. E'? IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 30TH DAY OF NOVEMBER 20 10 BEFORE THE HON'BLE MR. JUSTICE H.N.NAGAMOl«LA[f§~'::DFA;$R" w.P.NO.31687/2010(GM--CPc:fj A A BETWEEN: A A 2 SMT.S1DDAGANGAMMA W/O LATE K.R.NANJUNDAIAH_ "_ AGED ABOUT 38 YEARS * R/AT: C/O HEMAVATHI QUARTER_S;.. _ , GUBB1-572 216, TUMKURDD1STj*2In:T;- A _ 5 i * " ...PETITIONER 1. SMT, HANUM'AR"KA-- _ .W/0"PAVMA1"A3"I'*. A MOTHER OF K.Fi.NANJUNDAIAH AGED ABOUT-T6 YEARS A 13 /0_K»..R;NANJUNDA1AH AOED ABOUT 15 YEARS 3. A RAYANA T D/'O K.R.NANJUNDAlAH " AGED ABOUT 9 YEARS RESPONDENTS--2 AND 3 ARE MINORS AND
THEY ARE REPRESENTED BY THEIR
GRAND MOTHER MGUARDIAN —-R1.
/A
Ix)
ALL ARE R/O:
KUMBARAPALYA,
CHUNCHANA HALLY POST,
BELLUR HOBLI.
NAGAMANGALA TALUK.
MANDYA DISTRICT.
RESPONDENTS
THIS PETITION IS FILED UNDER ARTICLES 22{*3.._&
227 OF THE CONSTITUTION OF INDIA PRAYINGII-T0.,
QUASH ORDER PASSED ON I.A.5 DATED I2.7.2o1.o”pj’&’vv..
so NO.1/2007, ON THE FILE OF’ LEARN_ED”‘C_W_I_L:_.v__”«_
JUDGE (SR.DN] HUNSUR, VIDE ANNEURE-e_ “To-.fI”I~II~;t.
WRIT PETITION.
THIS PETITION COMING OM IPORI?*RLY’§’._HEARIIgIo.,: I 1′
THIS DAY, THE COURT MADE THE’.FOLLOWIN_G:*~–,V , ”
O I
{In _t1_’1€ petitioner has prayed
for a in of certiorari to quash the
order”d.ated 112312010 in P & so No. 1/2007 passed
Judge (Sr.Dn), Hunsur, dismissing
I.2:;.1r~ioi;IS”‘§1e<i;under Order 16 Rule 6 and 7 CFC.
9;! ' ~.A:"'I5etitioner contends that she is the wife of
slate K;'R.Nanjundaiah. Petitioner further contends
'.th'at K.R.Nanjundaiah was working as an Assistant
"Master at Sri Gurukula Aided Primaxy School,
PMJ
Duh
3
Chunchanakatte, Hosur I-Iobli, K.R.Nagar. After the
demise of Nanjundaiah on 1.10.2002, the petitioner
and respondents–2 and 3 are the
representatives who are entitled for H
benefits of deceased Nanjundaiah;-it
petitioner filed P 81 SC
Court under Section 372 of’ indian florid
grant of Succession Certificate -declaring: that the
petitioner is entitled the amounts
specified in the vscheduiej; ‘pendency of
the flI.A.No.5 under Order
16 Rule summon the Head Master of
the _ School .to’Vd’epSose”‘:before the trial Court with
the furnishing of details regarding death
Nanjundaiah. Under the
irripugriedtiifetrder, the trial Court dismissed I.A.No.5
filed the petitioner. Hence, this writ petition.
3. Petitioner filed I.A.No.5 to summon the
” *’-‘iiead Master of the School to furnish the details of
death benefits of the deceased Nanjundaiah. For this
1-»-
Jr
T1
4
purpose, an application under Order 16 Rule 6 81 7
CPC is not rnaintainable. To know the details of
the
death benefits of deceased Nanjundaiah,
petitioner has to work out her remedy in accordance
with law, by approaching the concerned
Reserving liberty to the petitioner to worlkre» M
remedy in accordance with 1ayi},”‘th_iso
hereby rejected without refererzceétolthe resp;on’dents.’ ”