High Court Karnataka High Court

Suresh Jannu S/O Shrinivas Jannu vs Shivanand S/O Totappa Kinnal on 1 April, 2009

Karnataka High Court
Suresh Jannu S/O Shrinivas Jannu vs Shivanand S/O Totappa Kinnal on 1 April, 2009
Author: Ravi Malimath
IN THE HIGH COURT 01:' KARNATAK;fi' 5    _

CIRCUIT BENCH AT DHARw;m..'_i ' 

DATED THIS THE 18'? DAY Q.§,'gg.P"Rz,1j'2009-V.   ., , 1,'

BETFQRE  "

THE HONBLE MR JUS*i':§jE Rmfi. 

  

Sumsh Janna, " S',"':;»,_ :,1Shri;:;1ivas."§J* V. ._
Age: 35 yearfs, 'O,<:<ii:_ ,I3§uSi1:_i3_sS,z V'
R10; 18*: wam,  '

(By Sri Dineésh Aayacatc)
Arm; V V 4' Q'

1.

sgyaizana, ‘Sin. Tqtappa Kiztmal,

. , Age éBn17£’t.58 years, Once: Advocate,

V’ R] cx. Vfiasaytvshwar Baciavane,

.,Hosp¢t, flist; Bellaxy.

S] C) Kadubagcri Chandrappa,

” Age; 38 years, Occ: Agri§.,

— _ u _R[‘_:): Wtjtavars Colony,
ifiagaribommanahsalli,

Dist: Bellary.

Shafiuiia, S10 Azamatufla,
Age: 42 years, Occ: Business,

RIG: 1*’ Ward, Kudalagi, Bisi: Bellmy.

(By Sri Laxman T.Ma11taga:t1:i, Advecate)

. .APPELLAN’I’

..RE&§PQNQEN'{‘S

$1″

This MFA is filed under Order 42 M15
against the order dated 15.9.2008 passevd~..oinVV i–.A.No.7′

().S.No.148/2002 on the file of the””i’sdd1C§ivi14J”uxi_ge ‘{SI’.b.’Il.)#:’

iiospet.

This MFA coming on for.4_ad1r1is:s1<5n
delivezed the following: V. . M 'V
JUDGMEN':

This appea} is by”~defe111iaJ;1£ :1′)’ein,g aggrieved by the
order dated 15.9=2008:,-pafseedv =-c_>&n__ by tile Add1.Civi1
Judge (Sr.

Binesh M.Ku1karm’, appearing

for the the trial Court has committed

_ eI’ror.{and~hence ‘t13.e__same (rails for interference.

% filed by the plaintiffs under Order 11 Rule 21

of C.P.C. was allowed. The ma’ 1 Court in the

. Couzfi-3e flaseing the said order came to the conclusion that the

.1,:ii..*’s:t_.4dei’ez1da13.t is guilty of eontumacious conduct or a willful

‘ éifiexxzgpt to disobey the direction of the Court. The fufiher

“”‘f11?3.c1i11g was that the contention of the éefendant is neither

bonafide I201″ reasonable. The failure to answer

W6”

3
intenogatories, has compelled the trial Court to pass the

ixnpagned older.

4. The learned Counsel for the appellant placed reliance
on the judgment of the Supreme Court reported in SC

1436 in the case of M] s. Babbar Sewing ‘Tjflolc

Nath Mahajan to contend that the defence cotfid:

off lightly as has been done in the fiageseht C

5. In the course of the slaid-.vease,A’the came

to the conclusion the defence can be
made when is giéhfumaey on the part of the
defendant or _attethp_tl the ozder of the Court.
I11 ,th.e ;;;m, th2it–ts,__e;;acfly what has been done so far as

thev”r_;on;d’t1Ct axe concerned. I find no error

a wyvy as it is a Well reasoned order.

-. For the seasons stated above, the appeal being devoid of

4jttieritsl’js.aec3Iding1y rejected. No costs.

Sd/””_”

Judge

ll’ F§£s*