IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED 'I'§iIS THE 16"' DAY OF DECEMBER.
BEFORE:
THE HON'BLE MR. JUSTICE " 1..
Writ Petition NO. 7700 offzoos " "
BETWEEN: O .
ABDUL WAHABKHAN
S/O LATE RASOOL KHAN.
AGED ABOUT 66 YEARS,
NEAR MOSQUE STREET
FORT ROAD, SARJAPURA
NO.1485, 27m CROSS
BANGALORE DIS3'F}{'J'§3TE" 2: PETITIONER
4{BySH.'lE':/Iofid';5§SifLx11E'v.KhSn, Adv. 1
AND:
ASADULLA KHAN A ' V
URUF SASU ' _ -- _
S/O LATE US?/LAIRI. '
AGED A-BOUT '
FORT ROAD, SARJAPURA_
'V " No. m_8'5, :..27m. CROSS ' " """ "
ANEKALTAL'LIK'~._v
'-VEANOALOVREL DISTRICT RESPONDENT
O f_{ Rahamathuiia Sheriff, Adm}
T:=j1S.LFE9{mON IS FILED UNDER ARTICLES 226 8: 227' OF
CONS"FI'I'UTION OF INDIA, PRAYING TO SET ASIDE THE
" ORDER DT. 19.04.2008 PASSED IN OS. NO. 59 OF 2005 BY THE
'ORAL JUDGE (JR.DN.] AND J.M.F.C. ANEKAL, AND ALLOW THE
._L~AFI>LIUAT:ON1.A. NO. 18 FILED UNDER ORDER VI RULE 17 C.P.C.
'"v1DEANNEXURE - AAND }"3'1fC..
THIS PETITION COMING ON FOR PRELIMINARY HEARING 'B'
K O' A "VVGROUP, THIS DAY, THE COURT MADE THE F OLLOWING:--
6'
ORDER
The present petition is filed by the plajntif£:’in*t_he
pending suit which was for the relief
injunction, challenging the order .._of .4_’coLirt
re’ectiI1 his amendment a licatiorlilseeliind’ the
J PP V_ _ _ 7 1__
for relief of declaration.
2. in the application for
amendment” of declaration was filed
after a cause of action for the
suit disentitling the plaintiff to
seek the relief prayed
l not be done directly cannot be done
indirectly, trial court for whatever reasons rejected
the application seeking amendment could have also
on this ground.
6
4.
3
Hence, there is no ground for interference in the Writ
petition.
5.
AN/-
Writ petition is rejected.