WP No.-4045/2008
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE lgna DAY OF' FEBRUARY,«2Q_1'O__'__T-
BEFORE _ V
THE HONBLE MR.JUsTIcE;'éL¥BAHABH
WRIT PETITION NO.40_45/BOQIS-.IGM~ICP;Q1" ' I
BETWEEN: I I
SRI KYARA KATTEPPA A
S/O SOLLU TI-IIMMAPPAK _ 2
AGED ABOUT 52 YEARS A
R/AT CHIRIBIVILLAGE '
KUDLIGITQ _. _,
BELLARY DIST1__ _. _ , .;..PET1'T"IONER
sR:'.D.H.'OB:pAr§A;~:_D'A.,'ADV)
AND: V _ . _, I ..
E. SR1 POOJAR1. KONKA§""3HEEMAPPA
.. / O TAHANUEEANTHATPPA
V. IAGBD ABOUT 'OAHTEARS
«. I R/A'T,C_H"I«RBI VILLAGE
T KUDLIIGIIVTQ-.
"'.i3ELL.}3IR_'x'wL:}1'ST
_ 2. ""4sR1..1_G'O$?1NDAPPA
S/..O KYARE KATTEPPA
I OOAGE-D ABOUT 42 YEARS
~ V ' 'P/AT CHIRBI VILLAGE
' KUDLIGI TQ
BELLARY DIST
SR1 KUBERAPPA
S /0 SANNA THIMMAPPA
AGED ABOUT 33 YEARS
R /AT CHIRBI VILLAGE
KUDLIGI TQ
BELLARY DIST
SR1 KOTRAPPA g
S /0 HANUMANTHAPPA
AGED ABOUT 33 YEARS
R /AT CI-IIRBI VILLAGE
KUDLIGI TQ
BELLARY DIST
THIMMAPPA
S /0 AJJAPPA A ;
AGED ABOUT 33 YEARS'
R/AT cH1RB1_v1LLAGE__-. «
K.UDLIGIT_Q--_
BELLARY ?_DIS:1*»A' _ . '-
SRI PO(3).;JA;1§I;»"_}3I-.I'EE1\A}:5;1?l3;.t§ _
S / :)"GHU15iDA fi§HEEr.4jAPPA."V""' V
AG$D--.ABOU'I"'5A3*YEARS. ' -
R /AT CHIRBI vIjLLAG_£:
KUDLIG1 STQ "
BELLARY DIST;
V-'.5flI;'_BHEEMAPPA*~' "
v. 3 8/0 SOLLU THIMMAPPA
TAGE1)'AM'A,J'G.R
._ "-'R/AT"C,HzRE-1' VILLAGE
A KUDLIGI TQ
"*§3E1.,LAE_Y DIS'?
S1§I"A:NJINAPPA
~ "S./0 SOLLU THIMMAPPA
A AGED MAJOR
R /AT CHIRBI VILLAGE
KUDLIGI TQ
WP "No.-4045/2008
WP NO.-4045/2008
BELLARY DIST
9. POOJARI HANUMANTHAPPA
S /O KYARE KATTEPPA
AGE 30 YRS, R/AT CHIRBI VILLAGE
KUDLIGI TALUK, BELLARY DISTRICT. _
.uRESP
(BY SRI.1\/LPALAKSHA, ADV FOR R1,' I , .;« .
MPTOCE TO R2 TO 9 DISPENSED V-JIT¥I{) '
THIS PETITION IS FILEDHNDER ARTIc,i;ES...226.3ANOIVO»
227 OF THE CONSTITUTION O'R_I'II.DIA PRAYING TO QUASH
THE IMPUGNED ORDER OF ANNEXLIRE E«.D_T. _911.1.2OO8
PASSED BY THE cI\_II~~I._ .I;UD_OE._ ,(J'R.DN) 'KUDLIOI IN
O.S.NO.37/2003 ORDER 'CIN--I.A._NQivv 'ANQ'1aTC.,
THIS PETITION ;COTII.'INO-.j»OI~I 1 FOR PRELIMINARY
HEARING IN 'E' cI~ROUP;._ THIS DAY,---THIEICOURT MADE THE
FOLLOWING_f.~a _ .
E 9' -dQRDERP
1.
Petitienef Setting aside the Order dated
11.01.2008′ I’A–VEf’>’v._fl1ied: in-rider Order VIII Rule 9 and 10 r/W
QOdeiiOf~–C1i.v«i1 Procedure for permitting him to file
w’ritten_ St4ate’_rIIe’nt_. The said application is rejected by the trial
cO*O.rt’IOn that the application is filed after expiry Of
C90 days the date of Service of notice and that as per Order
it Rule N1, written Statement should have been filed within 90
‘ from the date of service Of summons. E
WP No.-4045/2008
2. Learned counsel for the petitioner submits that, the
summons was not served on the petitioner. He was
the village for earning his livelihood and during
served on the family members of thempetitiorie1~.»–i.:it it
reason, he did not appear before the copuritiarrd
exparte. Thereafter he filed IA–‘I\[_. forts:-fitting
order and the said application al.loWed;- allowing
the said application, permitted to
file written statement. allowed IA–IV
holding that sufficient cause for not
appearing fixed for first hearing
and order petitioner exparte. The
case of summons was not served on the
petitioner was i’s_eri:’ed on the family members of the
..,peti*a’idi1er..A In theise”x,ir’cunistar1ces, I find that the trial court
ougiht’to’–vha:rei’ .Vc:o’;-ipsidered the case of the petitioner in IA–V. I
that order impugned requires to be set aside.
A”c,co~rdingly, petition is allowed. The order impugned
i”idatedii”A_«11.01.2008 is set aside. The trial court is directed to
permit the petitioner to tile written statement. Petitioner is
e%fl..-
wp No.-4045/2008
directed to fiie written statement within 15 days from the date
of receipt of copy of this order. If such written statera-“zen: is
filed, the triai court is directed take the written r.o__r”1 _
record and proceed with the matter. If the writtezi:statéiI:ent_:is*« ..
already presented by the petitioner, ho needfivto –ifi1{e_f’r’e4Si:’writteri
statement. This is subject to, if; the suVit_viS”sti11
Jrn/–