High Court Karnataka High Court

Smt Yashoda Gowdh W/O Sri A B V Gowda vs Chethana Bharathi Trust on 14 November, 2008

Karnataka High Court
Smt Yashoda Gowdh W/O Sri A B V Gowda vs Chethana Bharathi Trust on 14 November, 2008
Author: A.S.Bopanna
IN THE HIGH coum' 0;: KARNATAKA AT BAN£}£'aL(i}§§§_§3:'.j' : ' 

DATED THIS THE 14th DAY OF Novgmasé  T'

BEFORE  _ %
THE HODFBLE MR. J§IS_TICi§7'V.A:S._BOP.£§H;I§A' " V

WRIT PETITION No.59af5f'j%:2096 (cw  

BETWEEN :

5930.70 YEARS  '   
R/A.N0.5(92, m;gIN;

1 SM'? YASHOM GQWDi~i §§I/(fa. 531 KB $k5G<jwDA

2 A V_£%Hfl1'?.gfXTf{.;$fO AB V GQWDH
A(3ED;4e.§;EAR$" " _ 
R;A.NO.59£',3RDMA}_N'-ROAD
SA'E}ASHIVA_N:'~.GAR;.B1ii£s§(3ALGRE~8()

3 LATHAL «PU'1TANNA*.D/Q~LLATE A B V GOWDH
AGED.4£i' YEARS '
.. .:R;A;.No.592;v--3Rs MAIN ROAD
-  SAD.&SI{IVANAG¥&R, r:3ANGALoRE~30
. _   PETITIONERS

A 'gay$5;-iAT':13§'§.&,.§1A§§AswAM¥ FGR ANANT Mmvmez, ADV.,}

.;.-..._.....

 "~$ijHa1*7Iéi;4\NA BHARATHI TRUST
% -:~.:o.34;'cuNN1NeHAM ROAD
"'BANC'tALOR'E~--52, REPBY' ITS

  f TRUSTEE B NEENA HEGDE

 RESPONDENT

k

a

(By Sri : TJ°.VIVEKANANE§A, ADV. FOR P S MANJUNATH 3
THIS ‘WP. FILED UNDER ARTICLES 226 AND 22740?’-..’_I»’HE

CONSFITUTION 0? H4015. PRAYING TO QUASH THE QRQSRV
12.4.05 PASSED BY THE pamcmu. cm’ own. &;;’__ _

JUDGE IN MISC. NC). 826/O5 VQDE ANX-E.

This Writ Pcfition comm’ g on V’

‘B’group, this day, the Court made “2
ORQER fl’ %
The petitioner is before V;)I’€It’:1′
dated 12.-4,2096 passed “me said
Misccliangaous petitioza Court under

section 24 gr §ze$i1sr¢:§}”g;f’o;1§§;No.2055/01 frerm

the fife 191′ ma ‘v’–{3it3€ Civil Judge (cm No.2) in

Add}. – (SCH No.20), When:

vinending. It was contended by the

subject matter in the 55316″ two suits are

331$} they are to be tried tcrgcther in the

‘ pefitianem herein who am the respondents

petition however opposed the transfer. The trial

” f:’c:;h:a:n+t:iby its mticr clatcti 12.4.2905 has alioww the petition

L

.68

and has dizettteei that O.S.N0.2055/O1 be tra;nsfermd Vi:f.:’>”‘»§t.1:1e

Court, wherein {).S.No.1S5G’7/2000 is pending.

22. The yicvancze ef the pefitio:ri£-E

said order is that the parrties an: td t_’;¥1Aé’3av _’ 11 n

suits arm as such they Jthiss
Iegard, a perusai cf this .§;1IIi€1’T”i}’1:-V’ 110
doubt would indicatc of the
suit, it is also of akmg
with o,s.r~zq..:5;:=:~QV?’;,?’f:>{§.’ ‘fa.c;:;-.”_ti§¢ pefifiener is aggmved
mainly __crcIt:r since the said two suits
cannot the evidence ta be tendered

by f11£?;p{:’I1’i€S’.Vi:¥”€)1′!:VlCiV;’f)€ éefgamtc in each of the cases.

2:3. Lj1n %tr..§s– mégalad, it is to be ciarifuad that the leading of

the passed by the trial (hurt in the

Miscefizixxgéfits Petition would five the impmssion that what

V’ infzcndeti by the trial Gou.rt is to ttansfer the suit. in

“*-ff: o.s:.No.:2055/01 to the com whezrcin the suit in

L

‘4.

O,S.No.15501/2000 is pending. Insofar 33 the transfczr to be

made by the Cgurt, in such a situatiml, there cannot

grievance. To that extent, the 3:11:12: dated _
not call for interference. Hmvevcr, ii: is ”
bath the suits an: pending in the Sam 1:’

of the parties seek ¢::iubbi:3g r::i_” the sA1_J’ii:ss fOI’,V.VI’v°-‘2’b{Z3§(;’IVIIf’iI’H£§ ‘bi’ ,

common evidence or common diéipgisai, it Wonk}-$fiH’;be open

for the petitioner hem’ ‘sié§;}J,:\_.Vteq11¢stVférélubbing

and while daing. Cotgfi-i1fiofi锑i’aised in this petition

would be V’ to oppose such

app}icatio11 V’ S would conmider such

appfieafiufi; objaction to 13¢ put ibrth by

flit-:2

fht:

.g:{g.;;¢:eLVw;iih above: obsezvations and clariiicaticns,
petitiifizi 3%;-:am;:2’a:’i9éV. dispersed of with no order as to casts.

Sdl
Iudqe