IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 17" DAY of »FEB!2.UAR*:.5:'2.£§'i'0V".,V
BEFORE A
THE HON'BLE MR.JusTIC.£§_RAv1 MA«LI:I:l§.{!AT.33~f
WRIT PETITION aN'C:r."13'4f"1::'OE:.2~€3Q.$('§3M-CPC)
BETWEEN; H % '
Syed WazII :. " ' ..
S/O Abvd.I.TI.I.O,i~f'£ussa:3'I:;S.ab--»._
Aged about S8;»yea':s, ,
Ret1red__ POE I ce. :2! I C o>n'S--tTa"b--Ee, '
Door No-.237, 1"*_Ni'aOjm_, ~
Chamaraj'pe_t;T V . =
Banga£_Ore --~"S€_3O 01-8.
A.ND;i_'
_..._......».
NOor"}':ahaBegam
' .. VOW/ofidohammed Shariff
_ Aged about 60 years.
Aslampasha,
7 S/o Mohammed Shariff
Aged about 40 years.
...PETITIONER
I_A(f3\/r/5:71;-3.:Geetha"C[V';"?or Sr? B.K.Manjunath,
'Adyoca_te.s.)._
» 1"--»iéiVoiavagriagha!_|i Hobii,
' ._r.KO'."§§§_.e'I'F3:'Tva:i~uk. ...RESPONDENTS
6 –R7–” Sgerxged)
Wpassed by the Civii Judge (Sr.Dn.) Madhugiri on I.A.No..4 in
V O.S.l\£o.91/01 dated 09.04.2008 vide Annexure~E.
3. Javid Pasha
S/o Mohammed Shariff
Aged about 38 years.
4. Yekbai Pasha
S/o Mohammed Shariff 1
Major.
5. Shamsad
D/o Mohammed Shariff
Aged about 36 years,
6. Shahin ”
D/o Mohammed Shar_ifVf”
Aged about .33; .years.
Au are aj::’si’d.i__ng._..i.r5_ Doe;
1\£o._3/.22,Mauraf5p;a.._Bi~:f§;iV<.v' "
Nandi Du'rgia, Ro'ad, _ _ «
Ban'ga|'–ore- '
7. Venkaut”a..ran3aia_h0VV: ”
S,/0. \/en k”aii_ashyam’aprja
.Ai~gedi”about 60. years,
“‘Resi»-o”ing’ at Kodiaihaiii,
(Biyafisri I.<§_§l<
:0' This Writ Petition is filed under Articies 226 & 227 of
the Constitution of India praying to set aside the order
e ./es
-4-
deceased Abdul Kareem was not married he had _4n..o_i*-l.4eg_ai
heirs. He, therefore defends the impugned ord_er:.” f
4. Heard both counsels.
5. The trial Court whiie rejec*t_i’ng the.a*p.piicV&§:ti@Vn”~
came to the conclusion En” nthie,j’earEier”‘ suit
O.S.No.22/1997 the said._Abdru’E””Kasf§ei’r2_._hadconsented for
the decree. Hence, there’ iss_’no’fQfv’b’r_inging the LRS
on record. Itifurtheri; canigg t¢Q”«..}Ch,3v« conclusion that the
presentapfb’lif’cat_ion.i::’i.s’fi.l4ed.r_to dradffon the proceedings.
6. if in support ‘application for impleadment it
is stated_.that t»he”firobosed defendants are the legal heirs
E”‘dece’a_$ed Kareem. The affidavit would
is a semblance of a right which the
probosed’ ‘defendants seek to agitate before the Court. By
:”allQwing’»«- the apphcation the rights or otherwise of the
.5’res’;.*ohdents~defendants would not be affected in any
..manner.
<»<€/Kr-~