High Court Karnataka High Court

Mr Janardhana P vs Mr Mahabaleshwar Upadhyaya on 4 January, 2010

Karnataka High Court
Mr Janardhana P vs Mr Mahabaleshwar Upadhyaya on 4 January, 2010
Author: Dr.K.Bhakthavatsala
W.P.N0.3883-4/2009
_ 2 _
'I'f"IIS VVRIT PE§'I'I'I"I()N F'If,I3I_') UE\§I)ER ;'*\R"I"ICL-ES 226 8: 227

OF THE CC)NS'I'f'f'UT1ON OF INEDIA PRAYENG TO CALL FOR THE
ENTERIE RECORDS IN OS NO.68l E/2006 PENDING ON 'I'HF,""F.fI,E

OI' THE XXEV' Af[)I)I'I'lOI\3Af. CITY CIVIL 82 SESSIONS 

I3ANGAL()RI*I CITY' AND £3'I'C..,

'I"H!S WRIT I-?>i¥3'II'E'f'I(I)E\§ (":c.)M1N(i; ON FOR rT'>Ri=:r,11xa:i'2\§AR§"_"'1 "

I-'EIEARING. THIS D:\Y, 'I'f--iii (L'OUR'I' MADE "I'!--IE f'*'(').f,¢1._J.,C)"\:'*»».' .

oRDERf

The petiiti0n<3r/plairltiff;in  

the file of the 24"' Addit:i.()1ui'z1}T.V'A'City  at
Bangalore City is befb1'é:_f13is   for quashing
of the order dated  passed in

the above said  'V       

2. R€S}301'J,dé{}t' 1"/.Cavcé1'i1(;r--" is represented by
Sri.T.H.Na11*aya1'1_a."   " 3t'.e1t:cci that resp()r1dent:

N(').2/deferldémi N0.-2  exparte before the trial

\V {"Ql'EI.t.V~  I .   . ..... V' V

  c:§n..1'i1se1 for the parties -s.1.1bmit: that the

V V' writ p'€-stitiicfil' 1-irray be d1'sp0sed Off firrally.

  _ I.;é;_;1_1'1'1<%ci cm.m:i-"sci for the pcttziiiiormx' submits that

 the tiriaf court did not pe1*rn1't t1"1e petitioner to

 '*.,__4c§':*(')ssmexamine the Court Commissi(')1'1<:1', the pet1't::'0nr-gr

km



W'.P.N0.38834/2009
- 3 VII
filctci 2:1 writ pe-.*titio1'1 in W.P.No..} 8318/2009 l3sf'()1*s this

Court. The said writ; pet1't':1'o1'1 was allowed by O._1f"Ci<:1-

dated 9.9.2009 and the i1npug11cd (')l'CIf;51'"'~.'(.i&lsi1é-Ci: 

22.4.2009

was set aside and tile iirial (T(‘)’L11fI’~’€J£1$~.£iii’£§(‘3’i§3du

to 21f{01*d an opportunity to t11s__ p<;%–tist}.i}31i–:jf ,fO-

examine the Court. C01mniss,itm__er. ms ste1:é:'Ci}:t11.ve11: the

Cot,11'i'. Commissioner was court
on 12"'! 81. 19"' of fihe p1ai1'1t1'ff's
counseI's mot11e1'W§is could not
amend the sent. for an
adjm,11f11m__c'1_V1vtj v1;'eje(:ted and the case

was posfsci for &1Vl":T',"LIIfEV1'(:TJ}f.L'3.(V

5. Lear11e(1’£:o’u11s;s1 AI7:.’_)1′ i’:€Sp()1’1Ci€11t No.1 submits that:

‘£11.10 wi1’__i’:1-1e;_sswc:1.1n1–Cé){1’1″‘i’V C0m.n1issi<mer was present, on

Ntyjvenlber 2009 b1.1t' he was not cmssw

V' exa':11'1':'-fled witf;;, 'c}e1ib1″”e no illegality or inf1’m’1it’y in iihe i1″I1p1,1_£,§11ed

A ‘–.tf)V.I”(Ie:’.,_

I1 is subn1it:$.ed £112.11, the 1110:1191′ o1″tI*1c’ plaim;1’f1″s

(T()1.11’1-5;-361 was seriously ill and the counsel was aI.tc11dir1g

S

W_P.N0.38834/2009

-4″

on her 2-md tl11 t’l1rg:’*’e.z.1 c1_3d’ ?Qu_i_”_W.

jusiiice to quash the impugned order 2111d__ .a11’zv'”

opp()rtz,111itdy to fhfz’. pet:iI:ioner to cr()ss~’L11°t; d d

Co1:m11issior1er subject. to p21y11’111:’e~E) passed
in O.S.N0.6811/2006 () 1.1. Additiona}
City Civi} subject. to
payment (EC)-1/11186] for the
:’e-sp<')11cI€%::n1i court on mp-: next date
of l1ea1'i:1g; directed to permit the
_vVpet,itiQ;':;:Aéi' :10 .v(é1*(;-;sa:sV:–vV§":x_21Av:111me the Court. Commissioner
be complc-:ter:i with1'n three weeks

di're(:1:ed to ;{'ur1n'sh ope1'at:iv<-3 poriion of

V' o1'C1c1' 1.0 the 1(:2n'ned (§0'{.II']S(31 for the pet:it.i()11e1'.

u1'1kl'1

Sdiéd.

Judgé