IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 9"' DAY OF NOVEMBER, 2,'U-10.? '
BEFORE_»__
THE HON'BLE MR. JUSTICE A.N.VETVJ,UG_OF7Z\L}X'--GC\iV[§AV.T_:"«.TE-1
WRIT PETITION NOS.2213O§T2:2131/2010'(GTi§%jC:PC'3"'
BETWEEN:
1.
4_ rn ku T3, '~
M/s. B.N.Padmanabhaiah
A registered firm of partners," V
Krishna cinema roa*d,.__ '
M.G. Road, TUm!(UI'j?.;'«...-' =i =
Rep. by Registered §,ar'tn'ers.ni'p..'fir.mQ »
Krishna Takies, B.;.:P.,Suresh_.'CfA
B.P. Suresh, f _ .4
Aged 59 years', . V' "
S/0. late B'.'N.P--adnTana.bhai--:ah,«
'Baku!a' 4"' C"rQss,_ V' _ " .
Siddaganga Ext'n._, »
...PETITIONERS
(B;/'smzfi' TDe_e'p.asih,'re:e',----for Sri Amarnath Sinha Adv.)
V1
-.6..-
, BV,,G.Sree.nn/asa Rao,
~fAg"ed 61 years,
* _S/fo. iafe.B.P.Gopa!akrishna Rao,
E:-..N'~.P.*--Compound,
,___M'.G.'Road, Tumkur.
. Ramesh,
"--Aged 58 years,
* S/0. fate B.P.Gopa!ai<rishna Rao,
V' was allowed by order dated 11.6.10. The cost
intposedi: having not been paid and witness having not been
,,.,,,,.m"«e§{a'mVined, by order dated 23.6.10, the cross--examination of PW-
being irrational, if not set aside, would cause irremediabie.f"ha'i<m
to the petitioners. Learned counsel contends that,
Court has mechanically passed the impu.g»n~ed '4
4. Sri H.V. Harish, learned4_'couAns_:ei'-
respondents 1 and 2, on the othevrihand, su'b.rn:itted.':lthat, the
petitioners have not utilisedvt:h’e._ to them by
the Trial Court and in view i.e., not
cross–examining with no other
alternative, i,afiIa the applications being
devoid of mevri’t,’Vithe.:i5m i-swjustified.
5. I have_pe_ruVsedV petition papers.
v 6_ ..’f,._.’éTri_e. point for consideration is:
if “tvh’e.V:’_ipetitioners should be provided with an
oppo’i’tunit.y'”stjo .E:ross–examine PW–1? ”
Ind-isputedly, the prayer of the petitioners for
/”
/’
The condition, if not complied with, the Trial CoiJr’i.:”%:’se:haii
proceed further for disposal of the suit from the stage
is pending.
Ordered accordingly.
sac:>+< A