High Court Karnataka High Court

Ramakrishna Venkatesh Shanbhag … vs Canara Bank Venkatapura Branch on 1 July, 2008

Karnataka High Court
Ramakrishna Venkatesh Shanbhag … vs Canara Bank Venkatapura Branch on 1 July, 2008
Author: A.N.Venugopala Gowda


IN THE HEGH SCDURT :3? S<;ARNA'T/?i.KA AT aAmA:;{3a«E~Vv.Mj _f

BATED T'HI'S THE 15*" DAY 0%' ;;.:LY, 2_'3{}3. : ..

EEFORE

THE HGNELE MR. EUSTECE A.N.\.CV§’©
BET\z’VEE§\£: Q’ x Z

1 RAMAKRISHM VENKNEEH <_3s}i.e»:*§s'i%3;é~&'§;:3~ {mm}
are VE'Ni(;§sTE'SH S¥§§AN:E=_Ifj§A{§_ * A

2 RA;~«:A'N:As%§£: v:éi%<gs:.A1"–£3é§ s'H;wéHAG (GGLI)
5,z<;:§ VE53KA'&Ij':E§H' .s:~:..m BHACE
fi.C~}Ef:i"} sa;ao:.;T ;*;-:.':w2::5,

3 Km3Hé~;s;mwasD-._vEsxés<A*i'EsH SHANBHAG :;G::=1_::.)
rage xgE:~emTEs'H sums:-aacz;

.f,jca$§b_ xagaauf’ 3;:—‘-‘:’«R$.

.’;”:?2.:v” mare $1.35 DEPQT

995.? KL: svm?»,’j_siS”£’.,
§3ET’ITIQNERS

” ” ” :{‘E3:.Y,£§Ri..’R: s N ASSOCIATES, ADVS.,)

CANARA BANK VENKATAPURA BRANCH

TALLW-‘fi. SHATKAL

UTTARA KAi’\§N.3s9A SZST

REP. BY ETE MANAGER

AND PRIN(Z1}i?fli… QFFECER ANS ALSQ
PA HQLBER SR1 C§.i~i.S UPABH”fA

2 Mrs KAMATH CLAY’ vmaums
NEERKANTA VENKTAPUR
SHERAH Bi-H’-KTKAL TQ., A ?fi.R_TNE_RSH§’P'””‘~ *
mam Rm BY ITS PARTNERS; % ~ %;% M ‘A «.

3 gm GAE\£APA”§'”1 NARAYAN mmw
sm ¥*«iARAYfi’a?\i KAMAT * *
AGED A§C3LiT 52 mg A
MAT vEm=:rAwR Si-~i7z§RA£,1__
BHTKAL T123 V * ‘

4 mi;xsH€:2 ?W§fi3uRk§X’f”;5’*-35$ §<A;em.

mm AE?~{?:%;$f”_’§”‘j’53″{REf , A ;

R/fi”xTW?

{£3

5:22: s~::§~;:v.:ma’§,%Arx::>»TNARA’:{AN KAMAT
szcs ..§%é?-.§2;A’:’_!a¥\x’-4.%<:»'%_§'#§;<3:;T'' *
mam? 4;;~aou"m.%z.~:% V325'
ma' VE?-§K'i"AiPUR sazamx
°'«:.B¥5i_.3xTKAL "rq ' A. %%%%% .. –

” RES?’-“Q§\mE?«1″¥”S

{ms S}’::*;§i’;:”V&-:§A._%%;i-£> ;€xs BHAT, ADV. yea R31)

PETITION IS F’-ELEQ UNSER. ARTICLES

226 i%:F\57D.,ZZ? £3? “‘i”§~iE C€3§’*§i§T1″{“UTI{3I’& Q5: INDEA F’R2’¥’z’iNG

‘”TAi3T SET7..,f5.SIE§E “§'”E~*£E lP»°”i53§.}C§§’\iELD GDER \;’I$3E Ai”‘»3NEXL%RE»E

“..f»DA”‘FE;,® 4.3.2806 ms 3;mm.:1 EN £;}S.N€}.16;”2D03 mi THE

‘§~’;:LE_..–‘QF THE CIVIL RJDGE (samm) AT HQNAVAR,

:;:$m:s$m:.; “:”‘:–~s& AWLECATIQN s=’:;LE:::a 3*; ‘T’H.E
.,_?1ETITIOE\§§RS HEREIN UMBER GRSSER 26 RULE ms. Rm:

SECTIQN IE1 C§’€ Afiabifi ALLQW THE SAID APPLXCATIQN.

This gzaetiticzerz wr:”:mc_; an in pra§imir:a:’y haarirzg 3′
group this day, the C{)urt’ made the foimwsrig:

GREEK

Reaponfiawst ?«£a.i mm fiéraéfi €§}.S.16j2i3€33 in ‘V’

sf Civii jiudgge {Si’.{3¥’1)., §”i¢.’3I”§§’§Ei§”=~.f«2%¥’, agaisfgat the ii_’–.’«’éiié’5E;i’i’2″x’:.£¥’_’::\”‘.:’.’!V”é:’;”V

anti msmru3a*nts 2 m E hwairt. The fiuiflés ffir.-irecavérgy 6%”

Rs.3,35,18;Z_f~. Tina pa’i;§”¥icar2.e’r$ imi;§jg’é;%*re oié%’vs=:%;ttfam*:é:, ‘SA~..:c%.._f2VV

in ma wit, haw fiéati tizaér _wr”Ettan____§i3§;e:ai”ties;’., the triai 2’3s:»:.sri.has.+. fr;aA:T*;w{f¥:?’ée:=._§§$i$éé$. “Ti’eé ptaintiff

has waged Eta $idé:_Vé.—f aé§=’E’5._ar:£:é em i’e::.{}F£”{ ‘cfvifié triai Court.

Wfiérs the sL;§’.i%”%£i2a::; :i’m a%:i3fé§e’* r{€a.r;§’9 9f fie”fe§.nc§an%;s’ avidetzca,
after e2}<a:"r3mV1ésii:éién_ the petitim-mars herein,
La, m=:fenc§ant3 §. ta }?,.'v hAa.f}}ET'~.-f';i¥€:§3 I.A.2 umfiaar Order 26

R373'-a;_V_1B;.fi§5':pv:2ri: far ‘iifze

._5;§;i%éw¥i¥_iEfiC “~:«*s::ta:’§*-,gfs£é and in tieterrnime wtaethar the: hand

<i "w4§:'i?.:.if§r"%ar_,_':AV, 'T5t::'e:ing ma saig:'sature3 an the dmzument markeé as

Ex.F32('c3), P12(e) and P12{'f) are the: game as:

t%ic::sé on the admitted cicxzuments, auch a3 Ex.D:1(a), 92(3)

_1:-mczi 53(3). In the, affidavit; in su;;3%r.l:r"t: of the gait?

/-'

&mpiicat%a:sn, it was staiaai that thay have

signatures am E;«:.¥'12 am with rafererace tea E'x_§P1j2~{é),% " "

$12(b) and Filzqfi) am in viaw sf ifié'Ci'efsa§-ace;4t:$i<'e;*2:Vt:–'§*'

therrs in the written staieiwxent, it wiéi 1%: 1£é)f;z:Dafiiévi_§_ ?2 'i;€:~

the signatures ma:'ke:d as Ex.P12'{L:§3;:);. Efxé
examined by a hand wriii:fi§; exg§$:*%i afiici'u;5a:~.;f*;*:;3aAfAé'§;.;:»:~2?*;1 with
the admitted ssigrxatures c;ri;{?';T_«§V at E)e’arr1%w;§E§%§n:”i–;é;;.f::-r ::;ar”ngaes:’ér:g fzm ac§r:’1H:¥ta<;§

szmci s3é;uii?<:;aE%c:..r:; £5-%;je::ti:3fi'§"'§é:é:uci %;he:»: $i;3?b%"T':i£~3E&%£'2n£ mafia by me

'i'e§;ja'§";fae:%fi–rci. \
/A

I have éxemd Eearnad cmuzxsei appearirzg or; beam

n
I

3. R is cafiiended by the iearfiv.-d murmeiga;:§;;;é§gf{z9éi§’::_sg

far tine peiitiarzerg ttzat the triafi (Izmir? §*ra s.__’§f§;–:fi;f;ra:*iT§:ti?;,%:ci “a7

materéai error it’? dissmésamg I.1″§~..2._ «Lé&r’?i’a§i__”€.;;:«I.;iiS§3

cormenfied that the trim CGwfi;_ by 4r*;*:;’§c£V.Er”ectiTV:f’:v%§ £.i$éif,’3′;E€é:3 “~L’

named 221% énwgxugmezfi <::-rder", VJw.Vij#'i%<:f": if 'és~E.i_oéi;w'§é:i ts; $tam3,
wfméd causa i:*z"eparaE§E£:é_ ma _é§sI1r;§.__:;é§?;&:§uéiCe'A {:9 ?;?"ié&§'¥'¥,
inaamimh as, we ciaém i5-n' t ?i5aV'sz;~iA€;vv"é:§i'V_*vfi:é–r rectavery (sf

R:-3.3,36,1fi2;'-§evi'i:§1 }:3te%_ev5?; ;32%fi"aé$%i$.~»

4. Qgr”e:p”rsi%§;aj,!_ V§e2:a;_i:*:”aVéz;§ ‘cz:;zVnss§.*! appearmg for the 15″
§’@§fi{3i’E&.’§_f€Ef”!t -E3afi’§«.”=-¥'{‘iz:éé~._:és;:..hv:”:”1issEQ:’:3 in suppnri 0?” the

émrsugnefi “0:§:£ia;’.

aAque’§fic;m’;3usad to tha iearnaci ttourssei far the

‘..\£vh.: ai,;fierT the petitionerg i,.e., defenciarzts 5 ta Ir’

their side :33′ evidence and whether thra

=.__ ._§tria£ aftiée suit has cmmz. ‘:9 an ereczi, iaamefi cmmsei

‘*:Lf*3:§;b5T§iiétted that the deferafiarwts 3 ts: ‘F have further evidence

téfiiead in ihe suit. I?” that be ac, tha triaé :21’ the Suit ha$

mt ::m”s”§e in an anti. i..%n3<a:=s:-::, ma tréai f the suit has came

‘£0 at’; end, m3:r%”ma§Ey, a C:3m:’r’si3:a§a:*se:’ Tm” Efiiéfiflfifi

\

K

scieniific inmatégating by an expat. if ma

c:(3ma3 Est: ijixa conciuaien that thax evizjerma cm ‘:?’§T€:0,:*z»i.V:

§U§”5EflieE?E am that were is my rseeci f’¢r’:’ti”t:::.;« haw :;’:?.*aé’:’;r~;§-s,%:«:wiriT.»

of ‘km sciarxtific §nvasti:;a’i:is3r:;:.§><;g;rear*%; a%'.2»r;§ ififaéét c:z§'i£?;e..ba$2.§'~_,

Q? the materiai avaiiabia ~ca';:..AVéfffaéé;§i"v'ei'§*
$3£"fi?'}€3§.3i"i£taE3 the j:.u:%gmenE;, V Sig. §rV;}";a'}.:'«.iL3'ét;i§.if:f§ xi-a g:'%%é§;' 'E-iéa-éeiief.
Sigma §:%w t;r%a§ cf the sunk; '1r'"';e:r.t;§V:"V;*v;c¥::%1:9&§f.§§§:e_:*E;;;eV"~§m:i aii the
avmfiahie evids2n;;p_.–; :"} -the§:'§?£V§§§t§:§§y.::§:{'fihgél ;§;%§%ia$ have no-1:
been piaced $e2%*:"*jti'9¢."'»a.. at the stage of
tim s3uEt,7.__ thfi- __ §ia:~.:VtWe< to be rejectacri aw

;3:'ematm'"e. A '

_?£',,HV:;£v«:msar, "a"§"*;E'«_;__i_"___§;A§.'z§:_'* trial sf iihea suit is; €;£.'N'r"2§"2}&?:tE and

if ;~."':;};"2.%g:;3%.i;;-:a:%i§.,éVi"'*§$ flied at am a;;::rwrA:ai;aa gtaga fcxr raiiaf,

3:..z€:§*2 iaf-2-'3?aV§;::V§'§'&::a?§g¢fisVé'9§ aim; ba :.*:<'2:"::e:§dv.=sr'ed by the triai Quart in

'«3€.€Z£Z%:'t!lZ§44«;.9Ié¢?'f.f{:V"E:§.'V'%..!'9J§%}'I iaw, wéthmfi; Ewing infiuenced by the

;";ii;s;f:'sia§ai V16? i.A.2. The iiismiaasai :3? 1.33.2 -ahaii nut came. in

of the ma? Cau;-'t cmyzsidering any freaah apgfiicatiws,

"~« V§f"%*'§T%&:j by the parties, keeping in V'§€%3W tha wservations:

made hareénabeve.

/K

8. fiimza iihe suit is. for racevery of”A4′.;i1:>n;a§3%L-‘iaxéfi?iiag

been pvandimj far nee:-.=sr”£y 5 yearé} ‘th.aa_ ‘£.rfEas§_ .C§6ié.;”£V:;§.i%:¥if’e>:;{é:i

tn: £:i%$;::c3se sf the guit ex+peéiéi§:§-uszly aim-5% -at«.a”v{i;~_.Véxrer1t, A

within a périofi cf 6 r1″x’rfi;

Writ g3s_ai;itE::méaz..é:_<;r:m§r;':Aix;;eg§:,e'véE:%;$}*iivg:~£§;'ezi 0%',

~%fjW\-A]; =»w %%%% Iudgo