High Court Karnataka High Court

Smt Jayamma vs Nagaraja on 29 July, 2009

Karnataka High Court
Smt Jayamma vs Nagaraja on 29 July, 2009
Author: Ashok B.Hinchigeri
$1

IN THE HIGH Comm 0}? KARNATAKA AT BANGALORE

DATED THIS THE 2911* DAY 09' JULY, 2009
BEFORE _ H %
THE }~IC}N'BLE MR. JUSTICE ASHQK B. H1svcE§:§:c}E}§V: T'  
wrm' PETITION M3123 of     
BETWEEN   A»   . .

1. SMT. JAYAMMA.
W] O A.N. ESHWARAPPA
AGES 41 YEARS

2. SR} VIJAYKUMAR

S/O AJJ;"E$H'§{I§RA'PP;'$.  M "
AGED28   

3, Sm. cHANs}RA3x§I»i1\ A  
mo gm. ";:=;sHwARApp2a_
AGij¥3..25 YEARS -   

 -  _ SR: .§3H.I'JAi{1JMA'R2V' """ " 'V
 A $v,t«:_>% A,N;,ESHWARAPI3'A
    

iittixéi. Rsgfisziwanx,
_ om gm. gsnwamppa
V AGE!) 19:. YEARS

 5]" .¥s:i;REs1s1NG 0+9 C/O SAGANAPPA,
 '%1m*:':). AVA on me. HOSPITAL
GHIKMA(}ALUR OBEDULLA GUJARI (BESIDE)

  ..-3RI> moss, SHANKARAPURA

CHIKMAGALUR -- 577 I01.
 PETITIUNERS

(BY SMT. NAMITHA MAHESH, ABVOCATE)



AND

1. NAGARAJA 
310 Mi, ESHWARAPPA
AGED 25 YEARS

2. SMT. GEETHA
D10 AN. ESHWARAPPA
AGE!) 23 YEARS

BOTH RESIDING AT WARD-No,??*, '   
AMBEDKAR NAGAR, M;§RA'S?'AN_JI;ROAD',~~._'j» .. 
KABUR TOWN.' KA_I)UP: 'TAL:.1{E£, '   "
CHIKMAGALUR ';;2;3rRz.(:11 -4:377' w--1*.~' 

    ~  .,    RESPONDENTS

1111 H (8? ‘SM; M, c:..,J_a_YAH1}2f;j;a.i. ADVOCATES)

THIS “G1RI.’_I’- PETiPI{)N’ISa_FiLED UNDER ARTICLES 226 AND
227 0;-* THE “coNs’nTuTiQN-09.. 4129:9121 ?RAYING T0 QUASH THE
ORDER m.1o.12.2oo7; Passsa BY THE PRL. DISTRICF JUDGE,
CHIKMAGALUR EN ‘I°.dA’ _(P’~._6a$”SC) 5×07, AND PRODUCED AS
ANNEX-H,’ ~ _

. -*;fH’IsxwA:§rr””PErrr@§*comma an ma ORDERS THIS DAY,
CULIRT ms; Xramowrm:

9_.B_IZ_E_E

Jayagamm, the learned counsel ur1dertakt::s tr) file

‘;.:{za.ka*f!V’at the respondent No.2 also. Although the matter is

. __f0r orders, it is taken up for final disposal with the

« ‘VAAVC31i sent of both the learned advocates.

Ggfifii

2. The petitionmfs have raised the

order, dt. 10. 12.2007 passed by tlarfr ‘Cm3.r§:

District Judge, Chikmagalur in    " 

3. The facts of the  __b1V"ief  Sri
A.N.Eshwarppa passed    A H The fixst

petitioner is his wife, are his sons
and the am and They filed P
& s.c No.6/2Qd5k%p%::yfix§%g of the certificate in
favour of the Indian Succession Act,
1925. The ‘ for the issuaxme of the
said C€:I’fi;fiCa’J.t éhcxe are no respondants. The

was published in Jilla Suddi Madhyama

Nobody appeared in response in the

n<:$ii::e."~–':A. "'*I"i1e Civil Judge (Srf 1311.), by his order,

' 1G,.2G(55 allowed tha petition by wanting the Succession

the first petitioner. it states that it is issued an

'T of all the petitioners to cnable her to rewive the

payable £0 Sri A.N.EshWarappa.

4. The respondents hemin filed

ms/2007 before the Court ..J».iqg¢;.

Chikmagalm’ and prayed for setfiné’-asid¢..’.c:f .

(111.19. 10.2005. In the said filed
the applicatidn for the Idtzlay dd] “xt.11e omce
raising the objecfien is not
accompanied by cdzddonafion of delay.
Thcreafiter the for the eondonation
of delay. bdwifis order, dt. 10.12.2007
allowed the I.A there was no delay in filing
tha apps:-.E;–v eyed that them was 2 months
that are bona fidc reasens to

Vt11§5:d and Thus the delay was ccandoned.

dorder condonirlg the delay, this petition is

M ”

“E§fi1t.Namit11a Mahesh, the learned cmmsel appearm g

V , _ ” tiad petitioners submits that although the Sl}.C.CfiISSi0I1

da”‘vC’é:i’tificatc was ordered ‘[0 lm issued on 19.10.2085, the

appeal is filed on 86.02.2006. That is a delay of 4 months in

Qfiéé

filing the apmal. Worst of all, she contends that the appeal

memerandum was net accompanied by any app1ieatié§§r1e.for

the cendonation of delay. She submits that

doubt that subsequently delay contionatien –.

to be filed, but it does not explairt eeoseaaay

date czaf filing the appeal til} theriafce of t?1’e ‘%’ ;

for the cendenation of delay.

6. Sri Jayak1’rthi, ._ eetmsel for the

respondenta _’ cendonation of delay is
procedm~a1. ‘ once mi is given to remedy the
defect of 1;1i)i; L-‘1.e a’ppiScation fer the eendonation of delay

availed of the opportunity and filed

the A thereafizer it cannot be held that the

VV1:; eeeponde11tsv*..’:hafie net remeved, remedied or rect1:fi’ ed the

_ fiefeet; II; siippori; 91′ his submissions, he relies on a Division

of this Court in the ease of S’1’A’I’.E OF

v. NAGAPPA, reported in me 1985(2) mm

The relevant portien of the said judgnmt is extracted

hereinbelaw: 83%.

“I3.” Even the Legisfaiive hisfiary of sub-rgzfai’ A’

to whidzfiwe have adverted. does not indiazte thgit %

rules (1) and (2) cf Rule am insefledin 4ihe_’..’:zzréVfe. _
intended to award the penalty of digmissqz ofg}z.fip;§€:j::’~_. T, T

in {he event of nan~mmpIianx;:e’ uriih”t?té–.require§mAén2″af
sub-mle (1) by an appellani pféaenfifiga
appeal Qhus, when the ggmrgsszyfinor
oonieucualfy an
appellant presenting a, as a
penarty, entaii c;z’ir;r(tissr2i”‘£)f’.?§js it rather
diam: to about
impfiedfy f£ i3 ra3oi”s:»z1.so open to us to
cx)nsiméM’d “Qf intended to aid in
the irnplying the award
on :2 “its” if we have
regard in béarféaid by the Supreme Court as
to “cf reqzired of a Court in

‘V a procedural rule.

‘ 1-:4, V}:§%%1:.Séngxa:nT’V ” Sing}; vs. Election mbunal, ii is

“.’i’a:);;: a ofprocedure must be regarded :25 such. It
j ” .AAi;::.._£p§’vcedz;re’, sornething designed to fadfitate justice

dad fizrther its ends not :1 penal enactment for

‘ ‘”punish1rn,er:,£ and pemzltiesg not at thing designed to trip

peopfe up. Too techmhaf :1 cranstrmriion of Sections that

leaves rm momfor reasonable elcrstidiy cf i1tterp:etc:g!id}’:=.<_:»T~.._
shmdd therefore be gmzrded against azvrovidecl ;_ " .
thatjustice is done to 'both' sides) last the vmy,gneans%%

designed for the fiutherance of _j11s,tiQe

fiusfrate it. *

?'. Sr} Jayakirthi submits mplayad V

by the petitioners both on the Vféfivmondczlts.
He brings to my notice an the petitioner

No.1, the respondg%rit'j::j[I$fQs5 ":'::1-$3' Kavitha (another

daughter Section 125 of the
(3r.1P.C –.Vg?§:;'I$%.VE$hwa1'appa fer majntenanme
sf Rs.2,{}{&}f}/~ firsst petitioner statcs that the
of the first petitioner and

made such an application in the

the pefitioner N9. 1 has chesen not 1:0

_ ,'.j'§;;1A1gj1ea;d t1i(:§._. 'I'{':SpDI}(Z1fi1"}t Nos. 1 and 2 in the P 85 S.C

It is his specific giexvancct that Succession

€'.}:t:1;tifi.(;;ats is Qbtained behind the back of responclazrtt Nos. 1

2. He also submits that Suddi Madhyama has no

wide cimulatien in the locality and that is why :

unrneticed by the respondents.

8. In the course of her rsjoindeic,

submits that the respondents Iii’) }_va.yVTVrcléa1f:ét’}~V~’€£) Sri” ‘

A. N. Eshwarappa.

9. My mading Aaf the fiizveals that the

raspendents me the prescribed

lixnitatinn ” filfi date at’ knowledge of

” 4 IS

‘ ‘Gate. The demand that each

passing of tht2,__S’t1C{3€3§*3:’.§iA:(:).Ij L’
day’5 dehfay Vt<::v cxgplz-fined appears ten be pedantic in
hype;-techmcal appraach finstrates and

sf justice. The Division Bench

T' r«3iiéd."f"bAy Sri Jaya kirthi is of greaé: assistance in

' thé"E:enmt)versy in question. The appeal cannet be

fin the guund of not fling of the delay condenatian

V , _ VTa;§;:5iica4;h'on at the time of the instritutsion of the appeal. As the

which is chaflenged hem is reasoned and W6}!-

considemd, I refuse 1:9 interfe the matter. Whethcr the

s =–

respondents are related to A.N.lE3shwarappa

petitioners have played the fiwaud c)n:-‘é:iir:~’*{1c)A1i1’j’£ is ‘

be dcciéed by the District Judge; on Tr::e%+.r;e

pending mnsideration.

10. Pefifion is disInisscfi._ A Ho «:;rdér’L’£=-5:9 costs.

J i ‘E Fudge

bvr