High Court Karnataka High Court

Sri B K Lokesh S/O Mr Krishna Murthy vs Sri Krishnamurthy S/O Late … on 15 September, 2008

Karnataka High Court
Sri B K Lokesh S/O Mr Krishna Murthy vs Sri Krishnamurthy S/O Late … on 15 September, 2008
Author: B.S.Patil
.....1....

IN THE HIGH COURT OF KARNATAKA AT 

DATED 'mm 11-13: 151*! DAY or 8EP1'Eb!B ER :""4 K

BEFORE

THE Horrnm mz.JUafi'iCE«3¢_.£§.    

 

Sri. B.K.Lokesh, V __ ._ f
S[o.Mr.KrishnaMurtl1y," '  '-
Age: 28 years, " _ .
R/at 140.158/1, 8"3?Cro3S;  -- 
III Main,   2; 
Bangalorc -_ $8., 5;; ~ A

(By srLsu;;5LV~s%;:Rs;s:-,__5.a§;;  ~ 1'  :   i»

S[r2_.1atc Iviuthaiash,  
Age: 55 years, A V
'R['atA'No.'~158/ 1, S*31'Cross,

] RIII hiiain,-fiihamarajpct,
 

2} sa§it1_=_AmT:: mma,

W/o.»--17ate  ,
Age- 53 years;

% if  K.Santhosh Kumar,

 "$,"o.latc Kcmpaiah,
; Age: 25 years;

R--2 as 3 an: residing at
No.1517, Saneguruvanahalli,
Kamakshipalya, Sannakkibylu,



Yeshawanthapura Hobli, .
Bangalore North Taluk.   

This Writ Petition is filed under Articles 226 %

Constituiion of India praying to quash the -j<')iIic.r_ ' ".:!:at43ti'T

25.03.2003 one passed by the 29th Additional ja:.;vi1_;1udge,;  J 

Bangalore in O.S.No-.785/2005 which fiafouxgd at  L'

This Pctifion coming' on for prel1rmn;' '; '  

the Court made the following:--- V 4_

onnmga
1. This writ petition  the 'bidet dated
25.03.2008. By thqsaid  filed under
Order 1 Rule 10({;2)4"r'j;{§€rV  mi  petitioner in this

Writ Petition.  'by   Petitioner had med

I.A.No.3  the respondent nol hemin against

respondents’-2 8Lt1d ‘3’ specific performance of the

_ay*eeLt.;r:_{1’1t’i of safe 0$.O3.1999.

‘2u. »A : «P¥cjtit;ij§3i1cr.VA:VCo;_1tended before the Court beknw that he had

from respondent no.1 by a registered

V sale ci§’:::a.1.;et.?:”.V'()8. 12.2003. He wanted to come on record as a

‘h The Court below has dismissed the application

that the dispute in the suit was as regards the

VT :’_4t:éX€:CiV;ttion of the sale ageement dated 05.03.1999 in favour of

” by defendants-2 and 3 (respondents-‘2 and 3 herein)

.. 3 ..

and for the purpose of establishing Whether such an agreement
had in fact taken place and whether the plaintifi’ was for

a decree of specific performance of the

hexein was not a necessary party go» be as’ ad:

plaintifli In the cireumstancesgtheee T

rejected.

3. Counsel appeariog for that the
plainfifi ~– Iespondentv A have title to the
property and it is. “owner of the same.
He contends has sold the
propertyvifl under a regstered sale
deed dated eiemroze if the petitioner is not

imp£eaded”‘a,t Eeaef defeddant in the suit, his intezest will be

_ advefi:eely~ VV

of the petitioner is that he has purchased the

and that any decree to be passed in

V -V dfwill affect his tights over the suit property,

u have made an application to come on recozed as a

.’ defendant and not as a plainfifi’. Therefore, there is no merit in

‘d “‘tIie contention urged by the learned counsel for the petitioner.

, the Writ petition being devoid of merits is dismissed. It

.. 4 ..

is ncedinss to observe that the petitioner can make negrcssary

application to come on mcoxd as a defendant and van

applicafion is made, the (301111 below shall

merits and pass appnopriate orders. c_osts._I ” ” ‘-.1: . ‘

dgé

PKS