High Court Karnataka High Court

Smt Nalina vs Dr K C Channappa on 4 February, 2011

Karnataka High Court
Smt Nalina vs Dr K C Channappa on 4 February, 2011
Author: Ram Mohan Reddy
_ I _
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 4*?" DAY OF FEBRUARY 2o1I
BEFORE D"

THE HONBLE MRJUSTICE RAM   _

WRIT PETITION No. 2550/2011   "

BETWEEN:

SM'? NALINA
AGED ABOUT 37 YEARS

w/0 SR1 D M NAGESH  

HINDU, NO. 242, FIRST FLOOR, 

13TH MAIN, BSK~ISTAG1E.a A     
BANGALOREEO.  ;  V.   PE'1T1'IONER

{BY SR1 : R SHAILEZSH KUMAR, Qfiijjxfg  I

DR K C_CH4ANNAPI?A..  _ ._ __

AGED A;30Uj1' 55.,Y.b3AI?S"  "

s/0 LATE ICHAVNNAPFA "  

HINDU, NO. "24_L8; I.s*'1.' MAIN.

BSK E STAGE. E%A£\fFGAI.()RZ+3m50.  RESPONDENT

A,' '(BIT  :11'. ZSCIHANDRAPRABIAIA, ADV}

  17-SIE'.'§'I'I'IOI;.\I FILEI) UNDER ARTICLE 2226 SI 22'? OF

 COI'§SfITIU7IION OF INDIA PRAYING TO CALL FOR THE

RECORDSVIN OS.NO.3385/08 PENDING BEFORE TI~'IE XIV ADDL.
CITYzCITV\/IL JUDGE, BANGALORE & SET ASIDE THE ORDER
I)'I'.4.I.2."IO PASSED ON !A.NO.V VTDE ANN~«E 8: PERMIT THE

 "Fm'ITIONER TO CROSSMEXAMINE I3.W.I IN T HE SIAD IVIATFER
" _  I:3E~OI'ENING THE CASE; AND ETC.

T}--IIS \N.P. IS COMING ON FOR ORDERS, THIS DAY, THE

-- " ICOURT MADE TI-IE FOI.I4OWING:§





ORDER

Though this petition is listed for orders.~fWitliflie

consent of the learned Counsel for the

heard and disposed of by this order. A

2. Having heard the

parties extensively and exaiffiiried the ‘ordefV”*–ifii’}51jgned’.VV

ends of justice would be petition
and quashing the ord’ehr;_dt’.* of the XIV Addl.
City Civil agage, }§»a.;rrgal:o1?e_,~~_VVV_’irif’ ; O.S.No.3385/08

rejecting i’f.AfNo’§’5il-ford”‘–p’efiii.ission ‘to cross-examinePW»~ 1

subject to piiet-itioner on terms.
in” theresfgltwigijetition is allowed. I.A.No.5 filed

by’3,the’ petitioney_/_defendant is allowed. PW–1 to be

‘ ;ten_de1je’e:1 crosswexamination on 8/2/20}. 1 on which

tl1e”cjjp{etitioner is directed to crossexamine the

witness. and conclude the crossexaminatlon, on

V’ iplayment of cost of 3′ 5,000/– (Rupees Five Thousand

honly)

‘R
‘ ‘Ki

4. Cost of ?’ 5,000/~ paid in cash by the pe1ii_ti0ne.1′,
is acknowiedgcd by the learned COL1I1S€}._g’~.’fO1f» ‘~.il1’1€

respondent.

Rd/~