High Court Karnataka High Court

Smt Pushpa vs Sri Doddamuniyellappa @ Papanna on 7 December, 2010

Karnataka High Court
Smt Pushpa vs Sri Doddamuniyellappa @ Papanna on 7 December, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE '7t%a QAY OF DECEMBER, 

BEFORE

THE HON'BLE MR. EUSTICE A.N.VENUGOPA--LA'::'GOWD_A "

WRIT PETITION NO. 18361:/e20J;£4}'t(j;'L,3W:§;4»fEPET-3"   O S, 3

BETWEEN:

SMT.PUSHPA
AGED ABOUT 46 YEARS, .  
D/O SRI DODDA MUNIYE!___U3..PPA', V V
R/AT No.63/G/GI, BLK PAPAN;NA»_  1
BUILDING, GOVINDAPURA, ' _  '
ARABIC COLLEGE POST,  ~ 
BENGALURU -- Ej'~60~Q45.  g  

..    ~ 7 S  PETITEONER

(BY SRI K.V.SATH':*1A,NA"RA'{AI\i--.A"STSRILRAJSHEKAR, ADVS.)
AND:  3 O A

1 SR1' BoDDAr4UaY1'YELL.A'PRA @ PAPANNA
AGEDABGUT 71 YEARS,
, S/0 LATE..,ANJr:\:AP-PA
.. « R/AT GOVINDA_P_LJ RA,
 ARABIC. COLLEGE POST,

 _ BENC;Al__UR_U -560 045.

  

 ' AGEDAVBOUT 41 YEARS,
 S/0 DCJDDA MUNIYELLAPPA @ PAPANNA.

 3 SRTIGANGADHARA

A  AGED ABOUT 28 YEARS,

  °'_S/O DODDA MUNIYELLAPPA @ PAPANNA.



 "(BY SR1 VIJAYASHEKARA GOWDA, ADV. FOR R2

BOTH ARE R/AT GOVINAPURA,
ARABIC COLLEGE POST,
BENGALURU - 560 045.

4 SMT VARALAKSHMI
AGED ABOUT 38 YEARS,
D/O SRI DODDA MUNIYELLARRA
R/AT NO. 62/E, G.I.B.L.I< PAPANNA
BUILDING, GOVINDAPURA, " 
ARABIC COLLEGE POST,
BENGALURU 560 045.

5 SMT RADHA
AGED ABOUT 35 YEARS, _ _
D/O SRI DODDA Ml.fNIYEE.f.-APP?» 
R/AT NO. NIRVANESHWARA I_\IA'GARA,~_
OPP I"-.* *.*

6 SMTJYQTHI;@ ._GIRI3AMMA_.--  
AGED5ABOuT"34._Y,EARS,"'~  " , "  
D/O SR; D»OI'}DA MuNiYELLARRA§
RYAYNO .1304 ," *;1:~.r DCROSS, " 3RD" MAIN
vfIJAYAN'AAIADA I«I,AGARA_, . _
BENGALURU' I560. ,o95_.* _

7 SMT 'ABBA _ , 
AGED AB-QUT32 YEARS,
,._%.,D/O. SR1 DODDA MUNIYELLAPPA
 "R/._A,T NO.599/2',"I' MAIN
 BASA\.:ES._I~;wARA NAGARA,
'*B"E--Ix1GALU_RLI, 560 037.

8. 'GMT 'TAIRA
 AG;ED..A~BOuT 30 YEARS,
D/OSRI DODBA MUNIYELLAPPA
, , R/AT No.63/G/GI,
"u_BE_K PAPANNA BUILDING
_,-GOVINDAPURA, ARABIC COLLEGE POST,
BENGALURU 560 045.
 RESPONDENTS

SRI LMALLESH, ADV. FOR R3;

SR1 GURU GANESH ASSOCIATES, FOR R8 )

THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
QUASH THE IMPUGNED ORDER DATED 05.01.10, ON IA.NO.6
PASSED IN O.S.NO.-4116/2004, PEDNING ON THE FILE_.’OFVTHwE

CITY CIVIL JUDGE [CCH~16] AT BENGALURU AT ANNi§x_u?.E’_’-

THIS PETITION COMING ON FOR PRELIMINARI’ HjeA”RI’i\Eo.I_,’ I

IN ‘B’ GROUP THIS DAY, THE COURT THE_’F’O’LL.OW1’NG’-if

QRDERI

Petitioner has filed a soit~~.t,for pagmon,agamsrsome

respondents in the City Civii ,_C.o:;’:’rt,’=..BanoIa’i«ore.Jiwritten
statements were filed an–dié’the–,_sL§it contested. Issues

having been franired, trial””coinrhe:n.ced’. o..nI’»”3I.8.2OO7. The

zodrespohdenfruéa an agpucafioh underCl6 R417 coc R)
amend to which the petitioner fifed

statement of”~ob’ject’i’onS.. The Triaf Court by an order dated

“V’*«.,.5.1.’-2010-s.,a}~!owedE’I”;A.’6 subject to payment of cost of

was adjourned to 3.2.2010 for payment

ofIcoSt andI’fo.r’IVcarrying out the amendment. The cost was

ATV-‘r._I_”-paid by the 2″” defendant and was received by the learned

for the piaintiff, which is evident from the

acknowledgment in the order sheet date(I¥3.2.2010. Long

wf?

thereafter, this writ petition has been fiied questioning the
order passed on I.A.6 allowing the amendmentV.V’of’_”ntVhe

written statement filed by the 2″” defendant. b

2. Since I.A.6 was allowed'”‘C’on.dit’iQn_aiiyV:v’.end~.:’thxe;

Dlaintiff has received the eost on

petition filed on 14.5.2010 is uvn;t’enabI.e.~._ . i

In the result, petitioni” “st._a.r1.”ds_ dismissed. No
costs. ‘V

Ksj/–