High Court Karnataka High Court

Sri S A Rudraradhya vs Smt Nalini J Shetty on 18 June, 2009

Karnataka High Court
Sri S A Rudraradhya vs Smt Nalini J Shetty on 18 June, 2009
Author: H N Das
N THE HtGH com RT OF KARNAYAKA AT 8«AN{3A§bF§E if   

mass TH¥S THE 48*" DA?' QE.J£JNE,_.20i}'9.: >  %
BEFORE   _      4%
THE HQWBLE MR. .:t:sTsc:=:i 1~:m;§;. NAa£MQH.afi    
w.P.No.4_1 3112ooV§g'e§:§§-cP¢)L' *  1 '  

asmgew:

SR1S=A.RUSF§AFiA!;'§ H-YA  _ _  ~ 
sac LATE§YAN¥'5_APE%£&V   " 
AGEBABGUTEE-"YE;#:vF%S'    ~ %

am. ass? 7"*'A* $39333 RQAE3, é   
33$ sue E;~VYALAir-iA'fx§AK;A NEW' TC»WN_ 
BA!\EGAL,_OFiE-56{IV_06j4',i.4 ,   

  V  A ..PET£"F|QNER

{By Sri Sfi.?A_RTH.i$AP;AT§%§gf,4ADV.)

 _ «AND: « 

 1.; 'Sl;A'T.r;U%L%-¥§§'!'d,'SHE?TY
* A23 E_D'AE§{}L}'¥" 55 YEARS

W26 JVEL'V¥i§'«A{L. s:~1;E'r"rv
wcame A1' -.';'i;3AYA BANK

  _ m'Aé"AR;:YANAPRuA BRANCH
 %  '~.,§BANGA~L_GRE.

"   '*{}C:.CHEN¥'éAKESHAVA
   AG E3AaouT so YEARS
   $2-5:.) GHEWARAYAPPA
 ' x ..9-Em. muss ¥\l€).1¥18.
 ?éEW smzsr, YELAHANKA

EANGALCBRE-560 G64.
.,F§ESF'-'0f§DENTS

(By SMT.S.KNA{3ARATHNA, ADV. FOR R2)

<7-'~v-"N



This writ petition filed under Articles 225 3; 2pi,7VJ"fci §{e' & '
Constitution of India praying to set _a5id_e the ofdeif .26v.?';2OU.6 "
passed by the Adélflity Eivil Judge (1-'§3CH N:3_.1-5),-:Bafiga£ore'C¥ty«

on i.A.No.6 in O.$.Ncv.7607!19§7,

This petition coming on for' p«re!imiéia:§r"hearEn§' this  f =

day, the court made the fofiowingg'  "
.   

Petitioner fited G.3:N§q..?6G?i’éV$9%:’A’égéfinstw the respondents
far decree ef p e:mar_;ent:””¥:iju;i¥;:i§;fr1.,f?§fr;’a§E§?éiing the schedule

prcparties afi3″»v ff6§%§.’;’.§n’té{fg}ia1g gzzvlafiiftiffs possession and

e:1jcyrzjé=%3%i”VTti§TA The defendanis enteyed
appeaméxsé ..bé¥or§e”.V’t’§xe_’T’T;:iéE. ‘ur£ and fiied written stair-zmem

c2p§:::)$_§zfjg i?§é”-c%$zimV;e:§§ Qaéiitioner. Swing the wridency sf time

– _s§,2§.2i;_j§f*1e;§:iais7e'{if”§ fi§é§ve..n.app:ica:§:>n unaeg Order: 6 Rule 1? CPC ta

@?3§¥1e*:”i;£$ and to éncaorpegate addifianai facts and additiana!

gfiiayfir ané –%f%é;é?*same came in be dismissed fer non-prasecutéon.

Agaéfi ..a§”§{er. £ag$e cf four years, the gzetfitionaer flied Edenticai

x V’ .. ép§¥%.g§t§§fi seeking amendment cf the giaént, Under the impugned

}:,–;~5;e?§? the ‘ma: Gourfi fi%$t?£%$$eé ms fiéed by the peiiticmer fa:

‘”é?r§e;3d:mr2§ ef the géainé, §-lenca, this wfét pefitian.

2, §-Eeere arguments en the side of respondents .z:~n£i

‘me entire writ pagers;

3. it is not in dispute that Vi5z;:itia_§l’y’..

Q.S.Ne.?6§?i199? against Vr:*~;e«.e_V fire:-._ ree§:=oé.§deA§st._/_VVmaiene,

Subsequentsy, the second respen¥je:§fi’%_V2e:;eleasie}d;: esife party to
the ereceediegs. $2′: me pzeefirxeeej egti,-f,:e:r’:€,¥;r¥_”‘§’e:.’A%i~ti_f>:.e peiifiener wants
ie éneerperete edd§t§eea§ faefispeed prayer against
the secené é;.Ie}:j’i:ef:’V’?e’f*¢er:i}:g the amendment,
than the veflj vipeeiviéefier against the second
reepenc§e’e{Efi eeeessary pleadings will
not sur’e§ase” ‘fez; in Ofdel’ to resolve the reai

$G?’¥?f€>§e’$¥’Sy L1§etz§ieen’.*«the_ e’4?t£es, it is neeessery to permit the

” ;3et飥§:}’fie:f–.i;e eemend”the**p%a§ni.

‘ 4VV’eef_i§e: dismissai ef an application feed by the

pei%€§_eherVfe’f”e.rnVenc£men2 for newpresecution wit? not eperate as

. “v.;esjudieaf§eA.’:.fe;” consideration ef the present application. However;

“:Lfii1e§e jere certain Eatches on tee pari ef the petitioner in net

‘ ariaeneéng the péaizzt at an apprepfiate stage. 0:”: aeceueé of eeiey

‘ and iatches en the par’! ef the petitiermr some inoonveeieraw Es

_ ,_/\..

5

‘a

caused 30 the second defendant and the same is required to be

compensated by levying the some costs on the petitioner.” .
For the reasons stated above, the fofiowing:

Q8_D.E8

E} Writ petition is heteby alIc;wed’.’~ A_

:2) The impugned Vcarde¥’ .__:c3i1=_iV’t$Le!d “;%§,7;2ooérc;%;”~«%,in,

o.s.No.7so?/1997 by. jAdéi–:§C’&ty sjcivii

Judge (OCH.f\lo,1.’f;)-,«w$é;;1g3éI~£o:e City-is héreby set

a-g:ae, «’ %% %
” -§.A..6petitioner under Otder 6 Ruie 1?

is ‘V–.h¢AeA$’.s*!¥;$y’ “ié1£¥owed subject to the condition the
._t %tit§r;?e’r—fiaying a sum of Rs.2,5G01′- to the second
:V’fé§..§b<§.ndeni as costs.

. counsel for the petitioner or his counter part
V fi:efore the Trial Court shall amend the plain: within
two weeks from the date of receipt of copy of this
aréer’
V) The respandents are fierrriitted ta fiie additionai

written statemem if any.

4. W”

DKB!

in View of the faci that the matter is pejr:{ding:
year 399?’ a direction is: heseby ‘t<;~ .tx¥'ueT_j'Tri'ai
Court to expedite the m:§£¥te:::'§1nti

within a time fra:z'ie nti’:.s_ ::1om%«?(_tne date 0::

receipt of GOP? of thi$..€§ift%er; = ._