1.
WP N(3.§21§1,f2€){}'?'
: Z :
IN THE HIGH COURT GP' KARNATAKA
CIRCUIT BENGH AT DHARWAD ' V
DATED THIS THE 1ST DAY 01? APR3.L~~2_§_j§9~,,,/.11: "
EEFORER
THE HGPFBLE MR.J¥.,%fl§CE«AJf'1'J.G¥}f§;L5§L A'
WRIT PETITIQN No. 2Qo?"'{rJymP¢}:§
BETWE-EN:
Slmita, _
W] 0 aJ1'11I1a_,ppa D.'«m:;t*',«
Age:2§ y€:ai\$.,_. ' g « A
O¢c:I~§Q:1sci3L§)}.C?_ and V
R/0 i9?a11:ié*x{ga:oi:«-5C§1';%f)-9%. _
Ta19k=Rfiiafii».% Dk=Si='P3éigat1m-
Lfiiswatjzg' » fl
/ 0 Jiiaziappa
Ag&.:12 yéazfs,
°'Q_€C:i3tudent;"' ----------
Rf»; Nalndagaon-591304,
' "V _T'::21>1ikV:4A?:hani, }f)is15;:Be3lga12m.
Kt1:;:1';'}'__Iir2i?€:3t3i,
'oi Jinnappa Daxur,
Age;:9 years,
C}c:c:Stuéent,
I L" «. R / 0 Nanciagaon-59 1304,
' -- ..='Ta1u}«:;At11a11i, Exist; Beigaum.
Chandmkant,
53/ 0 Jimaapya fiaxur,
Ag&: 12 years,
Occfituéent,
R] 0 PsIa:1<:iagaon--:'T:§ 1304»,
WP N0. E215E,1'2OO7
1 2 :
TaIuk:AthaJ:1i, Distfielgaum.
Petitioners 2 to 4 am minors
By their guardian petitioner NC). 1 __ __ _
Smt.Sm1ita W/0 Jinnappa Darmr. ..;'P§:titio11ers -- _
(By Sri.B.S.Kamate, Adv.)
AND: I
3. Sh§i.Ananda Hanamanf»J§3a&hav fiéltfl,
Age:61 yeais, Occ:AgI'icu1tfi3:¢,' _
R/0 Nandagao3:1~591304,_-------~ _ "
':"*a:uk:Athani, Dis1;; Bg1ga.;um_.V ..
2. Shri.Jin_nappa Satteppa Darth",
Age:37 yea;'S,V_{)cc;:'Agfieu3turé,._ '
R/0 NanVdag;;m»5=913o4',
Taluk:AIha1§L£}ist:Beig3u1n: , ...Resp0ncients
{By .
(3,[)c:sai_, "A.cz_1.?;&'s for R1,
R-:2. sad) ' V * '-
& }§#€£iti0n«iE§"f"1ied under Articles 226 and 227 cf the
»*f3<31:;~s.tii:§1ti;::'V<3:E7 India praying to quash the impugned order
.Qij_ ,¥2'&* V--'?+_."}'_'_,2(}(}'}" passed by the iearfied Civil Judge
{Sr}'£)x1.)V'Af£_1ani;;in 0.8.910. 1 18/ 2005 produced at Ann&xure~»F'
a11d__etc.,_ . * '
petitiem. coming {:11 for pm}3m.ina1*§; hes}:-izzg in 'B'
H K .::grm1_p, this day, the Court made: the following:
ORQPZIR
The 1" responciezut hare is the piaizitiff. The 2*"
respondent is the defsndant in a suit ftltzd by the 13'
raspmfzfittnig for anfomamant of agreement be 8311. Duriztag the
%
WP N€3,12l51/2067
Obviously, the scope of £116: suit cannot be enlarged
for partition 01; the gmund that the appficant}. _
a deems: for partitslari and sepazate possessizmdf
Ixacidexitaiiy, it is also £0 be noticed iihat’ er ‘lass;
a consent decree.
4. Having perused the <':»1'cicV1'*,~.V_I'&V'.*:fi§1 View
that the question of V of the
p€fif3:C3I}€I'S-Elp})1iC3I1tS to for specific
performance df3fit;:;.._1r,33:;t afisef rejected.
5. §t :§s épeiz f<§1*'§}15_»Tpcf£§iti§§z1ers to wonrk out their remvtzstlies
élsewhgm. ' L
sax-
JUDGE
2*’-9