High Court Karnataka High Court

Sri R M Mune Gowda vs Sri Malige Ramaiah on 13 March, 2008

Karnataka High Court
Sri R M Mune Gowda vs Sri Malige Ramaiah on 13 March, 2008
Author: H.G.Ramesh


E
W.P.NO.147/2008
II! THE HIGH 001333!’ 013′ KARNATAKA A1′ 8ANGALORE
DATED THIS 11-13 13″‘ DAY OF MARCH 2008

BEFORE

mm Hoxram uxwmw rm. % ; f

W.P. N0. 14713008 {Gha1;._.(;_§?__(;)
nmwnsn: ‘

SR1 R M Mum: GOWDA

s/0 R MUNESHAMAPPA

AGED ABOUT 45 YEARS

R/AT DODDAMARALI VILLAGE H A
NANDI HOBLI I , V ‘
CHICKBALLAPUR TALUK .% _ ; AA PETITIONER

(BY SM’? HEMALEKHA R. KU.LK_§.RVNI;–.A
FOR SR1. G B SI-~§AS.’i_’RY§.: Apvg, – ~

ARI):

SR1MALiGEMRAMa.}AH1.:;;v_ _ _

sxo LATE:’MAL1’GET5BYR£§PPA”._”

AGED ABQuT.’s.sY’E2;Rs’V% – .

R/AT’ DOD¥£>_AMARALI ar2LLAc,_E, ‘

NANDIHOBLE, _

CHICKBALLAFUR TALUK ‘ RESPONDENF

_{BY Sam S~VARAbfi.I§AJAN, ADV.)

.A ‘~.’i’1~i1é5.w;F.«–._VF11,ED UNDER ARTICLE 227 OF THE

VCONS’FIT’U’FlOf*E GF ENDIA PRAYING TO QUASH THE ORDER DT.

19′;10;-fi0{)7~I¢N._{3.£§.’ND.Q’?{)/2003 ON THE FILE OF THE ADDI…
CIVIL JDUGE j'{Jft.DN), AT DEVANAHALLI, PRODUCED AT

ANNE)iURE~A_v,AND ALLOWING I.A.NO.9 PRODUCED AS
‘?RAYED mg.

H * =*1fH1:~§”w§> COMING on FOR PRELIMINARY HEARING IN *3′
GROUP THIS DAY, THE COURT MADE THE FOLLOWING:

W.P.NO.147/2008

OEDER

This writ pefition by the plailltiff is

again’ st an interlocutory order dated

passed by the trial’ Court ~–~ the COl.jiI’f”0f V

Civil Judge (Jr.Dn), Devaxxahanq the” §uit «.

C).S.No.270/2003 rejecting VjI~.;§{1~:a.9$%
petitioner/p1aint;ifi’ under 1 for
Withdrawal of the suit suit.

2. I have for
the parties order at
_ (‘}:;’=191VVVV’c§;;I1sidcrat:ioI1 of the

matter, pleaded by the pla-intifi’

does nrgt-vfall of Sub-Rule 3 of Rule 1

“” It is relevant to refer to the

réngimgig of the trial Court in rejectln’ g

;.A.Nd,9: %

% . Vf.11…”~.§tzb-Rude 3 ofOrder 23 Rule 1 of cpc
« = asfollawsr

[3] W’heretheCaurtissat1’sfied,—-
[ca] thatasuitmustfailbyreasonof

‘W

leaifre” A the suit is that
‘A have filed a partition
court and to avoid
‘V decisions and also

” withdraw the suit with at liberty tofile
suit. By virtue of the abave pmvision
F and also reasons stated herein above, I am

3
W.P.NO.14′?/2008

some formal defect, or
[b] that there are sufiicient grounds for V
allowing the pzamtgg to institute a fresh
suitfor the subject ofa suit orpart of a-§__
:2: may, on such terms as it l ‘V
the plaint§fl”perrm’ssion_.tq l * A ll
such suit or such pwt
liberty to institute gs:

the subject A such
Pe1nzis.=;’iofi;.£$f tlie on its
fan: by
it should be
grant’ igetzzge the suit. As pointed
abqve, by the plctz’nt§t)”

muzzipzicizy ofsuits, he should M permitted

W