Karnataka High Court
Smt Shivamma vs Smt Gowramma on 20 January, 2009
EN THE HIGH (L'O¥}R.T OF' KARNi%'s'1'AKA AT BAE'€'GA,§;'{)}€E
DA*}fE;') TRIS THE 29TH DAY {'):'3' JANU
I-3 E2}¥'()RE
THE H€§)N'BLE MR. JUST'§CE1;:H.S;}fi1AGAf§§"(}i}§A.[";3.:%f5}§.:Si'
R.S.A.NO. 1.2354/529x33
;BE,'TW'E'E3N: 1% Z V
SMT. SHEVAMMA .. ,
W /0 SHIVAKUMAR @ E/IYSQ3?2E':»SHI*»?;3LN'Z=§A
AGED.AB{')U'I' 55
R/AT MASTEN;§}iALLI Vf1.:,La.%igASWA_MY, ADV}
1; .é$'P:1fT;.C}éS;3Ji?i$-*§MA/{A
W./OV.__$Z1IVARUDRAPPA
AG123D* «ABOUT 59 YEARS
.% :3/A'I'*.&AsTEN'AHAL;,: v11..:,A:=:2e:}s}:::::':?1%s>:'s. 100 OF r;::P<;':
AGAINST THE .~.}1II)(3:E"§Ji'I3T;I\I'1"'-- _F: NDV_ ;:31+;c:REE: £}A'1'E:D
19,8'?.2008 PASSEED $1N;R.A.N.Q;'8':2,{:20§)7 cm '1';-112:: mms:
3? THE : A£§}3L.£)1:S'1"E€ICfT ;j.5U:3'G§:, BANGALORE
E%iU112AL :;sg:::";'1f1e<":1.s:i:'r~~,'--.__ ?B;ssT*:~:%c;m;::i2.}13;V,%% 13;sM'1ss:1x:1?
TI--{E CI'%ZIL ,J:;II>(31Fs%;;%4gS1?:,#_E;>N},AND JMFC., ANEKAL.
.3318a'§<.S.A.5:3C§'MViE§'M1ss1'0N '1'1-11S
_ m%~5,?&:f1*:-133 (j3{)U';fZ.'}"V§§:E;LIVE}2EiZ) T:+:t1«: }.3'OLL{}WING:~
.,}UDGM'EN'I'
--§3é'{§€§nd appaai is di;*e(:t()/- 'P
Wheihe1" the piaiiltiff }3I'(}V'€S that
deed Ciateé :21-3--20:2, eéxecmm "
first detkinziant in f8.VGf_Z1.}.'. pi' tE°1é S€5C:_QIid
deiéziadazlt is in vi01a_1:ioi?3_ of.i:I1£i ég>;*e¢I'ne1:21:-.L__ f
of' saie ciated O6.:):3.;200()":u§;§i i1eI;§:<i,. 'évzzén.
the secemil <:i€:{':311<*1az1_1ft'~~::s £1.z9{i;}.e':<.)jé_xé:"cVii"t.%e" 'V
the saie deégii in f_ais?<§é.zr'w7;:f(' mg' .p}ai;i::;::"
along with t}it:zV:§'irs1{ c1c;:;a:m;a;§t:2
3' Wh€f1iEIf__t1'I€:'fi1éii€§.ifff)§'f}}?§$i she was
"'§3.Ex=2{.a--i:},rs xréiiilfzg to perform her
par: GI' iiizié {3r;i'1:1fé;c;t?
!;3;1t: "°p}ai11tifl' is €:r1't.iti<:=(i for
Sggaciflt « ...._y€1'i°Grn1a11c€: of <:oI1tra<:i; as
up17;é3;y€§i for?
" ' 5. 'F%J'j_ $35113: ordezt' or decree?
4,, _ 1~ when the mat.1:er steed at itha: stage, tine
JL1§ge{"Sr,;{}:13 C';oz_::rt came to be es:ab§i$hed at
: .'v$.,§§f1€}{Z3}u Sines the subject matter of the suit, is mlzier me
.
jxarisdictiozi of Anekai Coxirt, {).S.E§'9.,E§26/2()G3 033116 In
be §:*a1:tsf€:'re«:i arid assigns"-zd to £213 Civil J 12cige[S1T',.§}:T1) at
Anekai. After transfar _f..'r0n'.1 Bangaiorzi
the cam. at Anekai, ().S.E'\}'0.3iZE;/13003
renuzazharrici as ().S.N0.64{')/2{}{§6§" 'Af?T¢r'..&t:1::1:iTSi'i%:' ":€;7«'tfi€:
(Sour? at Anekai, tlim first }' 1'-:é_fai*f§.;j§g ~
1'§.{§}1.2£I)O? and {:21 that datéfiiie ca§,€'3i%as _"t:ai}Iaf;c'iVVV:Va1"1-ii at 'V
'aha request, of i:_hé~.__2né<""t1e§fE::3:§ia11t éfijoiimied to
23.01.2907. Again on :2:§.C$:;:%2:G0--*Z;" deténdalit
requssirszd ":§t.§ji:*z1e'=__ marzé '%:2l:f1:%."' uaxlrii the same was
refu_$ed_ '-- 'Z'E2.e * V "i'3g}i;.:rt ' 3.dj0L1I"'I1(':3{i the case to
:2.s;>1.:2c3%::r:?_%':3:~V" .3£m:.::vg::§§'¢r;:. On thaj; day the second
V. A_ df-:*1§":i'§.-:?.3.£"§.:¢';_1£I".ifZxW'€:I"if"€€)___CGElI'i. with two appiicatioxés to re-call
'tI!Fi€;--.orsi:§r fa,i1"d.._ to reflcrpen the case and to provide an
<§pp'oi'tuni fyf to cross-exajnine the witnesses examined
by 'tifié piajntiff, Since the matiter was ligted far
A v ' " L_§1idgfi1€n£, 1:116 trial Cmzrt refu:-ged ES accept the
égpiication $fi;IE1<: Eiriai Court, the 21161 deferzdant ffla:~:§i an
appeal befom the Low€--:r Appeiiate
R.A.N0.8i2/:2f){)'7 and the sam.r:: came :0
Vida Jmigmelltz dated 1'}'07.2£L3{§A'8i"'a:1d~«.'CC;nAi§i':;;r:;(i' 't3;;E:
Jz.1dgn1e11'£ 01' the {via} (Zioa_1:'tT, Hefiée $1.13 se¢Q:1€fi"aipp£aéiiv. 'V
5. 'I'h0t.2gh the mattarlisted fez' 8;:1i11i£3:si0n, the
same is heard on :;:s%i%;*:. by: t}j6;L"€:_§;3f;;Sx'i:1t of the learned
advocatas on bctil ti1e'V§;§{£€, 'V A
11313 ficif <:IiSp€f:'i:=:$ that: c«1~i@'nai1y $16 suit. was
fiiefi befbré . 4' Jz_1dge{Sr.Dn) at Baxagaime.
A_ SL§'b'iS€g_fi6{1I§}',hfi1€....SLii'£ was t:*311sf€rred to the ifiourt. at
'.¢;i€};'::£<;1g§...,, :"£ ;'i_s:":';L?;So not in {iiSp'LZ¥;€ that rim request of 1:316
2T*§"L;{€i?&i1s;§f2":j.%1ii for gal}: 01' time W83 rejected E')y' the tfiai
Ccuriz. '\$£fitVh0L:€: an opporturxity to the 221% defendant is
C1fO§'i_'w€XaI1E§E1€ the wit,:1<-::sses exaznizxefi by me piajnfifi'
' arid :a;ith01,:tT an 0;:sp<:=:*t"a.1nif:;g2° 1:9 ieaci evidemte an her
bfihaii; Effie Uial ijorzrii. d€<:r6€ti11g
$L;x,~"'"
{ha '€!€':}CSi01'} of ;3iaiI'1i:éfiZ "l"Ir'1£: Lowez' App:=:.E§a_i. the a}§)§J€iii831'i", :z1z2Ltf1':Ey on
the g'a1m<ii thafz: {he 2&3 <:i<~3fe:1da11: faiied
Qppo1"1:.unity pmvided by the trial Cfourt.
27. '"I.'h& suit is (22116 for sgmcééiic i§er:b§:'_111iTa§1:_§e--.;;,"{"j;€i":i":Vé
d@fe::;<:ia11t has flied wIif.:e:=z_1 st.atefne1'at Tcggggjésiiag. ti1é'=
Cia 3'11: 0t'plai1'1t:ffi'. 11: is 01113: ofi»a.é:cou1'1f;"z:vi'f1T'z:i'1sf':?;1" of case
frag: Bangalere ti} Ag-3'}:a1, f':E"1,$::231§ .«:ief'endar:{t. éeught. ibr'
some more time a11ciH,ti'1i: jv1"z5.3_}€f}C{§3{i. in {ha
Ci:z'<:L21;:1ss':.a:_*ir":<§:S; the 013311011 that the 239?
ciei3e11d3;<.1j.4'is €:1=i:_.ii:;is%:A{i fz3::bé};'i%: mcsre oppertiuriiiy. N0 dumb:
011 'gaccgmlt 'Q? '€:é:"tain £a<:}t:1€:$ on the £3311; sf Em': 23$
£§,::f€::1<i'e:%:':t; "Size péaiafztifi' is gmt to some i:1convenm11ce
mqzxireii to ha compensated by levying
ex§§I11;3-fiery <:osts on the defcmdant. in the
: Ci.i*§,'?;LEIiSfaI1C6S, a (T1i1'€1(3'iCi0I1 is required to be issued to
i:Iie°i:r*ial Court 13:) dispose of tha matter Within a 113113
V' 'frame.
§L~§r°'"
M;
For the reasans stated above, the ?1'<)}1ov.,:§.7é:E:;*_iVbiV%' ~
1.
2. The impugned 'of
ORDER
The: appeal is hereby alliowéti’.
Calm”,
0.s.N’o.640/52006 =~.2_;he % “i~m.pugiaea
Juclgment V ; 2068
R.A.Ng.82/299? ; rm Lower
in
AppeE.?gt¢.C,c»;§1r§T ‘$116 aside. The
1233:’.-gr 7i$.’;’.;:é1ng_;§d.ed-..”id_’i:he triai Court for
frt;s§ti”-§E’ispo;¢e1l i:’1’a3¢::v:>1’d£ance with law and
asTA6§e{diti0L1SE§_.5v_as possibie and within 231
tmaé 3E’1’fz+3;13}§i’.. __th:.’es months from the date
‘i’ r?- ..
éi’–zjéc:€:i_13{._ciféogyfi of this OI’Ci£-31′.
Th: 2m3VV””€iéi’eI’1:ia11t ghali pa}: cost. of
— to the piaintifi’ witifin two
‘V ‘€Li=_’w::r:ii<"S from today.
Sd/…
Jlldgg