W.P.NO. 38304-38306/2009
IN THE HIGH COURT OF KARNATAKA AT EANSALGRE
DATED THIS THE 17th DAY OF FEBRUARY 2010 'J
BEFORE
THE HONBLE Dr. JUSTICE K. BHAKIIIAVATSIAIA '
WRIT PETITION No.38304w38306/9.009{C%M~C"PC}- 7
BEIWEENI
1. TI-HMMANNA
S/O LATE SHELLAPPA @ ='SI_IELIIAJJA'-
AGED SIYEARS ~ 'I ; -
HINDU .
R/A LAKKAVANAHALLI '
GOWDAGERE ,
TUMKUR DIST. »
2. SRI
S/O THIMMANANA
AGED BSYEARS " "
HINDU, ' _
R/A LAKKAWAIIAHIALI,I"
GOWDAGEREHOBLI '
'i?ALU'K "' _____ -A
'TLIMI:UR"IDIST_
3. 'SRI.._GIRISInI "
S/'--0."U, '
--« R/A LAKKAVVANAHALLI
' _'~GOVJDAGERE HOBLI
- *S1I2ATALUI:
-- TUMKUR DIST. PE'm'mERS
V. V ' ~ A . [113-§,IiE'$i'i'.[H.Kax1tharaj, Aév.
for M/ S. NISARGA LAW ASSOCIATES}
W.P.NO.38304~38306/2009
E. THMMAKKA
D /0 LATE SHELLAPPA @ SHELLAJJA
AGED 68 YEARS
W/O DODDEGOWDA : '
YERAVARAHALLX
GOWDAGERE HOBLI
-SIRA TALUK
2. CHINNAGIRIYAPPA _
S / O LATE SHELLAPPA .
AGED 58 YEARS
3. SR": CI-EANDRAPPA» . '
S/O LATE SI-IEI,<I,;z3'L!_'?Ii-'X
AGED 55 . "
4. SR1 RAMANNA,
S/O LATE' "
AGED 53 YEARS-[
5. SR1 CHINNAPPA ' _
S/O LATE SH-ELLAPP_A'._ '
AGEDS1 yEARS -
6." MAS'1'ER"'N"ARAYANA
7..AS,';O"C}iI~NNAPPA
AGED 9
Mme-R, REPQ--BY HES FATHER
. RESE?QN1)EN'F='NO.5
' " SR1 Goi/*13§éDApPA
' ..jAS/OLATE MUDLAPPA
_ AGED .-41 YEARS
31.
14.
SR1 SI-HVANNA
S / O LATE MUDLAPPA
AGED 41 YEARS
SR1 KRISHNAPPA
S / O LATE CPHNNAGIRIYAPPA
AGED 49 YEARS
SRLKANTHAPPA,
W.P.NO.38304--38306/2009
S / O.LATE CHENNAGIREYAPPA, _
AGED ABOUT 46 YEARS.
SR1 MUDALAGIRIYAPPA _
S /0 LATE GOVINDAPPA.
AGED 31 YEARS
SR1 VENKATESH '
S/0 CHANDRAPl?'A.._V _
AGED 27 . -
SR1 MAHESHV '7
S/O ci~IA5~I'D'RAPPA '£2: " ,
AGED 2-<L_YEARs' v
MASTER SATESSH ' A
S/O GOVINDPKPPAV _
AGED 3.'-SWEARSV-, ' "
REP. ,_B'2<' HIS E_<'A'I'HER.. _____ <4 .
AND GUARDIAN
"'1R1:* NATURAL GUARDIAN
A _R:j<;Sv;§Q'ND1«:NT No.8
16. MASTER MADHU
S / O SHIVANNA
AGED 9 YEARS
REP. BY HIS FATHER
AND NATURAL GUARDIAN
RESPONDENT NO.8
17. MASTER PRAHALLAD
S / O KRISHNAPPA
AGED 13 YEARS
REP. BY HIS FATHER
AND NATURAL GUARDIAN
RESPONDENT N09
18. MASTER PRAKASH
S / O KRESHNAPPA
AGED 11 YEARS
REP. BY HIS FATHER
W.P. NO. 38304$«~38306/2009
AND NATURAL GUARDIAN. A
RESPONDENT No.9 _
19. MAsTER’A’KI’RA,r\fi:, _
S/O KAI€’I’HAPPA-“_
AGED 13’YEARS.
REP. BY HIS FATH’;«:R’~«f’-
AND NATURAL c;UA1″>.DL4;N«..\
RESPQNDENT No,_10′
20;, 1\/iAST’ETR”B’£-EAEQATH
/.0 “;:AN.iI}LApPA
AGED 7
BY HIS;-“LEATHER
AND”-NATE: PAZ; GUARDKAN
‘ . RESPONDENT NO.10
.:.’REslP’oNb-ENTS 2 TO 20
-» _ R-./A-LAKKAVVANAHALL1.
‘- x3_o\2vm3G1a:RE HOBLI,
W.P.NO.38304–38306/2009
SIRA TALUK.
TUMKUR DIST. RESPONDENTS
(By Sri. HARISH H V, ADV. FOR C/R-1}
This Writ Petition is filed under Articie 1 ”
Constitution of India, praying to quash Ann.-.E.,__i;§ie*–._or(ier ” –,
dt.8.12.2009 on i.A.No.I passed by the.:E’Ii~-Addli. -Judgefl.
Turnkur in R.A.No.43/2008 8: allow 1.A.No;i and * A V
This Writ Petition coming on _foij pre1ir_o1n.ary V
day, the Court made the foilowingzw _v _
ORDER ‘
The petitioners/appellantsziiri on the file of
H1 Additional District Judge, Tuziilhir, isioefljxre’ tins ‘:’Court praying
for quashing 1;i1ei”o:d§:;i’ 0’8..hI’2t2\’JO’9″p’assed on I.A.No.X in the
appeal at Ar111e’xure_ V i
2. Learned ieo1;nseVi’v–.for the petitioners submits that the
>v in V’O;S;i’v’o.22/2008 for declaration. partition
and Vfseparateiv’-v.§;§os’se:ssi:on. Buring the pendency of suit in
petitioners had the benefit of stay of
_t}’–ii_dgment a1id””;}.’3eeree in O.S.No.313/1989. But the suit in
Was dismissed. Therefore, the petitioners have
‘ii~1e§i’i’.”apd1;)ea1 in R.A.No.43/2008. Aiong with the appeai, the