High Court Karnataka High Court

Sri. S O Siddique vs S R Shivaprasad on 27 October, 2010

Karnataka High Court
Sri. S O Siddique vs S R Shivaprasad on 27 October, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATARA. ,_ T: BANGALORE 

DATED THIS THE 27*" DAY OF_,OCTOBéR.:Q,2O1'IO" 

BEFORE.
THE HON'BLE MR. JUSTICE AITN'; xi,EjNi3'a;,OPALA"GOwOA
WRIT PETITIION' F$O.,?;'Q:27_I3/v:?,C1L1'0--AND
WRIT R';T:T1OR'T*ROL303¢;/2oT1O','<fIGM~<:Pc)

BETWEE|\Lg    53:.I-  ' A

SR1.    
S/O LATE s.s;~SEYED;.,OT.HU.MAN _
AGED A__BO--OT Sow:-AR3 'T _ .. ' -
NO.6S, OLD.:<As--A£'~ROAD«.,_  
RAGIPET, -   .. 
BANGALORE'-«.560 O02.  

5 " I. _ '  PETITIONER

 '' {B§?''sRf'''''O,AEMATHARIJRA, ADV.)

 s R SHIVAPRASAD
' S'/O LATE 5 R RAMAIAH SETTY
"AGED ABOUT 57 YEARS
 No.59, UPSTAIRS,
 MIDDLE SCHOOL ROAD
' V.V.PURAM,
BANGALORE -- 560 004.

2 M/S MOHIADEENIYA HARDWARE,

A PARTNERSHIP BUSINESS CONCERN
HAVING ITS OFFICE N065,

OLD KASAI ROAD,

BANGALORE 560 902.



REP. BY ITS PARTNERS

a) s s MOHIADEEN THAMBY 

b) S.O.SULAIMAN LEBBA

c) S.O.NAJIMUDEEN

1,A'N  ' A
PARTNER OF?/_l_)'S :=»a.O'R.1ADEENzvA HARDWARE
No.65, AAOLD'-+<A':;A1 ROAD

_ BAN§"A.LOF?.EjS60=.OO'2';

" S  N_A3zMU'DvEEA~

PARTNER OF M/S MOHIADEENIYA HARDWARE

4   N.O;-55«,_C':L.D KASAI ROAD
* 3AN§ALOVR;E--560 002.

A s,vO.'S'A--2OL ASE-{AB

PARTix¥ER OF M/S MOHIADEENIYA HARDWARE

"i\£O}6S, OLD KASAI ROAD

BANGALORE» 560 002.

 V.I.SEGU MOHIADEEN

PARTNER OF M/S MOHIADEENIYA HARDWARE
NO.65, OLD KASAI ROAD
BANGAL.ORE~ 560 002.

MOHAMMAD ALI
EX-PARTNER OF M/S MOHIADEENIYA HARDWARE
SINCE DECEASED BY HIS LRS

(i) MRS SOLJBHAN ALI

(aa) MUSTAFA



NO.65, OLD KASAI ROAD
BANGALORE~56O O02.

(BY SRI V.B.SHIVAKUMAR, AD\V/g.')_'

     RON 

THESE WRIT PETITIONs""ARE» FILED..VUNDER"*ARTICLEs

226 AND 227 OF THE CONSTIT_U._TIO_N=.QF INDIA RRAYINC; TO
QUASH THE ORDER" ~.__DATED " e.1j8.8'.=2010, PASSED IN
OS.NO.261/2009 ON I.A;-Nos. '.11;_&1'2--.'eY'THE COURT OF THE
III ADDL. CITY CIVIL JUDGE,»BAN{3ALORE=_CITY [CCH~25]
PRODUCED AS Ai\iNEXURE~--, _|-'i.A'i~i.Di.,DI'R'ECT'=T'O ALLOW THE (1)
APPLICATION NO.«1I..1U/(3.13 RULES~..3--.._& 8 'R/w S.151 OF CPC.,
FOR RE:IECTIOiN (jf-..i'DOC';jM1ENTS MAR'iP1.IC,ATIiON NO.12, U/0.18 RULES
16 & 1'7 R/w.;s_.1s::. OF 'CFC FOR REJECTING THE PW-1 FOR
CROSS,EXA-r«IIVNVTIVONT _F'I~i._ED..sEEORE THE COURT OF THE III
ADDL. 'CITY €'.I\'/TL', JUD'c.;E,..- BANGALORE CITY [CCH-25}
PRODUCEDAS AN'NE"><URES----: D & E.

;-THESE" A-PAETIITIONSCDMING ON FOR PRELIMINARY
HEARING' IN B' "GRQ.UP THIS DAY, THE COURT MADE THE

' V'  - FOVL'LOVi!I':\iGi':..'A

ORDER

Vi Respondent 1/plaintiff has instituted suit for

ejectnient against the petitioner and respondents 2 to 8.

“A”_Fh»efA’petitioner is the 6″‘ defendant in the suit and has filed

his written statement. Issues having been framed, suit

was posted for trial. Plaintiff deposed as PW.1. He filed a
list of documents dated 1.12.2009 and produced the

documents, which were not filed along with the plaint. The

‘V./’
/.

documents produced by the plaintiff have

through PW.1 i.e., Exs.P1 to P23:».Petit§eher7«i»»ied v4’I;’A.’i9.

under o.13 Rs.3 and 8 r/W -sV.15i’i.ci2cV for”r,ej:ectVit):§n hor_:’f.

documents i.e., Exs.P1, and” to} P23 as
inadmissible and to to ‘strike of the
examination of under 0.18
RS-16 and f.or::re.caii’i’ng PW.1 for further
fiied statement of
objections’ .orsVV1′;15.7.2o10. The Trial Court
upon co’r.sijdera’ti<3.n':*uo'f applications, finding them to

be devoid oft-»rrie'rit, has passed a common order dated

"dr13 .'e,t2o'1Ao{'r=.y_heree§2; it has rejected :.As.11 and 12 with

tfieste; iraTA.g'g}.;Aegied, the defendant 6 has filed these writ

pedHons;,?

;Sri D.Aswathappa, learned counsel appearing for

it’i.t’h’e.:petitioner firstly contended that, the there is non

….:ipplication of mind with respect to the documents

produced by the plaintiff, which were in existence prior to

the filing of the suit and not produced along with the

/f

‘ t.

plaint. He submitted that, permitting the

such documents is contrary to the provisiVon’s..,.u’nAd’er O”.–17l_,

R.14, o.13 R.1 and the decision ii{th:e'<c,ase oi,li$jiAisi.i,ui$iVpA«

SETFY vs. TALLAM SUBBARAYA: S.,'E"i"l'Y"{t_l_'¥5"?. 2fpo4 KAR

924). Secondly, by’-«._.refusingi_v.to=._’,i'<_am'ivne and place his side of
evidence._ .1115VliE",$I,;l§mitte"C}-__t)y the learned counsel that, the
cause S'hQi/iin in support of I.A.12 has not

iJee4r,i'Co.nsiduei*e,d_"iri the correct perspective and a pedantic

""apvp'roaE"c"ih been adopted in the matter. Learned

I that the impugned order is irrational and

illegal. i .

.. .3;–«:Sri V.B.Shiva Kumar, learned counsel appearing

it ‘~f_or– the 13’ respondent on the other hand, by taking me

-mthrough the impugned order submitted that, the Trial

Court has considered I.As.11 and 12 in the correct
perspective and in view of the continued default on the

_,,,r’

part of the petitioner in the matteruof cross”exafhin’a:tiopn ‘* it

PW.1 and in adducing his side of:’evid-enceéfthei TrialVfC._pu;;f_tt

being left with no other altern’a.tive,V2clo’sed ‘..tr.iialmol%’

suit and has posted the suit foV:r””h,ea–ri»ng”of arguments.
Learned counsel t.hat;_»,~A;.t’h.eIpetitioner has not
avaiied the oppo_rtunity»« irial Court and
the case of de_nial.::_4otViirheiasoinable opportunity.
Learned in view the amended
provisi:ons_ Emsnuigned order cannot be

overturned.’ , C ‘

have peruseid the writ papers.

5.,V4″~Ti1e”‘v_point for consideration is: whether the

coin-mo.n’ aijdervipassed by the Trial Court on I.As.tt1 and 12

Q is irtational and iilegai?

it 6.”There is no dispute that, after the suit was posted

for filing of list of witnesses and documents, the plaintiff

mtiied list of documents.’ On the day, the list with

documents were filed, defendant 6 has appeared in the

Court. The piaintiff has deposed and when the documents

_’a-H’
/.1

were marked for the piaintiff onm{i.1.20.1’t’3;v~-:th.e”!earne:d

counsel appearing for defendantsifi and not o’bj’-ectedi

for the marking of documents.’«.__HenVce.,it is

Petitioner to contend that, not to
have been ailowed marked in the
evidence of the piainti:ff».- ‘been convinced
that, the the piaintiff are
necessaryifigi-5rad:i’ud”iC_ati’o:rj rnatter, exercising the
discretion__V permitted the piaintiff
to prociiucethe The provision with regard to

thegprcductionofxdocurrients along with pieadings is not

and Court in exercise of its discretion,

ke.epiiAngfi–.n»”view’ the facts and circumstances of the case,

cai’i«r..peVrmit§the production of documents at a subsequent

stageiiofthe proceedings in the suit. No prejudice as such

” occasion to the petitioner since the petitioner has the

_,._opportunity to cross–examine the piaintiff even with regard

to the documents which have been produced and marked.

Hence, no interference with the order passed on I.A.11 is

caiied for. ks

/M’
/”

7. with regard to prayer in I.A.12 is concerned,’».the

record wouid indicate that the p:’e4titi:o’neir ha.s’..’n’ot”‘a:t:.aiie,d*’

the opportunity of cross~exaVrnination’-oft’ Thowtlwgh

Trial Court has granted oppo4_r”tdnity_, has not
been availed. Howeiur;-r,’ grant another
opportunity to the undertaking
given to of hearing, if
PW.1 a’p_pears:-tenvdiiii available for cross~
examined and that there
couid he time bound disposal of the

matter’,_without_VgoingV’ into merit of the submissions made

sides, Ideern it appropriate to provide finai

.AV.fVvC>.~:”the petitioner for cross–examination of

PW’;-1. the order passed on I.A.12 is required to be

set aside’.

-7-‘tn View of the foregoing, W.P.30275/2.010 stands

– ,,..dismissed and W.P.30512/2010 stands allowed subject to

the condition that, the petitioner/defendant 6 shaii cross

examine PW.1 on 27.11.2010 and cross–examination of