High Court Karnataka High Court

Sunanda Devi vs The Bajagoli Service Co-Op. … on 13 October, 2011

Karnataka High Court
Sunanda Devi vs The Bajagoli Service Co-Op. … on 13 October, 2011
Author: Ajit J Gunjal
IN" THE HIGH COURT OF KARNA'I'A.KA AT BANGALORE

DATED THIS THE 1311? DAY OF OCTOBER 20} 1_

BEFORE

THE HON'BLE MR. JUSTICE AJIT J.G§£>:?i§35LI;.'   »

'R.S.A. N0.24O9__,/.2Q_1() git;  %

BE I W EZEN :

Sunanda Devi,

I} /' 0. P21dn121Ve1€:hiamm21,

Age : '74» yea:1*s,  
residing at Mada}: Vilizlgcs, T
Karkala Taiuk, ' 'M _j " "   
Udupi District. a5'74 1Q_4,   '

[By Sr1.?§;7§i';V' ACE.)  ' "

AN1)L ;

1, The 133,} agoii 'Serv'i::b{§"*C€55{>p.
S0(:iei:yL'~--Ltd., -_  
R;ep:°,eser1tes:d.V  its Se<:'r€:t.21ry,
._'i;f;:N<3__, :«'3_& Bzijagaii;
. Karkrgfiigifalzikg

A  «fiititipi'T}'i.3fI1*--i<:t A 574 104,

2; .A  Rzaxzimjj  Hegggie,
 /' {)..«}7'&id ina,2ra'(.%';.£a1;m..:32a.,
Age: Exiajgrg :'es"-aiding at

V n ,LN21¥;:<3:3rag:.:é.é'z: P§::::'::s;<;%.

, _ ';'%';:2rz'2{2z"2-a. 3-"Y§§é?ig§;;§i':3
' ' Eiéiréaazk-2 'i"a§§u§<<..
{Edupi £}is'{:*§<:t:~5?4 EG4,

  V    }.APpE:.LANT

, , aRESPC}F€E}EI.?'~§'§'S

{By Sri.K.Char1dranath Ariga, Adv. for C /R)



"F2115; R.KS.1-\. is fiieci under S<3<:i:ior1 100 of Ccyéiejof
Civil Procedure aga.inst the Judgment and I3e<:re<:~.;iai,e:i

28.07.2010

passed in R.A.No.237/2005 on ;§:.13._e4’»f.i’1′<3 ;r)Vf ..

the Presiding officer, Fast Track Cm1.:'t-,"

dismissing the appeai and confirming th_e”‘~=.j11dgn1erit–«

and I)ecree daix-ad 7.7.2003 passed…in__O.S;Nt5′.’f3§3}9/’E-39_pr:_

the file of the 1% C1’viEJudge: (Jr.§:)n.]_, £{ar’E;a};1;.__”

This RKSA. coming on_f(_)r adm£S’sion, fl9i.is v’de:3,§’:/jglic

Court delivered the f0i10wi1’1g:_ ”

JUDGNEENT
Plaintiff is in apfigéal q1jiés:1{Ao’1fi_;1.§’~{.he jtldigfhent and
decree: passed by the well as the

Warned

2V.” ‘1’i1_e Suit for passession and

mesne p1′()f1i*{S ext}:-1 t’>’th_%:’.t? consequential reliefs an the

«.gr0’i1fidi,.%–t.hai. the sV£:1i’t’Vsc:hedL:Ee prcyperéy was ailotifid is

i::.1 ‘ é’,.hé:j,:…. family par*{i%;.i:m. Ii; fin’ héil” case $12135. ‘U223

Sajistié prm” mf §.’§€3ff3″.I’}d&iI1E §\E<:=.§

" -'~__ –anii '%.§:v:–:E:' is €'.7idf3'{1{T.'€;':C§; by 21 E€':a:E§{f? £i{:?E?€§, F%§.;’§ ifimi fiéatzi 21 s§ui’i:. §{3§’ aé};€;%<;"::':::m:'-'::':<£: 23$ :~;:g_':%§.:'2a*-s'é.

.. .,V:i.é§%3:1§§a3;1's Nix} aria? 'ihér ssziéai 312%': has besn dectreaeaé 10

which she was not a party. Hence. the said }jL1dgm&:1t

M 3 _
and decrree: c;t:bt.e1ined by the gaid d(-)f<'3I1dEH1t. as agairist;

defendant; N0} is not. binding on her. Ir;…___the

<;:ir<:L1m$t.anc:€:s, the present suit is filed fer the a'f6);:*.é'$;§i%d

reliefs.

3. Defendants E and 2 entiired

contested the proceedings. I”)ef:’1::(,§.,:

contends that in 21 fami3y”-…partition,_ “‘:._;s’01q£;’du1€

property has been aiiqtted tQ..13is”»s}1a;”e &1’1″iC§’v7._B§VA.Ss§(‘.}’1€(31L11€
has been allotiied to pv:1a§11t’iff. It is ease
their C0I1tef1tI’Qi:1 J[hatithé girtifierty on which a.

bL1i1di’ag xlvégés-.,__1<:21Sed in "favour of defendant
$30.1 e111d~..t.he said 1':«ihc:iu with the building has been
a11QLjt£§(i.LAt;o thé' fiiaire 5f the 2"" dtzfendant.

4'; fBE’.’E’:._ the Courts; beéimxz hzawés. {3{}II{3111″‘E'{“‘£’:E’,E:J fcmzd

if’§f:L’éT.%,’_§’ . “E’§°:””~$§?h§2’iiéw1§e pr<}pam:y has "@5632 z:E§0ifi€,<:=.c.': :30 'size

p§zi€.r:t§§§ ézfaéi s.:°’Ey has beer: ::1§.§(}E1L€E€i is

1::§'”i.;€..ESE?{§i2′:{fi§’E{§.E§.E’§§L. E-Eegzattis, ‘é:§3;:7: C;é:§€::=”-5£’.E{}Z’1 :3? ‘£216 j;31a§_z2.i;.i.:?”%”

l;>.’E2:§.::éi1″:g 99.52:-se:s§si0:2 as; w’e3};§. 22.55 znaasm-3 prfif;.s {:3.§1d

V i*e:1diiic)n of accounts do net arise, I do not find any

-subs1′.a11i’.ia} quesI:i<):r1 of law for c<)nss'ic1er21I:i<3n in thiss
appeal.

Appeal st.2mr::1s dismissed.

Si’S