1 .
(By
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 16th DAY OF NOVEMBER} T.
BEFORE
THE HONTBLE MR.JUs'i:1cE-HQBIELALAPPA'
wp. N0. 5247*/2__007 '(G.«M'--cPCA)~""'7
Between:
ZERINA BEGAUM"'~._ _ _ ~
D/O LATE KAREEMTSEABE?
AGED ABOUT 45wY_Rs_ '
R/O X1 WARD, TAKKA:
HOSPET 5;8£3'20"?-_ ' '
BEJLL-Am
' 1} H TCHPETITIONER
AND 'A
as BASI{_}\ S3528 '
s*,I<:) P NANNE SAB
C R/()"T--DOOR NU159/A
_(..)L..D.4D'QOR NO 269,
H A. _"'vt_; 'wAAR£;., TAKKA STREET
A PfO_S.1?ET'583201
H_OS?_ET TALUK
" JJTECEASED BY LEGAL HEIRS
SM'? MEHABOOI3 BEE
W/O LATE P P BASHU SAB
AGECI) ABOUT 55 YRS
SENECURE, R/O DOOR NO159/A
6TH WARD, TAKKA STREET
HOSPET 583201
SMT KAMMARUN BEE
w/0 NAZIR SAB
D /0 LATE P BASHU
38 YRS, I-IOUSEWIFE J
%?./O MARIAMMANA HALLI
HOSPET TALUK 583201 '
1(C) SMT AKTAR BEE
NE}
_HOSr§Efr 58:39.0
w/0 N IQBAL
D/O LATE P BASHA SAB
35 YRS, HOUSEWIFE -
R/O HOSPET 583201 "
PRAJASAB A ._ V. 2
S/0 LATE PBASHA SAB ' "
AGED iAB<;;?-Ur .34-«YRS _ "
PR1\;AT'Lf_ E:M'£§LO4YE_E*',~._R;'Q'N0_ 159 /A
(am VWAZRLD, TAKKA~ST._REET
'=Lx'UM 1~"vA*'f-i%I'ii\/iA»SE3'V" h = '
D10 LA'1"3P.j,BA'S}§_A'«SAB
AGE.,D3_4 YRS1 "
_ 'R/0 13 M.) .159/A,"'WARD
I-I'OSPET"'S8,3H2O&J
i§;iJN.r BASHEERA
, "/'"o"1,,A'rE p BASHA SAB
. AG-ED 3f3"YRS
12/ o':_D;"No 159/A, TAKKA STREET
_;~;:0SP~ET 583201 RESPONDENTS
AA (By HANUMANTHAREDDY SAHUKAR, ADV FOR
R§«{‘.A} 85 (C) TO (F);
‘..v”S§«i;<v1cE ON 121(3) HELD SUFFECEENT)
{WELLS
THIS WP IS FILED UNDER ARTICLES 226 8; 2._2ii'7._OE«"
THE) CONSTITUTION OF' INDIA, PRAYING TO QUASI:I'[T_HE
IWUGNED ORDER PASSED BY THE CI1_vj"II;'~;3_LI..1j3_cs«.i"a'_,_,"«%_
IJRDN 82; JMF'C., I-IOSPET, IN M.C.NO~;.i1."/2O00e- OT,' '
18.1 1.2006 VIBE ANNEXURE–A.
THIS WP COMING ON FOR PI2E1iIfIv1iiNARY’~-I§IE'{II3III;Oi
IN ‘B’ GROUP THIS DAY, THE ‘COuRT’_..iIvI~AD.E:
FOLLOVVINGI»
O Rij’ _
In this writ petitien $27 of the
Constitution of India, question, the
OWL’-I’ dat€d2_”1i5i*A:’1:Iii”f2CiiQ6,€ ‘th.e3Civil Judge (Jr.Dn)
and .1
iflfivjyvthiieiifi-fl A the Trial Court has
I'(i_i(.”(.’:t€d the by the petitioner under Order
Ex Vf_i\’§_I1e 151 of CPC praying to restore
::.2’§_}f}’i~ %?L_RC petit.ioh’.’ ” ***** ~ ”
1 “v.,f3:”_.”,]5I’lFA,”::iiiZ’–Tc31″1’1E3(Z1 counsel for the reSpondents–1(a] and
.i{(:ti)i”‘1i.(.} (I) that the impugned Order is appealable
and ..Ihe_ref0re, the writ petition cannot be entertained.
4. I find Considerable force in the submission of the
‘V’§§t:?a1’_i”i]€d counsel for the reSpondents–1(a) and (C) to (f). The
H im;>I.igned Orcier is appealable under Order XLIII Rule 1((:)
of CPC and therefore, the writ petition cannot be
en Lertained.
5. Accordingly, the writ petition is dismissed,A”=
:’L’:’s(“r’vir1g liberty to the petitioner to pursue; .the_ rerr1edyW:*
available in law.
./”ta; ‘ ‘-
°”*:»’>;§ as.
K3 ‘L-a,
‘§$eaEfVf’