High Court Karnataka High Court

Sri G S Rajaram vs Sri G N Muralidhara on 17 June, 2009

Karnataka High Court
Sri G S Rajaram vs Sri G N Muralidhara on 17 June, 2009
Author: Dr.K.Bhakthavatsala
1

W' THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 17th DAY OF' JUNE 2009'  Q

BEFORE

THE HOINVBLE Dr. JUSTICE K, .BHAKT.ié§AvA5§fsALA_'_A.V  

MISC. CIVIL No.E1 'I%T'Q[:_?_;§'.'n~'3::'9'--'~_   « _ _
IN REGULAR FIRST AP:-@1513 N5} '1..16:? ;2u¢SV..'::I5A;gH1 :3
BETWEEN:     V'
1. SI1'.G.S.F.'aja1'am,

Sf ojate Sriztxivasa Iyengar, .
Aged. abeut 60 years,   _  '

2. Smt.Vc:c1avaJJi,     
     ~
Aged about  " '

3. sm:.p,c.aanakam¢;:.,%%%A} _ 
W/(Mate: P.€3.LS1§niVasai3.,' .-- "
Aged about 73'-yesxs, 

  rj_§i;Nr;1.V2  5th ('3' 

tsiaflgshwaraia, _ ._
Baagaaora-3*;v..__ =    ...APPELLAN'I'S

 »,__.{vBy M}  Adm.)



   G;'N...Mfi1ra1z'dhara,

" _S}.-:V>'.1.at{é G.R.Nagappa,
*~Ag¥I FIoor,._ " "

 Po01_§:33;¥snsion,'
Baxzgiglorc-3.  _ ...RESPONDEN'{'S

. '[ *.'1;i3is_v»'l'x3I§.s:r;:'*--aCivi1 is filed ul 3.151 of C96: praying to permit the
appellafits 'izq f;1é.,_1;ht; aforesaid appeal challexzging the impugned oxticr
1aas§;3cti.__z}:.1  3.997, ::1t.16.'?'.2008 in the: interest of justice &

 «equity.

This.  Civil coming on for orders, this (iay, the Court made

ORDER

A’ Heard 011 Misc. Civil zsrowox 2009.

2. The appeiiants claim that they are impieadmg applicants in

Q.S.No.8800/199′? on thc file of XXII Add}. City Civii Judge at
f
E

:\M_Vfl I

Bangalore city. The appellants have challenged the impugned
Judgment and Decree dated 16.07.2008 made in the abiiue P’°\rtition
suit. The suit has been decreeé for partition and sepa;eLte:Vpo:s$.e’s$ion of

the pIai1:1tifi’s 1;’ 5th share. The appellants have keoupy

of the impleading application filed underflrder fa of

the ‘i’r1a.1 Court. The counsel who Waee J

appficant before the Trial Court swore” to stafing that
the Trial Comt did not postthe ap1§1iea1:ioI1_t”or hearing and
apaxt fimn that he was stroke and still, he

is bedaiécien and he couid 1;:-:.’;tV~:3;ttenf.1 22.05.2006.

3. in of apgfyeilants are permitted to challenge
the impugneei gmt:¥.gfi1ezii:.V atiii….’44i:)eeI*ee. Accoxdingly, Misc. Civi}

No.970/’;?C§O9 is .»..utmo1;e V”
“-$.. ?Foet’ for admission, next week.

Sd/–e
Judge

*–1m~.:*”