360 o"1"0;-- ..... Rmspoxinmrr 1 is filed under Articles 226 as 227 of the by the City Civil and Sessions Judge at I.A.No.6 in O.s.No.49'72/2003 as per Annexure-E difimiss the application. 4 Court made the fo11oWi11g:~ _ 1 _ in ms HIGH ooum or KARHATAKA AT nmeamma: mm» mxs ma: 1.9!? may or novmmz. 2003 among % 'mm nomnnm mz.Jus'ncE 3.3. rAm.... ' " wan' Pgrmon Ro.14082 OF gfi (§_1§i-- V' 'A ' '" BETWEEH: Sri Subash P. Bhandarl-tar, S] 0 P.S.Bhandarkar, Aged about 62 years, Residing at No.884/ 15, 18* Main, 5* Block, V x * Rajajinagar, Bangalore -- 3-66 010. V . " .".'~.% _ PETITIONER (By Sri Cllinay Swamy, Adan} * 4-A-«I---nnol-no---In Sri P:a1q:sh.p; Sjo. " » 4' _ " Aged about 58 years; T' Residing at i;1&ro:131d"--§1c$m*, .-- 18*!» Main,5*h"L31ock, * Rajafiiifiagaff, " V ' 'flridia praying to set aside the order dated This Petition coming on for pneliminaxy hearing this day, _ 2 _. O R D E R
01. Challenge in this writ petition is to the order dated
22.02.2008 passed by the Court below on I.A.No.6. By tpe said
order, the Court below has ailowed cross-examination_of_ 1.
02. Counsel for the petitioner contends that}
adjournments were secured by the defcnelgufitii xi”
examina’ tion of P.W.1 and in fact as 3306 tlieiiecaise
was adjourned. Eespite the same,
taking note of the delay tactico aciopted Sgt ‘the
permitted cross-examinavtioii of produced
the entire onder sheet based on Iievviimfimnds that interest
of the ._afi’-ected in Viffw of the prolonged
litigation. 00
ieazned counsel for the petitioner and
000:1 the materials on record, I find that this is
not affit: caisef ‘_f0..5’i11terfeIe in exercise of the writ jurisdiction in
‘ the ortuie-fir the defendant to cIoss–examine P.W. I, but
iiecessaxy to observe that the Com? below has to
the suit and dispose of the same as expeditiously as
“–mp.oe.sible without giving further room to the defendant to unduly
.. 3 …
pmtract the matter. Writ Petition stands disposed of
accordingly.
%%%ki5§/*
PKS