High Court Karnataka High Court

Sri Arun Kumar vs Smt Durga Rao on 17 July, 2008

Karnataka High Court
Sri Arun Kumar vs Smt Durga Rao on 17 July, 2008
Author: Ravi Malimath
43?'

..1...

IN THE HIGH COURT OF' KARINATAKA AT 

DATED THIS THE xvm DAY OF JULY;     

BEF0&Ew 

THE Homau: MR.JUSTICE__ E591  

WRIT PE’I’l’1’ION’_N0. A 033 i T

BEZTWEEN:

1 Sri,

AGED V

‘2 ‘>%«’3ri_ N1RzW»J?*~Ni%A0_. ~ %
AGED ABHLFT 4’_4′-YEARS
BOTH C.H1LD.REN’ OF
M Sri LA’1″E. Cx,–AdANANA RAO
F, ._f A R./AT RAMANANQA RAO COMPOUND
;_KOMBEI’F’U;*PU1’I’UR KASABA vn.LAGE
Pmfi~L:R TALUK, D.K. DISTRICT – 574 210
‘ PEITTIONERS

%% ‘ ._ (By v§31§ ;V.?Jl::.VIJAY.A KRISHNA BHAT & Sr: KUKKA’ JE

_ RA15/IAICRISHNA mm’, AJDVGCATES )

1 Sim; DGRGA RAD

W] 0. SR} ASHOK RAG
AGED ABOUT 40 YEARS

-2-

R/O. BANNUR, BANNUR VILLAGE
PUTTUR TLAUK, D.K. DIST
PIN — 574 201

2 Kum AMBIKA
D/0.SriASHOKRAO .; %
AGED ABOUTIO YEARS
R/O. BANNUR, BANMJR VILLA_=GE – =
PUITUR ‘I’LAUK,D.K._’DIST * ‘ X
PIN – 574 201, ._

SINCE MINOR REP BY__!§iQ’PlEiER « Q
Smt DURGA HAO *

I)/0. Sm . »

R10; .BAifl§UR,”BAN}§.lJR

PUITUR TIf,AUK,._D.K. 13131’

‘a_PII.\i’- 4 ~ ~
SINCE Mrrzjcakafiy BY MOTHER
Sm: DUR(}AARA.CJ_;

Mrs JAYANTHE NAIK
% % Axav/0., A1’rHAP1>A NAIK
._AGED* ABOUT 42 YEARS

– _R.,(ATfD.i.~NO. 1140,
NEARRADHA KRISHNA MANDIR
_PU’I’TE’UR KASBA VILLAGE
H ‘PU’1*rUR TALUK D.K.. DIST

-PIN ~ 574 201 RE8PONDEN’l’S

x 13332′ Sn : s VISHWAJITH SHEYITY, ADVOCATE, FOR R1

Sri PUNDIKZAI ISHWARA BHAT, ADVOCATE, FOR R-4)
:g;9″%;%

-3…

THIS WRYI’ PI33’1’1’I’ION IS FILED UNDER
226 & 227 OF THE C()NS’I’I’l’U’I’ION OF iNDIA

T0 QUASH THE IMPUGNED 01213312 131′.
PASSED ON I.A.NO.1 IN O.S.NO.l67/200%?
FILE 01:’ PRINCIPAL CIVIL JUDGE [JU’NI()R;–_ xIv1_si0N}, , Vk

PUTTUR, D.K., VIBE ANNEXURE-»”E.».._ *

THIS PE’rmoN COMING Esau _

DAY, THE COURT MADE ‘rH§;_ FOL£.QWlNG:’~
OR$Eg ‘ ‘u

The of ‘ ‘ to
quash the order on I.A.I in

0.S.No. 1%b3«%%%:t;é: cm Judge
(aunic: ma” Kannada, vide

subsequent order dated

3~1:g:~20o5 viae.%VAnm§; -F.

L’ counsel for the submitted

tisaisov namely, to quash the snbsequem

ord£::r~ V the trial Court Vida Armexure-F dated

A “:L:”_3e 1u2-20{)5 is concmned, he does not press the said”

‘ firayer. It is submitted that in Vi6’W of the order passed

.. g ..

by the trial Court there are no othm’ L.Re

deceased Gajanana. Hence, prayer (1)) doe$;w’1’ié1;’

for consideration.

3. Learned counsel forthe ” u

the impugned order bad on
law and facts ‘ quazsfzm He
submitted fihe is and therefore
not arise far
911 ” the contrary, the learned
counsel”fe;’ submitted that the proposed

for just and final adjudication

e [cf <1

I'I;.é;v§eThea1ti both the counsels appearing in this

A' The applicants have stated that they being the

" -Viznembcrs of the joint family and applicant No.1 being

1% W

This page is retyped &
replaced vi de Court
order daed 13-H-2008

&x—–

the iagaliy wecideci wife ‘*pe§f’ay ;”1f’fi3.¢ ‘*§’f;”1’Eu3i_

Court vmiie passing the 1In§;;A%1Vgg;i§_§(i:VOi;{i€_:§’ .110
the cozlciusjon that Vihégt
out of the 1I;e1:1beV1¢$’., ‘fr3.§13:1.i3’érs..;l 3 and the
§3§f1§:{:1 C»OL1I’t it-3 wen f()¥.1I1(i(-“Ki on
faci§’.mQai_s ‘£ cV:ii3V;1ot {and 3:2}: mt’i1’m1t§; that

cai1$«f01″–* iI1t:eVz’fc:*ifefic£:4 i’;Qr is ally gm1,m.a’ Inade gut.

” ‘ ‘§+’i’n”_ ti1é:’Véj§%i1*e*§sa1ci Haatsotlsa, 1 98:55 13:13 Ioiioxszmg

V f)ft_1:fv:4i”Z.- ” V

‘1._1}= ivirze irmpugxed owicx’ dated 3–12-;2{}£3J:”:’¢ passed

.A VTL(3I’1.Vi;*1′;§.§\3(}.1 11′: U.S¢i’4’0. 113′)?’ f2U(,¥4 by {he leaned Principaj

V’ iiivii Judge: gdullior i;)}v3′.s,iai1’§_, Puttur, L)aksh1’na

Kailraada, Vida Ar121c:xm’@-E; éaes net 8311 for any

‘£11-

iI1iZ€I”.fiEiI”€3I’1C(‘3.

-5…

2) The plaintifis are directed to ‘

defendants as parties in the said suit.
In View of the pendency
mm Court is directed mjTd:spose%§;’

period of 6 munths firom .91″ re} ” fof fihis order.

rsk

31 am. Kc.17548f2{}{_)6s
13.3.; “mm

Q31

ecsrnexzfiican aftimcsrflecrdawd 1′?’..7.:=.2(}%~ } H

V i: has that me
empwm 93%;’ has patina} of the
3&2′ i fit I has not ham:

3i
3;

E
2
§
§
55
E
E
5
in
§
3
§
E
9?

§
2
3
if
E
3:

5

§

3
3;

Q
§
§

   

,L       para an shaii
sfiamfi  

3.:2¢2sa:3 – :2; 3.3.2. in 0.9.
learneci pg-gnapa Ci-vii
,’ {hm}, Pm:?:u.r, %1″%n3a Kannada,
. isdzz-acted’ tcmcuic:a’ mahemxmum’ inthe.

m”§im* and izsstm a fiwh omfizifiecl copy in the mattar.

. sd/.3″

YKL Iudge

WW kwwfifi WW fififiéfiflfififlm WWWW %»%JWF§,_§ W?” mmwgmmamwwe %’°EM.A?E”% mwwm: WW WWW”

mm 4:126 iwfi ‘ k an :

3.1:: the £;1pfi!’fiti”4E