a§3¥ SR: K M§fi§UNRTHR Rkfl BHONSLE, ADV.,)
- 1 _
EN THE HIGH CQURT my KARNAT§KR AT»3fi§§A@§§§ "
DATEB T§ES wag 21" say §9:§§Q$S¢ :§§5f ;}
EEFGRE . ._ _.' . ..
THE HON'BLE MR.JU§fi§E_N.%;?§$iL ;
WRIT 9aTI@§oN §a.1é9gQ}2§¢§geM~c9c)
BETWEEN __ fl_ .'
SMT sHANT§§MMA'« g 'M
W/O V D&?TAE§A"ty
AGED 62'YagRs_=V"'
ocCE"HQusEH3LD".'
RXAT_w0;275'» '
5Tfi«cR©3s;JKuRuBARg§ALL1
MAaALAKs§M1pURAfi,9OST
was? 0F*cHQRT;RQAD
;BANaALoRE_4 86
"V - . "~ ««««« ~* PETITEONER
2-WE} M.
1. sMT,ERAMMA
.AT wig; v.K.NAaARAJAN
" AGES ABOUT ?5 YEARS
--~R/AT NO.éG§/2
NARAY%NA §ELLAI STREET
M3...
1'"!
we Trearned xiv Additiomai City k,;;v:L;;"--tjud;c;.e",.
§angaiore and to allow' I.A.2 filéduvbyx"5ar:
under Order 1 Rule 18 @f CPS Vida Anfiéxures~E;
and C respectively, hag présehiad the*instant\
writ petition.
2. ffiéflflrppiicfifir'r;§fi€;Sranthamma, ihe
®&titi0n;r 5§%%ih;rrg£é¢'figfirli under Qrder 1
Rulearé éf fig? g@é§§§ri§b re come on record a$
defenfiafi€§o,§;Hrffl§r$aid applicatien mI.A.ZE
filsd Lifi §.S;Nof65§6f2@O2 had come up far
a*co&sidéréti0n "before the trial Court on
';'The trial Court, after hearing
bdrh sidfis and after considering the material
"van zéqdrd, has rejected the said appiication.
."_Q§;fig aggrievad by the Qrder impugned as
vreferred above, the petitioner has presented
the instant writ petition.
-4-
3. In the &@plicat:Gn filed unde;wQ§§§i r,
1 Rule la CFC in 0.s.No.e046/2Q§2,'fi$e"
applicant ~petitiQner' cantem§ed Lhé:* t5ex y5V_ ?
Kespondent herein has met apprd3¢hed the t£ia1
Court with Clean handé; ' Zn afi§§£,fl@ {he
petitioner is in po§$es$§%fi1%§% enjO§fiefit 0f
the suit achedule p:%§§§Ey;fiin@éf%§92. She
has d@ve}opefi ffi§e isu;%:"§§Hédfii@' property,
built house #5 gfi éfi¢5fm§a§fi§§nq i5'xl2' which
has get '$éb%§;§g? §§€§t «%§& 'has alsc built
bathr00$ ifi«afi*%$é§ m%§é@ring lQ'x6' and total
construgted 'Vfirea Kié 2.? square. The
; §etitiBngf «@as 'further confiended that she
$1afitéQ;,fiQfir_ cocQnut traes in the suit
"~.scheduleVH@tp§erty and she claims adverae
»;§Qsse5siQfi ever the suit schedule prapexty and
V'xfifiéf€f§£8, she is a m@c@$$ary' party to the
Va§§:fi. Respondent .1 filed objections
Q-no-nu-»a~n…._.-mu—-4″‘
…5..
centending that ihe applicaiign fii2®§ fig the_
petitioner’ is not mainfiaifiab1éT_”né:V.*t§é
petitioner is im poéS@§siGh of _the» gait v
achedule propeity. Zn_féct;_defendanf is in
p0sses$i@n of ihe egg: séhedule property. The
applicant is.a strangér fig tie afiit schedule
V,an ‘§tention to axtract money
property._
Exam the *–Q wréspofifienfi, the instanfi
93: 1i?;atinV’2*%..5:s3″ba4er{‘~–fi7L~%2d hr the @titi<::ne3:'.
? fl . V . 3 »T _ _
If really;»shé–haé.gbt any right over the suit
schefiula prépeétyg she has to file a separ&ie
indépefident suit seeking apprepriate relief.
"w4.f'-Tfie tgial Court, aftex considering
"V {be grbfinds urged by the applicant/patitiener
' 1fi the affidavit accamganying the application,
~tfie ebjections filed by the zesgendent and by
placing reliance on the judgment of this Qourt
-7…
trial couy:T held that the th;gd.j*¢g:£y’
applicant is neither a necesaary HQ? 3 Qxcpér
party to the present suit£ ;;dG fioiWfiind afiy_
exror much less §mteri§$_ir%ég@ia§i§yQ§$~$uch
cammitted by the firial fiéuft gm Qfijgctgfig the
application nor fih%.p%fi§tfl5fi§% h3s made Gui
any gaod grounds ta i§ts;f§§é.§i{fi the order
passed by_fifiéE?#i§: é§#r§;f%e§éé, I decline in
imterfe§é.yi£&$#§§ §&d%fi p§ssed by the trial
Court;
;s;_. Aécagdingiy, writ petition is
Vdismisééd_&3 devoid of merits.
3d/-9′
I udgé
m, bk%