High Court Karnataka High Court

C N Kalleshappa vs C M Abika on 15 October, 2008

Karnataka High Court
C N Kalleshappa vs C M Abika on 15 October, 2008
Author: N.K.Patil
IN THE H1(."r§-£ COURT OF Kfi;RNATAKA AT BANGALORE \VP.NO.12399 OF 2908
-1-

IN THE HIGH COURT OF KARNA YAKA A TBANGALOKQ'   

mm» THIS mm 1511! DAY or    &

BEFORE   

me Haums MR. JUsTi£?EéN;f\.'!5A4731;_v"' j   

BETWEEN

1 c N KALLESHAF'PA
310 NAGAPF-'A  u ,
AGED ASOUT 54 YEARS,   * 
RIO CHJKKNAVANGALA TARIKERE,  2 =  '-
TALUK, CHiKKAMA__GALLiR DISTR:$T;=..f -- . V_ - 

 _   4 _  _ A :' PETETIONER
(By sn; H R snriegnaészg AD¥fQC;€iE._ 3   V
AND:

1 CMABIKA * V '_ A. - _ 
wro LATe'::a:+ArrraAKumAa
;3£a_Aeom"'-32 YEARS,
.:a;r;::» CHiK£<.ANAVRbK$ALA BUKKAB€JD£ POST,
 . "TARiK;ERE TALUK,
A . WCH!KKA§viAGALUR DiSTRiC1'.

2-. -;BA$AP'F'--A 3 5: - . . 
= A A-GED Ae3<:;urT:37 YEAR$,
we Sl¥%3G.Ef3{:3§HALLi RAMGIR: POST,
mmzxerzs TALUK
cnampuaea Dl$TR£C'{.

., AA ' f*4$E$HANA DIG LATE SHANTHA KUMAR
v. AC§_'Ei3 ABOUT 5 YEARS,
 _ "iv§iNOR REP. BY HER MOTHER AND
5 NATUR'Ai. GUARDLAN C.M.AMB¥KA,
7 HRST RESPONDENT,

RIO CHKKANAVANGALA 8UKKA£§flBUDi POST,
TARIKERE TALUK, CH£KKAMAGA£..UR

RESPOMDENTS

IN THE I-H63 COURT QF KARNATAKA AT BANGALORE WPNO. 12396 OF 2908

W.P.NO. 12390 or’ r2%o%o3 L %(GfM~Ac1

IN TEE HIGH COURT OF KARNATAKA. AT BAI’E€iALORE. WPNO. 12390 OF 2008
-3-

coneidering fire materiai avaiiabie on record and”-efter

raising necessary points for consideratieiia it

assigning cogent reasons in pare-8_ of”‘.’_jha’e Ki’

rejected the said appiication fiiee% eeieeeeeeii

aggrieved by the impugnee’*efder

beiow as referred eeeve,tieeeieeer ‘i”i1e”rein feit
necessrt ated ‘£0 P’e9’e.’..’?”i it seeking
appropriate e.

3. i Viiipeunsei appearing for

eeeei eeieeem of the material avaiiabie

on reeerd, it that, the claim petition has been

b3ti:Ati=e’r:eepondents-1 to 3 ae early as on 315′ October

herein has fiied his statement of

K_”ebjeieiieins hen 149′ February 2007 and there is a direction

by this Court on 19*’ March 2003 in

” “~,..fl’w(§iP.No.’i3l2008 to the Court beiow to dispose of the

matter within six months from that date of receipt 0f the

/4:e

IN TIE, BIG?-i COURT OF KARRATAKA AT BANGALORE WP.N0. 12399 $ 39%

IN T’}£E. HIGH COURT OF KARNATAKA AT BANGALORE \VP.NO. 12390 GF 2098

-4.

record. Be that as it may. It is significant to note»-

petitioner has not chosen to file necessary

amendment within the reasonable RV’

chosen to fiie eppiication-for ameifidneeni on

2008 by way of fiiing :.A.No;ii:o75e %:;Ae.i1~z%a;’igifiied by A i

petitioner had come upsfo_r before the Court
below on 11″‘ Septemieer-.’:2C}Ge’;}V::VT];;§:– beiow after’
critical evaIua?;ien£.V%:i3f avaitable on
record and and after recording
a of the proposed
amendrrieefend fiied in support of i.A.No-H

ti1at,V_;fA’ amendment will introduce new

take away we admission already made

and in View of the defence ef the

‘ ‘.Vrespoedent ei Pare»-5 and 7 of the statement of objmtione

” amendment is unnecessary and the said

‘iapiéplicetion has been flied just to prortract the proceedings.

V ~ uuI.”Furfiw’, ‘me Court below has rightiy ebserved met, there

L

IN THE HIGH COURT 0}?’ KARNATAKA AT BANGALORE WPNO. £2390 OF 2008