IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
DATED THIS THE 25TH DAY OF AUGUsT:_:20IJ9T.: I
THE I-ION'BLE MR. JUSTICE A--..'S."I3CII>AI$'II\IA _ I C
CIVIL PETITI0I\I'III§I"o,5o4 O-Ii_2oQ'9IV-I_
BETWEEN:
SMT. USI-IA D /0 MAHAEJEV CH'ANI3A_x,;Areg<AE
AGE: 36 YEARS, HOUSE.NI~£OI}'DV*--_
R/O NIRMAL SADAAN .
WAGLEWADA _
NEAR BRAH-MA':<A'TTA, BAAD"-- 1 "
NANDANGADIDA, ' .,
TALUK:_mRw'A_R PETITIONER
(BY sRII'IMAI;LIK;IR;ILIN'EC-Ir:II'R,E*.I\kIATH, ADVOCATE}
AND:
1. Po0JA.I3ILII:KUMAR POL
-'AC,E; YEARS "" "
oCC:.I:Io*UsE HOLD WORK
J "R._/O,_aH;.NQ_.3V;5O, DHOR GALLI 3
"'.__MA'DI%IvA_VAPUR -- VADAGEON, BELGAUM
_2. "~THE'PRI'NCIPAL
KA.Nf';%ADA GANDA MAKKALA PRATHAMIKA SI-IALA
.__HUNUGUND
~ V 'TQ: KUDALASANGAMA
' DT: BAGALKOT
'I THE BLOCK EDUCATION OFFICER
I
'1
2. The petitioner claims to be wife of deceased
Diiipkumar Pol. In respect of the will said to
executed, the petitioner has instituted the it
probate of the will in P 85 so No.4/2008 b¢'f¢}§"'ti5¢ .Iii3i._§_t'ri(§.,;rr& V'
Court, Karwar, Uttara Kannada.
claiming to be wife of the Di1iip'}<t1mar"-Poi irrs't'i'tuted a " V
suit in o.s. No.38/2007 beforpeiiiijthe'i.1f'rincipaiV._ACi§,ri1 Judge
(Jr.Dn.) Belgaurn. In iewitiithae c1ai,med by both the
petitioner and therfirst respiondeintéiheireinpiiarefireiating to the
same I this the petitioner has
sought for the District Court at
jfidelcisioniican be arrived at. Notice
was issued to the.Vre:§pond-.ents',' but they are unrepresented.
The learned cou_nsie1..*for"-thie. petitioner was also permitted to
«--S_erv6i._the_---{earned cotinsel representing the first respondent
Kbefore’the._triai The learned counsel has served the
noticpeihas.ifarI._Ei:ack as on 20″? July 2009 but the first
‘respondent; has not evinced interest in opposing the present
petition’.
J:
7|
3. Even otherwise, looking into the averments
made in the petition that both the proceedings reia’.tie”-to*._the
same subject matter, it is necessary that conflictingdecision’ i
should be avoided. Accordingly prayer sciiigihit’.–for.iiin.i_fthei
petition is granted. The suit in o.sit:.No;j3a72o*a7″paz:ti1:{g«.t}a«i.
the file of the Principal Civil ‘tJi,1dgeA’v{d:r..f)n.i}i..v i:’ie_I’gau1§1 is ” C
withdrawn from the said Court it is orderedpvvithat the
same be transferred to Eiistiijiict”€io1ir’t,._ Karwar, Uttara
Kannada to be caasidereaa1aa.gwtti§,opP”ét_;Na.4/2008.
In terriis c;:_1i”ii’.t’heiabofeathiei’ petition stands disposed of.
No orderiiias toictoists. ij_ i
In’ vied?’-v of of the petition Misc. CV1.
v 2b_Ott’)9w.t.is dispo’sed’ of as unnecessary.
:3d/* a
JUDGE
” *