High Court Karnataka High Court

Abdul Hameed vs William on 11 September, 2008

Karnataka High Court
Abdul Hameed vs William on 11 September, 2008
Author: A.S.Bopanna


nun uuum UI’ IIAKNATAKA I-HG!-I OF KARNATAKA HIGH COURT OF NARNATAKA HIGH COURT OF KARNATAKA I-RGH COURT GF KARNATAKA HIGH Ce

3. 0:1 behalf of the petitioner, it is eoxxterizipeci that.

the tried Court was not justifieé in ~ ‘the

applicant to come 611 record as the

since the said person wasV”‘ncfij’ :1 733ei:1eff1_ei:_=.;r§;?”‘t>i’

United Base} Mission A. fi’:-2:51;
such, he was not a or It is
contended that it 1. “;;eee’21..helc–iV’fhe,t he cagrmot
be ixlterestegl in question. The
respondeijte “ee::1&te11tion put forth. by
the that the trial Court

was jufitiiied «ali0§#;*i:1g.tIt;e applicatian.

‘in: of the said eomtenijon urged, a

zof ‘AiI1′<:':—–erder dated 29.7.2607 would indicate

' application ' filed under Orcier 1 Rule
was taken up for consideration by the
'I-Ceurt, the learned C()'i1}f1S(i'1 appearing for the

3 x iildieated that there is no objeetien to anew the

Said application anti therefore, the trial Cour: Wfifzout
adverting to the demfls ef the order had noted the "No

Objection" and aliawed the eppiicatien and directed that

i

'1

the amerzdment ba carried out. Pursuarizt to arcler

dated 22.8.2006, the amended plain: haa%j% fi1ea

which indicaies that the plaintiff ':VV.aC§¢€}fi:ed '

position, befare the ma} *iti1;::l§é1Hci:11:a3nt~.._. '_j

allowed and thereafter {fiat
View of the mattgr, it x ofigen fezar, the
pctitioner to assai?:;..£}f1eA ibis In am;
event, €ven'.3~$su13?1i11g;.. "flrxat as corztermed
by the petitioI1 <~::,:*,§'-'i. does not
have any x1'\.IIissi0:1 C1h1,11"ch
in india '1'r{:.st,*.it E61' the petitioner to file
an appropriafié' and alga to contend
'fiiiafg §heV.':i1é;fit;§1f«:before the tria} Court. Thai:

bcéi-13g V{30.$;iEi{:1T£;"v I_ do not find any error cammitted by

the Erie} {G {:31} for interference.

Thg fireiifien 8.CCOI'(;fi§1gl"§«' stands disposed Of. No

' 2 axiim ass ii) Cos-i;t$.

:N*

. _. . … ….. -rur-nu-I I lI’\3’I”l LI!’
KARNA COURT or KARNMAKA men com: or KARNATAKA HIGH :2

Sd/-

Judge