High Court Karnataka High Court

Sri Shivappa Gowda vs Sri Thaniyappa Gowda on 9 December, 2009

Karnataka High Court
Sri Shivappa Gowda vs Sri Thaniyappa Gowda on 9 December, 2009
Author: Anand Byrareddy
1

EN THE HIGH COURT OF KARNATAKA AT BANG;/§ LQRE

DATED THES THE 91" DAY ()1: DECEMB_f:}R'-2.£){'}_9:   

BEFORE:

THE HON' Bus. MR. JUSTICE ZANANITJ 'f;T3f'R.AR'.E1j'm<

WRIT PETETION ?\Ec);'E:_4E67.. OF'2.r§{)8,(G'M4C;PC)V 
BETWEEN: F'   i  J

1.

Sr} Shix/z,1pp££ Gowdg; .

Son of KitI;1p§.>L1 C3(>wgi’i1..VV V
Aged a1b()L4:1:5{?yYc;._’1:’s, ”

R’Vé$'”i (‘V1i’i”.g ‘a’:H I:I’h2l’EU’vH(‘)Lt§§f:;VW V
V_itEa1_I *i\/ivLi{;Es;u»;j V HE’-.’tgé’;—- ._ ‘
Ba:-s1I»v–z11 *r–;;:uk*[.¢ .

Distifigt “D;1k;shihA:1 i<.;£'i;;;nz1d21.

~ ‘ r? ‘S heena’ppz1V_H(__}__Q’.Nd;1,
A S61′; ()’f7.Ki{tz1ppa Gowda,

V’ ‘~ Ageai :2?c)aOvaa_t_ 54 Ycéars,

ARe4$§..r.ji1zg’z;1I»~’Nu1″tha1u House,

. VitEaE }_A.zjdnuz’ Viilage,

B:;n’twa£’I Taluk,
{)is:1′:’ct I):”1§<;shE:-1a Kamrlacizt. '..PETIT§ONERS

" ('By'Shri.P1'2t:<,e1m1::.'v".R., Advotzzfle}

" WAND-

i. Sr} Thzmiyappzt G()Wd2i..

3

Son 0%” Kiitappai CI()\»\-“till.

Agecfi about 53 Yeairs.

Residing at N{1l’Ei}£1iL1 {~l0u.~’;e,

Vittzif MLid:1Li:’VilE;tge.

B:«,u’1Ew;1l Taliik. ._
District Dzikshiiizi Kannada.

ix)

Smi.Bh’.ivaiii._

W i ie of Thzm i ya ppil G(‘iu-‘c1;i;’

Aged £1b(‘}Lli 45 Years, _

Residiiig zit N1.ii’tEi:,i*’EIii H(.>L;.$e’.’ =

ViI’taE Mt1dEiL11’VilE’&1gE:._ ‘

B21ntw21lTaIL1EnCi+’§i1i%}§ if\~”‘e£!_}

Thiiisu._W’1iitf’e.tit’if§1’;,ii§’*f’i:ieEi under Articies 226 and 227 of the
C(_msti_I’L1ti0n”zif i’iE1(ViV1″‘g’-1 fix-i;1y’i».;ig to qiiash the order dated: 3.¥.2()U8
on l4..;Ai.N(i.9 iii’~Q.S.N(),24i/i998 passed by the Eeamed Civil

~,Judigei”(l_unia_i.ij I)i\=i:e’i”i”:”‘}’Bzinwvai. Dizstrict Daksliina Kannada, true
_ .C(.)’p.y of is pmdiiced at Annexure–A and C()[1S€q1,l€flIiy
‘ .__:1i’ig>w” ‘r’§’i_<_?:" id' ::pp.£ ication :1 nd etc.

This P<:titioi'1 c:lEowiiig: –

0 R I) E R
The present petitioner is {he defendzmt in L1 pending suit.

The petitioiier is a:gg%v’eLi by {he E’€ij€{3fi()11 01’ the pe£i.tionei”s

atpplictttioii seekiiig to stiinimm the ()l”igi11Lii rep0i’t’s pertaining to
Exhibit P43 which is [C)I'(‘)dLIC@{i Etmi I11tiI’i’\’€(i as dtactinien-:’:”;._by the

piztintift’ and the certifietf copy of the seif same diiiparis01i[0f’ the mo ‘1tf’t_it;Liit;t;iitS,_the ‘

doctiinetit pmciticed by the pi:tintiff .5;ii§__{l1ii’fiC£1n{»i’yi’ *Ve>§clt1des ii

conditioii that is imposed. which \}v_t1i.t1Id_ A1i’}_C3l’t3:_i1.}I’é”f»;ti’i”}AI;I’ti.I that this is a crucial

aspect :’tti’idi i’i’t1¥Ve5}.L1i1″(3iS’i:iiiiitfifitgiiicittioltwWith i’e1″eren’ce {.0 the very
d()CLlmt3iii1_t.Si1tI]{.i iii’tihe..ii’ghitvQi”the seiflstiine document indicating
one with ‘diiCtQ1it;iiVIi(iiifi_ zmd “0iiEjw without conciition. it is iiecessztry for

this cgotirt to E<)"o,it%w~i_tEi;4;tiétntfi*;ig the dotguntents i’1&1\/il’}g, been coii’i’i*onted to the

\t2’itniess, it i:§j;tp;5i’opriate, f01*;1 coinpietc ;1d_§udic;1ti0ii ofthe FHEIHEE’
that’i’t’he efocttnieiit be st2inint)1ie.d. The Tri;-11 C0i,:i’t having rejected

i”ti}L”7£1[)pii»£:;,t1i()!1, ii is contencieci, l'{i.’~’.Llit..’»’ in miSt’3£11’E”i’dg€3 ofjusstice as

@

the petiriomzr is not in 21 position to compet the to
produce the miginal records.

7′ There is SLEEJSEL-Inca’: in Elle-c'(5’r:1cnti(jn Qf”Eh c’ pe£.E’Ei11ed as p1’a1y’e~d ‘f7r_>:’ by “the ‘ps2_fiti<_51;jerV;V On the
oaher he-md. ii would c1'i'2'tb«Ia: thtr TLz?~%§,1}_V('.':m1:'t £0 "'¢1CVEAjL1diC£.l{€ that
dispufie more effeczivety. H "

Acco1’di:?i£Ilwfivtlic Cwit? 5étiEi(‘}{1 ‘i’:= ‘e»;i-1v:’>w:t<}. Annexure–A is

{;L1;1sht:{;iV. TE1'cT:'_i;1l ('f()'121ft"}s Lii1"cs:Iéd' to sum1"n(.)n the above :'e.cord:e

pr3z"taini:n,g '£0 ihéVY-iiigL£V»Li'1ViV'=£;_hI!' E't'1n the ju:’i.~;clic£ionaE Tahsiidar.

LA . I X is z1Ec–;}i4dvi n 3f ééii 3.6
3110199

‘n~\»§’