High Court Karnataka High Court

Sri.Flaxmappa vs Sri.Ramappa on 19 February, 2010

Karnataka High Court
Sri.Flaxmappa vs Sri.Ramappa on 19 February, 2010
Author: Subhash B.Adi
WP N0.6048Z».2/ZOIO

IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 19TH DAY OF EEBRUARE, 20":   

BEFORE;   
THE HONBLE MR.JUSTICTE34ASUBH'AéHE
WRIT PETITION No.6V_(')4$2/é0v.1T£:)  :3 V
BETWEEN:   T'  V

1. SRLLAXMAPPA  ._  
S /0 TIRKAPPA CHAVATANNAK/A_RCC"--  
AGE 50 YEARS,    '  
OCC:AGR1C-ULTURE R /Q SI.RI~N_AI;jIALLI
TQ:MUNI:§ARg3"I' _DI.ST:C:ADAG  V ' 

2. SR1. D0.1;>I3AT;»;NING'APPA s/0 TIRKAPPA
  ' 
AGE 48 YEARSAVOCAQAQRICULTURE
R /0 S'IRINAHA'LLI=.TQ;_M'{.INDARGI
DIS'1":GADACv._ ' *   "

3. SRI.FAf{mAPPA SfO'TIRKAPPA CHAVATANNAVAR
.. AGE '46 YEAi'3SV._Q..QC:AGRICULTURE
" ~~R/0 VSIRJNAHALLI TQ:MUNDARGI

' * A. p1sT:GADAQ. ...PETITIONERS

{Bi*.'$R:'§I§ANU:§IANT REDDY SAHUKAR, ADV)

V A AND? . 

4' '  «.SRII.RAMAPPA
 VS/Q HANAMAPPA KALAKERI
_  AGE 65 YEARS OCC:AGRIL,

R /?O KOMBALI TQ:IwIUW/INAHADAGALI

C  " 'D'IsT:BELLARY. ...RESPONDENTS

WP No.60482/2010
1 3 :

is produced to show that it is the true copy of the original and

the said copy cannot be taken as secondary evidence.

4. Sri.Sahukar, learned counsel for the petitioner Vsdbirniptted

that Xerox copy by itself becomes secondary it

can be marked.

5. I am not inclined to accept the said ‘sjub,rr1issi.on–..V

63 permits for production of the copyief the’.«ioriiginaliijifiitheup

accuracy is proved. In this case’e’eeyen thei”docurf1ent:a11eged to

be agreement is not Itis document

afleged to have been signediibyi’V’théi Further, the

xerox copy ca’1i?notabe a.c.ce_pted _* as authenticated or accurate
copy of iithe” porigina1}’– aspect of the matter is also

considered the’A.pex.i’Co.urt in the case of S1nt.J .Yashoda VS.

‘i A’ “‘smt.é€;shebee Rani (2607 SAR (Civil) 492}. Hence, in View of

do’=.no.t find any error in the order of the trial court.

Petition is dismissed.

Sd,/e
JUDGE