High Court Karnataka High Court

Sri Channabasappa S/O Sanna … vs Smt Neelavva W/O Channapa Sapuri on 24 March, 2009

Karnataka High Court
Sri Channabasappa S/O Sanna … vs Smt Neelavva W/O Channapa Sapuri on 24 March, 2009
Author: Ajit J Gunjal
 

IN THE HIGH COURT OF' KARNATAKA. f '7  "' '

CIRCUIT BENCH AT paARw_ss'D' = ~ 'I . 

DATED THIS THE 24th DAY 0F..né;A:é'c;«i 20095  

BEFORE a ' VVW
THE HONBLE MR.JU':2'ffICE AJIT' gJ_.GU:§:'JA L7

WRIT 1>E'rm-cu}: No;66245;§€;Q_9(GM4::'Pc,:)"

BETWEEN:

 

sHR:cHANNA£sAsAPPA=:__   
S/O SANNA~IJ'£AV'A_P--PAvBf§§LLAKKi V
AGE 58 YEARS,"'QCC';=..SRVI{3E"   '
R;'O BA1.AGrV..oraI,:'.;§{AMALAPLIR  
TQ. DI--.%ARx£IA::;;, li)I$';7.'.;!.';-- D"HA'RwAD'."""*'

 _     _ _' ...PE'PITIONER
(BY SR1. SR1 SACH '£'i\'[  VMAGADUM, ADV.)

AND:

_......-..----..... .

 =  _ 1. ._'jéMT.._%Af4'EVELAVA,'  ---------- ~ "

_ wg/0' CHANNAPPA SAPURI
'  "AGE'»._3':'3 YEARS, occ; Hxw
.._T.R;T*0.,KHAa;e1_r3N1, NARAYANPUR

H  IQQMALARUAR, DHARWAI), DIST. DHARWAD.

2.  ;<;MTv=.r}a'A'si'ADEv1,
Wm BASAPPA KAMADHENU

 .. ,AGE40 YRS, occ: H/W

" V R'/{) BALAGE ONE, KAMALAPUR
' 'ȣ3;HARWAD, DIST. DHARWAD.

  .   smi PARVATEWA,

W/O BASAPPA INDI,

AGE 36 YR'S., OCC: H/W

R/O M.NAGAR, NEAR' DYAMAVVA TEMPLE,
DHARWAD, DIST. DHARWAI),



4, SR1 MADIVALI,
S/O SAKREPPA BELLAKKI
AGE 46 YRS., OCC: SERVICE,
R/O NUGGIKERI, PANDURANGA NAGAR,
DHARWAD, 'DIST. BHARWAD.

5. STM YALLAWWA,

w /0 CHANNABASAPPA BELLAKKE
AGE 60 YRS, occ: H/W   ..
R/O A'I"I'iKOLLA :
NEAR RAILWAY STATION
DHARWAD.    =. 2  

 ...RET1T1e§§~giozyiim-~0N F'OR PRELIMINARY HEARiNG,
THIS DAY;'*'i_'_HE_CC§JR'T EvEA3_;3E THE FOLLOWING:

ORDER

= No.1-pet.itioner filed an appficafien

XXVI Ruie 10A read with Section 151 of

V. of Civil Procedure for sending the disputed

Adeeiiments to the Ferensie Science Laboratory namely

V’ the handwriting expert to ascertain the sigmture en the

document. I, fl

2. The learned trial Judge_i1as” »

application on the ground

not be sent to Forensic Science Laboratozfy;’§._i1′;asri1uch,~ ‘

as the evidence of the –w_m_.?be of no
assistance. In fact, has exercised
his discrefiop consequently,
I am of idccjection cannot be
faulted.-~vItTiS:V»Vei§%fi;;3rs «fo1″‘Vd-efendant No. I to prove or

otherwise by other mode of evidence.

v _ thiedoia—e-eivafion, petition stands rejected.

Sd/-