_ 1 _
III THE HIGH 0003'!' OF KARNATAKA AT BANGALORE
DATED THIS THE 1773 DAY OF SEMEMEER 2008
BEFORE
mm rxou'm.m B!R.JU8'l'ICE 3.3. ?ATIIa V
wnrr Pmrrlox xo.s899 or Q (ma-GPGIM' A "' u H
;a_;.nT;;w1I§g.;
1. Sxni. Ufnamma,
W/o late Venkataxamanna,
Aged about 58 years.
2. M.V.Sudakar Roddy,
S] 0 Uthamma,
Aged about 37 years.
Both the pefi1i£?.Ii:e:"'é?;,8Ii5
Residingaffiawxin. AV g
Quartcxfis, ShiVaji11E!g£i'}
Bangalore, V V ...PE'l"I'TIOHER
(By Sri M.I*£axaV3xranared . V 'dy, A§1vw'}--*pL'
1; 2 C;Papix1e&dy, V ._
AS] "Raddy,
Agedaboui years,
" village,
--V Raya11'.md' Hobli,
' ~ _ LL ';~:'31fin,'wa,.ép3_3.i" Taluk.
Raddy,
. Siam dead by LRs.
K 2 Rgispondents 2 to 5 hcrcin.
' 7 » M.R.Bhagramma,
W/o lair: C.V.Narayana Raddy,
Aged about 35 years,
-2-
No.1, 721, Tankbund Road,
Chintamani Tcswn.
. N.Ve11katashiva Raddy,
Since dead by his LRs.
3(a) Bharathamma,
W] 0 late Venkatashiva Raddy,
Aged about 47 years.
3(b) Arun Kumar,
S / 0 late Venkatashiva Raddy,
Aged about 24 years.
3(c) Ravikumar,
S/o late Vcnkatashiva Rcddy_,_ : V.
Aged about 21 Years. 'A '
Respondents 3(a) to 3(c) Jrlégt '
No.65, Mangala Main Road; _ -
Suiehalli Cms§,*_a '4
Ramakrishna _. . "
Near V
Nagarabhavi, Bafigglom. ' '
. H
S/o late C.V.Narayana Ru:dtI3fl
Aged about 40 years',' ' '
~ 'No. 1 1_8*hvV%Main"'"C:'.,._' »
" ' 5"' l3Idck,""Rajaji;1agar,
.
S] 0 1&3: C.V.Na1*ayana Roddy,
Aged ab011’t.34 years,
.1′ 1 150,’ wk “C” Main,
” S91″Biao4;:k, Rajajinagar,
— 560 020.
i{ol£ithur Narayanappa,
‘ ~._S’/”ti late Kolathur Muniyappa,
{Aged about 71 years,
C] o R.Venkata1% Raddy,
Checgalabavalu village as post,
-3-
Madanapafli Manda},
Chittozr District, Andlna Pradesh. …RE8PO!lD£KTS
This Writ Petition is filed under Artie}:-‘:5 226 65 22?7′;$’f–.§i:=:
Constitution of India praying to quash the order [by time
Civil Judge (Jr.Dn.) as JMFC at Srinivasapur on 1′;->.. 1″1.V2() (}*,.7’;Ac>j_ii’T
11\.NO.IV in O.S.No.65] 1988 Vida: Annex1;;fc–A.
This Petition coming on for
the Ccsurt made the following-
ogx:i’a,3.__
01. In this writ petit?n?0!j,,,– ghe by the
order dated 19.11200′? (Jr.Dn.),
Srinivaspura, I.A:;l*¥t};4::’§i.lE;ti..§yV’;tiiev§§tif£ioners herein in
O.S.No.65[19f3€;Dv §g§:’tfi¢ petitioncrs under
Order I 151 are seeking to
implead ihamseivéfi’ :<icfé'I2s}i:é1:1ts¥3 and 4 in the suit.
02. 121: 11«t§et;fion-:rAcao;:ténded befom the Court belnw that
‘ §he £I11i–.’daughter’Vbf”63’1é late Kolathur Muniyappa and the 2″‘
that he is the son of the 1″ petitioner and
that bfith of were entitled to come on record to contest the
“»~«._ pmyer in than application under Section 28(1) of the
V’ Relief Act, 1963. The said application was fillsd by the
holder late C.V.Naraya_na Roddy who has obtained 5:
V , jjdacrec for specific performance of the ayeement for sale as per
the decree dated 29.38.1991. As per the said decxee respondent
J8
_ 4 ..
no.1 R.C.Papi Reddy and respondent no.6 Kolthur Narayanappa
were directed to execute the sale deed based on the aggeefrzent
for sale entered into by them in favour of late _
Raddy in respect of the suit scheduk: pmperty. _. ~ V
03. The judgnent and decree dated”1«29L§8.’TV19§?’§
finality, as the appeal filed in R§A,:Nof79] “1991
judment by respondent ne.1 – Recidy Way
back on 08.10.1993. ptnoceedings in
‘:3’..P.No. 105/1998 game teem; deczee holder.
Upon the deatlycif €b._(é.1dee£,jj&zeef>§jiidents-2 to 5 herein
came on as the legal
represent:-@vee.A 1 hultler. However, the said
execution holding that the nemetiy for
the decree ho1t’1 er..vw’as” ineroke Section 28(1) of the Specific
£10; to execution proceedings. As a result
under Section 28( 1) came to be fled by
‘ the Iepzee’en{afives of iate C.V.Narayana Reddy, the decree
– . jg ‘ ..E;_t:»lder.
the pendency of this application, the present
VT -epetitioners filed the application seeking to be impleaded as
} V’ tedciitional defendants. They contended that the suit schedule
fiér
.. 5 ..
as they are perhaps set up by respondents-1 to 6 whqhave
sufiemd a decree. If the petitioners have any right
property in question, it is for them to establish .
pmcaedings appropriately in mgaztiv’ ” 2
seeking to be impleaded as adcutiongg dgfeégzéiéintxs-..’ih
which has aftready been decreed and__whiéI1v_’Iiias v
‘I’h:;-trefone, then: is no merit in Htfince, the
A H
‘ ” % .Tudg”é’
PKS