IN THE} BEGH COURT OF KARNATAKA AT BAN
DATED THIS THE 20th SAY OF' APRIL 2{3c'3'§ "
BEFORE
THE HQNBLE Mr. JUSTICE'B.«S.i?ATif; '
'WRIT PETITEON No. 7: OF émja iG;x»:{<::é_<;,*; = V'
SETWEENI
1.
Sri. Narasimhammfiiy A
8/0. Latc Apparma, _
Aged about 45 years,
Working for tbs: Bangaiérc S1-1r@'Ca"iv_ '
No.32/33, Krishna;2ajend1wa»--Roa;i,
Opp. Va11i_.Vi.1a.t%js&i.1-{€.1s;}iLc;1, 3 V '
Bangaloré -- _;360"{L*f}2 '
Sri. :§.A.Na1-ayaxiaswaxny ;
S/0. Latc._Appa1:§na "
Aged about 33"Vye'ars,_ V
R€Sidi1'}gLa1i Kfinetghfitiz-X Village,'
Ko3?i3$~}1atta'PQst', scddabaiiapm Tamk,
" .c
I:3é_..i:;g;3.1;):*e Dis
' ._'Vi-'[0. 'Lea';_t€__ A
Aged abo1:1_t?6 years,
R::'3id'i:1g'eit Konaghatta Village,
Eianéaghatta Post, Doddabaiiapur Taluk,
"Ba:1ga'}ore District
x(Bc_§:;1efit of Senior Citiznenship not Claimed)
5Smt. Krishnapiya
8/ 0. Late Apparzna,
Aged about 56 years,
Residing at Konaghatta Vzliage,
Koaaghatta Post, Dodciaballapur Taluk,
Bangalore District
{Sr}. K. Ramesh, Advocate)
AND:
1.
(S11. mjaya<M' N.
Nagaiatha for" R1}
. Sri. Rmnachanfira
Srl. Raghunandhan
S / 0. Late Appanna, .
Aged about 43. years, 2
Residing at Konaghatta V111ag{_:,". _ K ' ~
Konaghatta Post, Dodtia,ba11apt1ii'§'a}"uk,
Bangalore District " " 3 if V
S / 0. Late Appaima, _
Aged a13u.t--'5'v14yAé;a;?s;v j __ ' ,
Residmg at Kg3i1agImtt&T§f111¢:gC,
iicnaghattzi' P€>':3't; ; .D0d_da_ba11a.pu1f.?Taluk,
Bangz;L1ore"IZ}i$1:1'ic{;" " _
RESPONDENTS
Qkdvmate and Smt. SK.
Pétitiufl is filed under Articles 226 and
'=_2?"?"n.,o1' the -C:e:nstituti0n of India praying to call for
f€_d$Q_§1$ '$0.435/2002 pending on the file' of the
-- C0u1:*i:--.,' (if Judge:
' Do&<§,a,bal}apt;;;'Tperuse the same and set-aside the order
-dated " 1'3,1{3'.2Q{)8 allowing amendment appficaiion
" ~ w__t13rough f{._A. No.8 Vléfi Axmexure --» E.
anti JMFCL, at
{Sr.{)r3.)
%
This Writ Petition coming an for orders this d.é§.f§'.;
Court. 13.1;-xhde the foikmzingt
ORDER
iA–8 flied by the plaintiff seei<::ijr1g;:é3§1i:<=§':1di}%:1.'é1I..i?:'
plairst to incorporats an ,*2.1(;iciiti§:i':1_;':ii* at
paragarph-»8 stating as to how arose
for the suit, has b€:eii._._.'§e~'J_}<}'i}:.re§i» Court below.
Aggrieved by the same, prescfxt"iir:fit':VV-.;i;é'é:itin is filed
bythe
2. the Vifiamled Counsel for tha
petitiorxeré’ iibjection was filed tcs IA»-8 by
the flIT§i”d§§f6%id2i1f}§E’€)I}.:’i)9.iZ{}{}8, the Cieurt below has
*ct> ‘ ~:-glow appiication withaut considering
me abj€:§:ii.£)’1:t3.
3. ‘~v[fi}$Ig5i’§.V”63 heard the learned 2013136} for the particas.
ijfuposed amendment is to the foilowirig effect:
“Add para 8(3): Piaintifl’ states that during 3.” wmk
of July, 2902 he has insisted and daznanded
fig
defendants for the paxtition of the schedule
properties by metee and bounds by cenveeiiig a
panchayath comprising the elders of the
defendants deeiined to partition the ~
properties ané aiso to gve 1/ seize”
piaintifi’. Defendants have
plaintiif has contracted inter~3’e.as’§,eA.ma1*1fiage ~_
is not entitled to get Qvelj fhe”‘:.sehedu1e ” ii
premises. The ekiers hayfe-.e1eQ advised them, but
the defendants, ‘have :1’_io’§.t0 their words.
Hence, plaintiff is eo1j1sf;:*ei.i:ied._:i’t:i’.j the suit for
partitioriif’ .
In p3ra{;fe.f}h~8eV5ef jéleintiff has pleaded that
the eeilee of aef.ier3::_ijfer’–. «suit erase on several dates
: during 1999i¥2Qe 2002. What the piaintiif intends
V’ “Le Adi} eia.borate”the contention taken in paragraphs
‘giafiaigraph-8(a). Thcsugh the Cotjrt below
wotiizi h_ave_?::een well advised if it had considered the
R””._e%:gjeetie1:si:’and passed an order, that by itself carmet
_ ‘:’¥’8V.vfr.§”_rit interference in exercise of writ jurisdiction, as in
my: Censidered view, there is no faiiure of justice in the
facts and cirzzumsmrxttes of this case. In addition,’
that mere is nothing to indicaie from {ha ordere§3i’:<é£::…'Ij}iaf %
the first defenéant was presexizt before 1;.,».::. "
argued in support of the objecii;)ns.. .'
matter was heard on IA No.83
In that View of "it:/['.A:§.$"1;nnecessa;y to
interfere with time, 0r(:ie,–;* iigéx No.8. Any
interference i the Proceedifig
which is_ Hence, this writ
petition ' % ' 1 – …_
Saif…
Iudgé