order is pass”edt:p.. ; ‘4

f*’etition.VV””isf-.c::allewfed.. ‘ The impugned order at

Armexure” E III is re} ected.

” ‘Riile issuedmand made absolute.

Std?”

EUDGE