IN THE HIGH COURT or ' " "'
cmcurr amen arr nnanwgp"-.._ ' L"
DATED 1'1-us THE 1313 1>.4a.'¢;':"'%¢'$"1'«*"_'1~':'<3V\r"'31s&B-{E:_':I»€.--T_
3m?oam V._
THE HOWBLE naR.JUsTr=cf£-- MQELAEI fiavbbf
WRIT PE'!'!TIO!§"' BE"1"<: 3ji§a3 03942008"
BETW SEN
1
SEE' :c§§§.ENi§A3AsAPPA '.rs,5AH;aNTHAPPA JAVALI
49,'t'"EA.RS,
"O{}CV¥'{¢I3.RiCU'LT'URE Mi) BUSINESS
: ' R[Cv.1 3.U:§ 'WAND, HOSPET
" AM):
1
, RUDi2A15i?A ' ~~"MAI*iANTHAPPA JAVALI S10
'VMAHANTAPPA JAVALI
AGED :46 YEARS
OCC ACFHCULTURE AND I-3US§NESS
OPP BUS STAND , HOSPET
PETITIONERS
'Sh: HEMANT R CHANBANGOUDAR )
SR1 KALMATAPPA MAHANTHAPPA JAVALI
S] O MAHANTAPPA J
AGE MAJOR, OCC AG~Ri AND BUSINESS
Rjtf) OPP BUS STAND HOSPET
ifik
wi/"
2, Indisputabiy, the suit insfitutfsd I :_:i:1s.e
I'€S§OI1d€fltS I and 2 against the pcfifiofiém '
respondents 3 and 4 is for mzidifififi "of
partnership finn under the
also is not in ciispute that j fiéiriifion
scpazate: possession was institiitéfi 1′ ¥:V$f,%L-};>eQ’t§.oi:§éx’s’VVil and 2 as
against respondentsd; VA not against the
paxfilership V” ivfien fructified into
judgment in RFA 43412008 is
peI1éS%1g’}”h¢’. petitioner filed I.A.9 under
Sec. proceedings in the suit until
dispasal of on the premise that the decision
AiI1 ‘L’–i:I’::’1t=::,.js213’1: ._an6 §}ié decision at” this court in RFA would
other. in the afidavit aocompanying the
étp;’§}icafi§§’9;–.Vr;5;cept for rstafing that all the parties in the
prcse’;::¢.vt°;311it are bound by the judgment and decree to be
A ‘ _ ‘ in RFA, did not point out as to how the partnership
– 3″‘ zespondent would be bound by the judgment and
decree. Admittedly, cause of action for both the suits are
distinct and separate. So also it is not shown
fijsfik
£:~j’V
%w\*
whe% issues framed in bath the suits
which would leaci to recording of ‘i.wc.a–. o11
identical issues between the pam’»”‘es:;’_’_’ icrf
relevant matexial facts,the uiaiivéeurt by_thcV . L’
zejected the IA.
3. Havigcpg i¢y¢i1':;:1p11gne:i, in my considered} be taken to the
findmgs,_V;§a,s§:;$?; arrived at by the trial
courfl, 1 T 2 .
ThcL§mt’pmitj on:_'”is,:Lae£:ozding1y rejected.
Sd/-»
Judge
” ,. €333′