High Court Karnataka High Court

Bharat Sanchar Nigam Limited vs Venugopal Rao T A on 19 August, 2008

Karnataka High Court
Bharat Sanchar Nigam Limited vs Venugopal Rao T A on 19 August, 2008
Author: N.Ananda
IN THE HIGH COURT 014' KARNATAKA AT SAn:c3;§L£;§fi§:~--   

DATED THIS THE 19TH DAY or: A.Uc;US*:?%Si2otjS S %
BEFORE 1' %  1   'V
THE HONBLE MR. JUS«*1j§cEV"N,15af:S:«.mNNA
Cr:)MPLEX,Q§3.V.G, ROAD, _
£%ASAVAi~'AGU}31., 1SANSA''Lo1éS

- - p    ...PE'I'I'I'¥ONER

(By Sn'_Y HAS'IP1§ASAjS, ASVOCASS ;

    ..... 

 ';_:f' " ..vEv1§UGO§'AL RAO 1* A

 N086 (QLDVNO 53)
-- =..SR§I\iIVAS 'CGLOHY ARCHALLS
'  UTTARAHALL; POST
'FSAEVGAVLORE
~~   RESPONDENT

A ~: '{BnyVSri; v B RAVISHANKAR, ADVOCATE}

' HCRP F§LED U/'S. 18 OF THE SMALL CAUSES COURT ACT

: A<3iA.1NSr THE JUDGMENT AND DEGREE DATED 23.1.2006

PASSED IN SC.NO. 195'?/2003 ON THE FILE 'OF THE IV ADDL.

TJUDGE, coum 09* SMALL CAUSES, BANGALORE cm

{SCCH.NO.6), D§SMISSING THE SUIT FOR RECOVERY OF
MONEY.

This civil revision petition, coming on for final
hearing, this day, tht Court, made the following:



ORDER

The short point for determination

as to,

whether the case on is VA

1 12 of the Limitation Aet’?

2. The brief rac:;s;~ rise to above
question,areasfO110W$:_.___ »_’ .< V ._ . ..

The    of telephone
  1993 he did not

pay tefeyhene suit was filed for
recovery V.’bilVI:fs._ S

on appreciation of evidence has

was due to plaintiff in a sum of

the arrears of telephone bill from the

to 1998. The suit was filed on 27.9.2003

“‘S{:_;€:;.;.:>_’I.§§feyoz1d period of 3 years and suit is barred by

4. The learned counsel for 1wtitioner would
submit that the case on hand is governed by Article

I 12 of the Limitation Act; wherein pexiod of thirty years

!\3~

is provided in a suit fiiod by or on behaif of _

Government or State Government, >

5. In order to appreciate fa.§:t,. :it ‘i.s

to find out whether the st1it’ is–..f1Ie<Vi" by" or h§ha1f.:'3ofV

the Central Government. A M H

In a decision 45.? 479, it is
held, "one of tostso " ovhether an
institution Government
has to functions as a
responoilolo and not as part
of any deI§s'7QfiCnf

Vsa£oé'–Vdooision it is hold,

.,A;;;of1'1<%:z€ "tt:st would be to see Whether it is

endowedv capacity to contract obligations and

Col" Whether it has power to possess, use or

a seal.

‘ 7. In the case on hand, the suit is fikzd by Bharat

u Sanchar Nigam Limited, I’C})I'(‘:S€I}t6d by its Accounts

Officer, Bangalore Telooom District, South. The frame

of the suit is not in torms of Order 27 Rule 1 of CPC.

N gwmo-

do not find any reasons to interfere with the impugrjjéd”v:.’..j: E _

judgment

Accordingly» the civil Ievisisn is ‘ ‘A

dismissed.

cm/-