High Court Karnataka High Court

Sri Davis Jose P vs Syndicate Bank on 18 November, 2009

Karnataka High Court
Sri Davis Jose P vs Syndicate Bank on 18 November, 2009
Author: Dr.K.Bhakthavatsala
_.:'»§> _.  4

w. P. No. 1709/ 2008

IN THE HiGH COURT 0? KARNATAKA AT BANGALORE
DATED THIS THE 13th my 01»? NOVEMBER.
BEFORE _   T. .'
THE HOWBLE :31: JUSTICE gig, :3;siA1gf1'*:a;'r'a3§?3{:I'S§é«:;¢e¢xV    
wmr PETETIGN No.1?{)§1 2&8' ~. 
BETWEEN: A'   " .   .

Sri. Eiavis Josef',
S/o.P'D..Jose:,

Aged abeut 39 years,
Rfa.Pamki<ara11 H0216,
P.G.Ka}ai Road,

C'-helakkara via Txiéhjxr,  H

Kerala. .E.P'E'I'IT§ONEf3

(B); 311.9.  

AND; '
1. Syndigggaie _ .  V'
_. .,  b<I..:ij,é<.c§3:fpfii{;:: at Manipal 55

 [0116 of its Branches
-A  Kankmfxgdy in
 ' 3§s§9:1'gaI0m city,
V 2%?-:§pv...E3y?'its Pr}. Gflficar

-.  éfljhiaf Manager,

 -- . uSri_.Ti",i.D'S<::uza,

. ,' s.Pv!anga1re Auto fisgencies,

A. firm, Sri ffigmplcx,
Bytsqaass Raad,
Kankaxzadjgg
§v'Ia:r:gaic;re»S'?§ C492,



$1' 

Rep. by its PE11'1,I'1t".1'E-3.
Petiuoiiei" and
Resp()11dem'S 2 ('Ex 4 1.0 7.

C .'I'. S:;1njee\i-"a:._
S/0.C.'l'.Naii'._

Aged 31 year's.
Cheratuu House.
P11then(t.hira Estate,
Triehur.

M . R£1j€1'id1'aI'J .

S / 0.M.V.Shwai'iathai1 Nair.
Aged 44 years.

Usha Villa. Oda.nur..

Dist: Parli, Palghat.

Prakash Rail.
S / 0.Mahalinga R213' V
Aged 34 years, _ 
Te j asvi J . B.L0_h0'--

Kottara Chowki.     V

Manga10re_j(_3.  

. T.A.Jo_10

S/0.'F.V.A'1i«t.i1011y, ' _ 
Aged 33 yeais, " "
Thoiath House:

_ Post: .E}§raV11a.akka1V;' T_1V'iV(7hL11"'. Dist.

.. M.1u;o~e,e."  _ 
/C1. I?('r:11t_z--8_é; ,  AV

Aged 38 é:";,«'3';js, . ' V . 

 Méllaiikuiiill liiiI'<;;i':.:s§._ Post: Ka11ja.r1y._
_ 'l'ric1h"ur IZ)__i.s'1 

 .,  L06 Seweci. & LinrepresenE.ed)

WE-'.1\§0.l709/2008

. . [RES PON D ENTS

 i ii  Tlqizié Writ Petnion is fiied Lmder Artmiess 226 and 227 of the

 _Ce'nSf,.i.iutic)n of India, praying to quash {he order <:1t..21.1 1.200? on

:I.A.V_1:Vin O.S.N0.358/2004 passed by the learned I1 Adcil. Civil
Judge {Sr.Dn), ME1I1gE1}O1'€. D.K, vide AIi11~A 81 Consequently. allow

ii  " "r.A.VI by z1110w'i1'1g this writ petiiion and etc.



W.I3.1\§(). 1709/2008

This Writ Petii.E.on coming on for ()1'dt'E'S. this day. the Court
made the l"o1}owiiig:-

ORDER

The petitioiier/Delendeim. No.3 in O.S.No.358/_$G04VV’.o_§i§’

{He 01′ ll Adciitioria} Civil Judge (Senior Divisiori).

is before this Court praying for qLi§E1Shi_1.’1g’;i:h€’:”(}If_d€i’x__dé1fi.C?€.

21.11.2009 passed on i.A.No.V1; in “above[,..fsa:id

A’nr1exu1’e=A.

2. Though the 13et’:ii;io:1 “‘i«.=5 1i.’_ete,d. “fe1jV.oi”Ciers with regard to
deletion of Respondent. No.7’.H_ –‘Ie.2iri7{oevriFeounsel for the

petitioner for*i’imi1iC1iispoS§t1.

3. The brief fad. leading to the filing of the writ,

petition iiidy be 31.22:-.50.. 21$. 1.iI”:_dei’7f

The R:’Ci’A:’>.}.)()IA.”1d(*)11″‘[. No..1/Syndicate Bank has filed 21 suit

ag;e1ii’is;_1.””1.\(_I,1sV’.’PJi31,igai'(3Fe Auto Agencies and 6 others for 1’eeove:”y of

iiioney. Tiler»__Eiei7;>£ici23iI1i.s; iiied an 21pp}iea’t’.iori I.A.No.\-fl under Order

.R’ii_}e 1″?’ i’ead with Section 151 oi’ C.P.C {A1’mexi1re~D) in the

” suit, ‘seéekiiig pe1’misssi.on to 1’e~open the ease and reeaii P.W.l for

T i_.:he.Mp-u1’pc)se of fiu:i.he1* eross~examiiiai.ion.. The appiieaiion was

b’a3I’i1I1(%X€d with memorzmdum oi’ fae1.s. Respondeiit No. I /Batik filed

W.P.N0. 1709/2008
Objection. The Triai Court :’e_je<ttecl the 2-1p;.)lieati0n. There£'01'e the
petitioiier before this Court pretyirigg for qtiasliirig i1n;;)t1gi1e:(i'"order

at An riexure 'AI

4. On 04.02.2008. the learned single Jt1C1ge_e’i7…t.l1:i_$}” 0.C_o=..irt._

while issuirig notice 1’egarclir1.g rule… di1reei’.eci’ the “‘Fria_l”Cr)_ti’rt:h te

permit the petitioner to c1f0ss~«exani.ir_1e P.W. l2’–sL1b}’c2el:jf12C:>”the ‘result’-..

of the writ petition. On IE{.§=,’iv}5VC)11Cl6I1l’.V

No.1/piainmr/Bank has beei1~..,_;1tiiy<5é.r»§é:jt1 Vmh R.i5.'A.r5. R.P.A.D

acknowledgenient is available in -[the 01"eesird5.0"– 'iii the eauseulist;

it is stated that the':l§eepoiider1t_:}Nc».V0151;,'uunéaerved. In spite of

sewiee of i1c)t'.i::ee :_'Qi1"""'RespQnder1t"_'l".§0..;l/Beiiik. there is no

1'€pI'€S€I1.l,E1l:iit)I1. it

5. l,e21rrs*ecl »eot”ms”eI2′ .l’oi=- the petitioner submits that in
pu1’s1,1a’r1(>,eOf,the iiiflieriiit oider made on 04.02.2008, P.’vV.1 was
v’1″€’._CE1iiC«d’tl1″?d.:Ct’OS’S~§Xa1:’I1i1’l€Ct anti now. the suit has been set: down
for z.1’rgume&i1 t-<5' .0 it

6. it v1vot1}’el meet. the ends of jttsttiee to impose Costs of

1..:(J00_/3 ztiicl allow the writ petition.

in the result, the writ: petitiorl is alloweci and the

ifrietigned order daterl 2l.il.2007 made on 1.A.l\l0.V1 in

Efxwwfl/,.. –