High Court Karnataka High Court

Sri D Sudhakar vs Sri D N Jeevaraju on 15 November, 2010

Karnataka High Court
Sri D Sudhakar vs Sri D N Jeevaraju on 15 November, 2010
Author: Mohan Shantanagoudar A.S.Bopanna
ZEN THE HIGH courer OF KARNATAKA AT sANeg\L§jaE

DATED 11415 THE 157" my OF NOVEMBE*§','   

PRESENT... 

THE HON'BLE MRJUSTICE Moi-:J';1VN:;S H}\NTsA.ANA6OU§§Até" .

THE HON'!-ZZLE MR.JUS'fi EE S.A».9«V.B£)1_)_L".!V\}';=1i E?v!a"Vu§VVV k
THE HQMBLE  NNA
 '  

1

P-

wnttv  NOs.32574-32578/2o1o(caM-RES)
BETWEE'Ni.4' - M V   

 1. Di'«:§§1,di¢akarAA""'~-- ---------- 
 _Aged 52 years

2}' A\./énkaAta'fa:.fianappa
Aged,j'59. years

  ss[s3;asG%u~;«:hatt: D.Shekar

.  "¢.A'g'ed 44 years



4. Shivaraj S.Thangadgi
Aged 52 years

5. P.M.Narendra Swamy
Aged 57 years

All are Members of Legislative 

Assembly   _ A 
R/at.Karnataka Legislativ"'a__Home 

Vidhana Soudha      
Bangalore. '    3. .  "..y,_;._PETITIONERS

(By Sri P.P.Rae;;   I
Sri He4rriant::lra'l'Raj"& A5P.l3a;3gan'a'th, Advs.,)

1. D.N.JAee._yarvajV'u_  V'
Chief Whip' =  -
Ffiljarathiya J'ana_t_ha Party

 A "Karr§"ata'lka Legislative Assembly
 ' _"'.(iclh.a'na'Sbudha
 . -.B_a"r:gaVlQ'_r'e}'V-..~"

 The Speaker
= A. ,K__arn'atal<a Vidhana Sabha
 .V_Vi't;ihana Soudha
 Bangalore.



3. C.T.Ravi
Member of Legislative Assembly
Karnataka Legislative Assembly
Vidhana Soudha

Bangalore.     

(By Sri Sathyapai Jain, SeniorV=CoLs-nsei for-.  " j  
Sri M.B.Nargund & Sri Vivevk__S;--Reddy,_--v_Advs.,3  '
For R1, R3    1 g   
Sri S.Vijaya Shankar, Se-n'~ior Cot:nsei.':--'or",

Sri C.Shashikanth, Adv_,_,_"fo_r R2)

This Mis_e'.W. isfiiied  vseotion 151 of CPC
r/w. Articies.,,221:b: the 'Constitution of India,
praying    to raise additional
grounds application as additional
groundsleaior1gV""iMtLh--~.,;:t'h'e' grounds raised in main
petitionslvlto.sect1relt--he'~~~ends of justice.

  having been heard, reserved for
 12.11.2010, this day MOHAN

SH)L'\N'i7_Ai\i;4l'X'C'3AOUEZ)AR, J., made the following:-



-3-

become necessary to bring on record all the facts and
grounds by raising additional grounds. It is
contended that no prejudice would be caused to"'--t,he

respondents.

3. The respondents have opposv:ed.Vvtl:ie l

application. According to the ‘

explanation put forth cannot be”‘avc’eepteV£”«§V’-
instant application is belated.:._ifrom tl*1e’:date tiling
the writ petitions; izrere not
urged earlier the same is

only ‘would amount to altering
the entire particularly, in the

circurnstances’y;rhe’reA.”.the petitioners had already

. addressed ..their«arguments before the earlier Bench

available pleading. It is further

contendedithat the amendment and raising additional

facts” and grounds cannot be made in a piecemeal

fa.sh;*ion. The contents of the additional grounds

WM

-5-
sought to be urged were also referred before us to

contend that the same cannot be permitted.

4. Having heard the rival contentio2fist,.4 a

perusal of the materials on record tl.fiQat’~_

the sequence relating to the filing of p:e’titio’ns 0

in a hurried manner cannot’–be ignored.”

impugned order is writ

petitions have been filed”0001;}:l0.l’20’1A0*’Vand were
moved for posting .e_’i1n1nVedia_tei§i;V.LIionsidering the

nature of .dfispi1te iand’i’Vrnportant’qt1estions of law and

fact” of the petitioners that
dueto the «race against time, all the facts

could not .n’arrate’d and the relevant grounds could

“iriot:,,,’be “raised;”WiIl have to be accepted as a bona fide

It is no doubt true that the instant

A is filed only on 29.10.2010. In our view,

thavtwalone should not disentitle the petitioners in

it %._seeking to raise the additional grounds since the

prayer in the said application even if accepted by this

V’

Court at this stage would not prejudicefirrlp the

respondents. The respondents in any ev.e~nt_’

filed their objection statement to

petitions which is the position eVc.\nx_as” on”tl1.i__s'”(_1_ay

and as such, it is not a_ case ‘i:nprogving:’upo’i;1 itheiv,

pleading after knowing the:defence.~.i_ it is contended

on behalf of the jithat additional

grounds are raised fill upi’i’the_.t:1_act;n_a’_.pointed out in

the order of whileidisposing of the

WP.Nos.;3’2h’6(j:;33i;.T6’fQ}! But, the fact is that the
said’l'”W’r£ts. uiagflainst a different order
passed ‘by the the parties involved were

differenti.””-Hence, tivzeiiadditional grounds sought to be

_in».the instant case, in any event would have to

order impugned herein and the

in those writ petitions will not aid the

petitioners nor will they prejudice the respondents.

A if the additional grounds are permitted to be

raised at this stage, the respondents would have the

opportunity of adverting to the same in their objection

\~”

statement. On the other hand, all the parties’-would

have the opportunity to put forth all their.pconVte4r1Vtio.ns

by way of pleadings and merely

petitioners would raise certain’ ‘ad.dit.iona.llVgrounds to 7

assail the impugned order,K__th_e sanse “ca’~nn=ot-~_beV

objected to at this stage=.a:s–,evehn .llV’Ol..1l(..’l
be incumbent or1.__the respondents to
justify their action: which are
sought to the grounds
which writ petitions.

” ‘¥.Th.eret’_or_e,_’ we are of the considered

opinion” npthatl made in the instant

application is’ ‘liable to be allowed and the petitioners

. _ l”slhoi’l1:ldV’l’be perniitted to raise the additional grounds

the application. While coming to the

A’afo1je’saidl conclusion, the position of law and the

pp p reasons assigned while disposing of

V’ ‘»–M’isc.W.9995 / 2010 are also taken into consideration.

\j\

Accordingly, Misc.W.No. 1 0529/2010 is

allowed. The additional grounds I to XXXI’I in

the application shall be incorporated.; .é{fte2;

NofL’cfi’the grounds in VVfii~PetkkfiifEQ$§32674–‘fl

32678/2010.

5d,S    %  \;