High Court Karnataka High Court

Ragavendra Hemmanna vs Vasudeva Achary on 13 October, 2009

Karnataka High Court
Ragavendra Hemmanna vs Vasudeva Achary on 13 October, 2009
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 13134 DAY OF OCTOBER 2009

BEFORE

THE HONBLE MRJUSTICE ASHOK   T.

WRIT PETITION NO.9562/A2009 (.r:;1vi;ci1écj'~V.:  "  2

Between

Ragavenclra Hemmanna, » _

S/0 Darnodhar Hemmanna;  ..
Aged 36 years, T» *
Residing at Sidc1apura__Vi11agey,....  '
And Post, Kundapura  A

Uclupi District.    "  ._.. Petitioner

{by    He 2 ».   ,---

1 . 'V Vasudev'a..AchaTy
 V' i_AgedA.44 years';

V *2T._  T. f,Achary.

"Aged 34 years

  Achary
" Aged 42 years.

A   Bhaska.raAcha1'y.

Aged 36 years.

" :5. Rathanakara Achary

Aged 32 years.

Ail are the children of



Manjayya Achary.

6. Narasimha Naik
S/0 Marala Naik,
Aged about 59 years.

All are residing at

Badabalu, Siddapura Village,

And Post, Kundapura Taluk, V p  ,« _ ._ V  A
Udupi District.  .3 .;...ReSpOT1Cl":'n*tSg

[by Sri.S.R.Hegde Hudlamane,-Adv for_F{}--5    
R6--SerVed}      

This~W:jit7l?etitio.n._p_is--..filcd'under Articles 226 and 227
of the Constitution" of 'Iridia"'pray»ing to set aside the order
dated.2.1.8';'2QO8--1;;pass_ed__byl"i:h.em_I3istrict Judge at Udupi, on
IA.No.IV filed; _und:er Order XLI Rule 27 r/w Section 151 of
CPC,':._ in' .RA.l'~I.o§2§/V2006' ' as per Annexure--A and
consequently a1loix_rfihe--~ab»ove said application.

5 ' ~ Thisl.l\?\frit'l3et:itilVc~n coming on for Preliminary Hearing in
Grouppvpthis day,__.the Court made the following:

'  '  ORDER
'1.'he.:'j;>etit1oner has raised the challenge to the order,

dated1.8.2008 (Annexure--A] passed by the Court of the

 {5i'sifn'ct Judge, Udupi, on 1A.No.lV filed by the petitioner

Alginvloking Order XL! Rule 27 of the Code of Civil Procedure,

21908. for the_ production of additional evidence in

RA.No.26/2006.

fiifilé.



- 3 -
2. The facts of the case in brief are that the petitioner

filed the suit against the respondents seeking the relief of

declaration and pennanent injunction. The said y.suit._Vwas

dismissed on 9.8.2006. Aggrieved by

petitioner has presented RA.No.26/ 2006 before’ “of.

the District Judge, Udupi. In the sa..idA proeeeddings,

he sought to produce niriekdocurnwentis invokirigi Order

Rule 27 of the Code of Civil Proeedure, “:*<3Qt8."' The Appellate
Court by its order, dated rejected thevpetitioner's

IA.No'.VIV.iV t11_is'order,.this petition is presented.
* After" the ' matter for some time, Sri

V.S.Hegdc_, btheVxiearned.':_"f3ounsel for the petitioner and Sri

S..15£:yPuIegde ldudlama.ne. the learned Counsel for the

» fairly submit that IA.No.IV ought to have been

' ~.cflonisidVere;d__ along with the main matter.

ends of justice would be met by my setting

AA aside the impugned order and by directing the said Appellate

'Court to consider IA.No.IV afresh along with the main matter

Q33.

-4-
in RA.N0.26/2006. Needless to observe that the said

Appellate Court shall reconsider IA.I\§o.N withou”t—-.»being
influenced by the reasons shown for rejeetirig

impugned order.

5. The petition is allowed in No”orC1ert3.s”to”eosts:” .

AIU9GE;