High Court Karnataka High Court

Sanjeev Reddy S/O Bakka Reddy vs Poolamma on 8 April, 2009

Karnataka High Court
Sanjeev Reddy S/O Bakka Reddy vs Poolamma on 8 April, 2009
Author: Ravi Malimath
IN THE H§GIr"I COURT OF' KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATEL) THIS '}"'}{E oath DAY OF APRIL.-fi{:it:9VV'.'   _

BEi?C}REM

THE HODVBLE MR...,IUsT:<f:::«: R_A§{i' 1$?;=;e;§;:.z&iAT'P:  7

Wm' ;)E°:*1rz'1+z:::»_:\_:_-_;s_zo.sé::o5»_a3';"-1:200$'    .
BEWVEEZEN: V' V' " V' ' V

1, Sanjcev Raddy S/o;:_13"a.k}<g.{ R ,é:1;,<_V_ 
{§t1z1.'i:)nalli, age 37 ye'a'r53,A  ;   '
Gc<:_p:AgriCu1fcure. "

2.   .
(W/ C: Raj 1.1) 'agéd. 33 g,»<f;_a1~:;;,
{)CC§.VH.('I'"€'13V€h01'é.A'_ " V 

..  R/«.3 f\?i2st;fgmp'ur, '¥'q.fL1h;i11ch01i
" iiiixtafiuiigarga, """ " PETITIONERS

  ..aE::vi~;§fi*;:ti§g;dra. Redd}; Adv)

1. Pczfiisanma W10 Late 8aI{karedc¥§*,

V n  Age:-Q56 years, occp.Agr:i<":11ltum

£1. Household, R/0 Rustumpur,

"  --'f'q.€§hi:nchI;i Dist. Gulbarga.

 Sazljeav Redd}-' S/0 Bakkarzsddy,

Age 33 years, occp.Ag11'cu1ture,
R] 0 Rustlzmgaur, 'Fq.Chi11ch0Ij,
District: {}u[l¥::a1'ga.

5;}. $9 



{NJ

3. Fiaviiidxa Raddy" S} O Laie Bai{ka1'€dd}*,
Age 30 years, c)ccp.Agri1i.
D.ist.Guiba3:'ga.

4. Vanita W/0 Sanjeev Raddy,
Age 35 years, occp. Agxicu1tu.re;-_ V .
R/0 Satiwar, Manda} Zaheambacig 
Dist Medak (AP). 'T ' 

."..«..:I§§3SI5f€L)Ni)EN'£'S
(By Sri.S.V.Pat:£1 AdvoCa_{$')_ 

This W2-.13 fi1§t<i":u:it1ef"A;;t;iéiié's and 2227 of the
Constitutionof:;iV:idié*.  .t:0"' q1:5:~$h the order dated

28.1f;200§?. 1 -learned Civi} Judge {Jr.{)11.),
chinchagj as pm; in as N.126/200'? ané sic.

~  :'ifi'1iss_ W.P;.V"cc>.mjr1g on for Preiinainaxy hearing (8 Group}

  d_éj; ,. the-.C0u1"*t madé the f0I1aw:£ng:-

ORDER

At this request 9f the leagrned C(}1.ZI1S€’5§S the matter is

up for finai tiisgosal.

w§1″”

:2. This mtition iS filed being aggrieved. by the; order
dated 28.1.2089 passeéi in ()8 350.126] 2007 on
the CiVi1J12€3,gE3 (..I,=:.D21) Chincholi, & ‘ V &

3. Natice of the suit was :”:4sezi:it’:ci’TV oi§:._t?:1e ‘;3gé§.§i5ia:ui&;1§s.

But. they could not flies {}i1Ci”tK;”§3’£?}I’it¥f3:I;iA’vS§3?€Ifl§Viif’~.$¥’ii};iJ};

Hence IA Ne.Vi was filsed per£fii*s${fi:)n file the
Written statement by –.c}§ndofiigg i:i.n*:”.dé1a_y* The trial court
rejected the same. Hengciihe firt;,se3i1:

the lcanmd counsel for the

}’}Ctviti§}I}.f’:I’A €:0zf._(¥:x:13§ s f13.af”§I:1e order passed by the trial ceurt is

L6;-%.:1aavA. ‘héxiéc Iiabk-3 to be set aside. Fmther the

V v'{“?’€)”{iI1§:3}g.f'(‘Zi’f” petitionar submits that them are bonaficiee

re*:féiS <::n:§ :*.;<;~':«_ .§3'm filing the Written statement in tima. The

wxitiaiifstatemant couid not have been filed on time since: the

' ~ iréC{)jrds pertaining to tha aarlifir suit could not ha traces} out.

finch an oppwrtumty may kindly be given to the petitiener

u R '{3}? permitting him ta EEC the Wiifififi siatcmerit,

3. Heard the learned counsel far the petitig:v:3$i==._’»_T’~.’I’he

Rfespondefit CO’i1I}.S6I is abse3:1t..

6. Admittadly the Written siatemcnt ha__s ’11Qt’

Withiz}. the pmscribad time. In tag: afiidayi: it is__’:s:,-3&5

the Case papers were misplaced Wifil fefeI*6:13.<:€'.jt<§"€11e £:e1':i'1ié'1'

suit as M289/1999 had'—-._'¢ozi£;1fia¢é"' in a

CGfl1pI'0III;tiSft. Ii is fo1*.;}1iS :"éé§.sd:1 delayvvhaé occurred.

G11 hearing the 1ea1*§1Vcci'y tizr:” while rejecting the said application

‘ $5 136: s:”–:t:Vmé1’éi:cie and an ogportunity be given is file

f§3:. fi1s the wfittcn statement by condoning the

:iz::’§é1y. V. I¥1{1~:’:§W;V€1′ inview of the cielay that has occurred it

wauidvvtska 31134; and proper if the petifiomers are dimeted to

.paL§”_c0$t to the Respondent, More over since the Suit is stiii

:§?i’§’f. preljxninarji stage acceptanca 0f the written statément

would 1104: prejudice the iespcantierzts.

7. For the afamsajti reasons, I pass t}:1#”:

0X’d€I’S:

‘ ::°J:1;” ”

1)

The delay in {fling the §VI’it§L.€”..i1 :
condoned and the (}T&C31″‘§§3’$S€{3« _th’e ‘I’I’1al

Court on I,A.No.\!I :’=.da’:: t :{£* 28;_1′;’2;:iQg:;”

330.126/200′? h.;¢:eby”s;-,ét asid.é. ‘

statement shall ti”r:- {&.:§1<en 0:1 aflgd {he trial
étourt shall pI"0C€ff:{i siiitv-inxiccerdanse

with law.

pay Cost of sum of
” ‘ Respondent/d.efendant by the

*nveX’t déié hrsforr: the tria} courtt.

is disposed eff accordingly.

Sd/~
JUDGE