High Court Karnataka High Court

Sri Jayanth Naik vs Sri Balakrishna N Shetty on 26 November, 2009

Karnataka High Court
Sri Jayanth Naik vs Sri Balakrishna N Shetty on 26 November, 2009
Author: Dr.K.Bhakthavatsala
IN "1_'1-«:12 HIGH comm' or mRNA'1'A1<A AT BAN GALORE
DA'I'E£') THIS THE 26TH DAY OF N()VI?3MBER 
BEFORE 2 2

THE HONBLE DR. JUSTICE K. 3

WRIT I-'I13'I"I'1'1 ON NO.33033 /;;o09"4((;;z\/i:,§:i%c;--.: "    4'
BETVVEEN 2 2

Sri Jayanth Naik.

Agaz 32 years.

S/0 C1"1a1"1du Naik,

R/a Pakkammane.

Perdoor Village. _ . .--  __

Udupi Taluk <31 DiS1'.rict:.* V   *  2'  I .2 2  Petitiorler

[By Sff K Pra.sad_  'pet-.;4i.:§;n¢r;:'WV'

 . . ' . ..

Sri Balakrishna N Sht¥'iL3I.._»  ._ __ --

S/0 late Sri K'Na;fay"ana'Si1.<:i§Ly.7- 

Age: 77 Years.   V' 

R/at 5454. .2 V   

Near S".I"'i Azjmzith21paci~ma1i21b11'3 Tempie.

Ldwcr Car} "S1r<§e'L_ Perddmx. .... .. v

Pe.1'do"orPE)st.,"'  2 

Udtuj; Té£Euk and :Dié;'n.'_ic1:. Rc:sp0nd{--:n1:'

'E'his-it \{Vii1. .Pxet.i£i0r1 is filed under Articties 226 {it 227 01' the

H""C:G}'}$"'if.if.L1t.iOfl India. praying 1.0 quash the order dzxtecl 21.8.2009

{ =rejcci,i1"igT2;'I-.._A--II flied by the petitioraer in O S No.13?/2007 by the Pr}.

  "=Ci'viE"J1::d.g€.5(Jr. I)i'«.«'r1.). Uciupi as per AI1I1(3X11F€*A. by allowing the said
 W._VIV.A.~.I--I flied by U16? pc.UI:.i0ner.



This Petition coniing on for pre1in1ir1ai"y hearing; this day. the
Court. made the following: -

ORDER

The pet.itior1e1*/defenciaint, in O S N0..i’3’7,/2067 oit “tfij(% Eiiilooi’ Pr} ‘

r .

Civil Jtzdge (Jr. Diva.) at Udtipi, is befo’r<-? Co't1_r'i'.. })'E'£1'iv?i"n1ITt§E?"KITOI'

quashing the order passed on iV.;'\;'.H'~..Vi11 the aa_b(5t.¢e4's3é}tit'i…Suit atg,'

AI11'1t'X1.1I'€'-A.

2. Learned C9’4\I¢$e1 ;ft)i~”” ivhtiubinits that the
petit’i01ier is a defendant / Exec1.1t.ive
Officer, Sri i?crdt)b1jf:’Ar Devaru T eniplc. Udupi.
Therofore, tinder Order 1 Rule 10(2) r/w
Section E51 E-1I’1’CJt= i:E’:C..:1;.-iiinplead the said Exe:c:1it’.ive Officer
the as doi’t’:;3,(V,_VI_V.’§1Vi:it. in the suit. but the trizaii Court erred
H iiiii

.’3.”5T.’_”i*..e>. ‘re.S’p,Q1iii’c%ii.t E1213 tiled 21 suit ag21.inst the present” pL”‘.1,i[i()I’1f,’.I’

C}E£_i1″11.IY1§;’_{“”‘.*_,;”}.’c1i.’V’.1Ti’*?”‘:iS the permanent tenam of the suit schedttie

?1′:(}§)€’£’1Y,_«E1E”ldV’i’:hEf 1.)r’essei’1t pe:titioner/ defei1dz’:mt’. is a te11z1mt_ under him.

“The ‘i”eé13:’ide1’it, has fiied :1 Suit, ft

possczsssioii, 211’I’€E11″S of rent. and