High Court Karnataka High Court

Bachappa vs Tathagat Varma on 16 February, 2010

Karnataka High Court
Bachappa vs Tathagat Varma on 16 February, 2010
Author: Dr.K.Bhakthavatsala
W P No.26] 4//2010

IN THE HIGH COURT OF KARNATAKA AT 
DATED THIS THE 16% DAY OF FEBRUAR:f~<2o1.o..'__j  ;_. A' 
BEFORE ' H

THE I-ION'BLE DR. JUSTICE  B"HA1@  'r:HAV;=afsALi§' 'V T 1}

WRIT PETITION No.2514/2o3.Ao'{.oM--c,iii-3):  "
BETWEEN  V V.

1.

Sri Bachappa, V
S/o late Venkataramanappa, ‘
Age: 69 years, A
C / 0 Social Amenities Associationg. V
No.416, 15¢ Main Road; I V’
New Thippasandra, V . —

Banga1ore–560 O71.-5. ..

2. Sn’ G K PLiru”si1Aothamst:’iGoWd;i;

S/0 late Krisi:1r1a_1:r1u1*tii;{;ew.._4″‘i

Age: 58 years; — 4’ ‘ ‘

Residing at No.653, . .

13′ Cross, 111″ Main, * V

HAL 2nd Stage, _ – _ ‘ ‘

V . ‘ ‘V A ….. .. ‘V

Ba ng’aio&re’¥’560’~ .008: . Q’ Petitioners

(By sfor petitioners)

V

‘S./o.H’at_jsh_ Vardhan Vanna,
years.

Res~:idi’ng_ at N o.84/ H ,

V ._4*** Cross, 4″” Main.

W P No.2614//2010

HAL III Stage,
Ba.nga1ore–560 075. Respon-dent

uvat–

This Writ Petition is fiiecl under Articles 22’6″xot’-_
Constitution of India, praying to set aside the eimpugireid ‘o_r<:1er'dated
16.11.2009 made in O S No.3212/2003'._Von :the='fi1'e,of. 'XI jA,C1c11:*:1City

Civil Judge, Bangalore City {CCH~8),p at An'11.e){1:re~A. A ' –

This Petition coming on for the

Court made the following:

The petitioners/t1’fete’ndantsLin / 2003 on the file of
XI Addl. City Citrtl are before this Court,
praying for :’gua_sh:in1g’.Vth:e”iorder~._dated 16.11.2008 passed on an
application (1.A;1I1i}1r11¢civ.ai:eef’:ofaé’r XXVI Rule 9 r/w Section 151 of

c P c at Arinexure~1\;’» ” ” ”

Counsel for the petitioners submits that the

:’v.:AA’1*espondent has a suit against the present petitioner for

“”1:dVe’e1a’I’ation aim} possession in respect of the suit schedule property

No.259 situated at 153′ Main, ‘B’ Cross, HAL IH Stage

H Bangalore. He submits that petitioner No.2 has filed a

I

‘x._t

W P No.26l4//2010

written statement contending that no site bearing No.259,vvVas”i.rnade

by the Bangalore City’ Improvement Trust Board/EDA, _j_t;i3.e

petitioners wanted to prove the same and filed an_.a1,plication«.Aunderp

Order XXVI Rule 9 of C P C for appointrnentépojf C’

make a local inspection and giveV,a_preport._a’s to wiiether the “suit;

schedule property exists in the 51” ‘P whether
the boundaries, as rnentioned:i1’i._ the’A._s.cvhedule,– correct ? But
the trial Court erred in rejecting the decision
reported in ILR 2007} It is further
submitted that the dispute can be
resolved and:’therefoiTe_vltliatlthel order may be set aside and
the application«(l.A.VIi}V:Qrder XXVI Rule 9 of C P C may

be allowed. _

3..»Vli:~is that after the evidence of the plaintiff was

r..pAoQmpleted,l’the application for appointment of Commissioner came to

Tobe ‘ filed by the ‘petitioners / defendants.

__ burden is on the plaintiff to prove that he is the absolute

the suit schedule property. Under such circumstances,

Lu

W PNo.26l4//2010

there was no good ground for the petitioners/ defendants tollfile an

application for appointment of a Commissioner. The Ilias

rejected the application for appointment of a

liberty to the petitioners to file such an application id.

of the trial. However, the trial Court canlconsider .¢;pp’1i¢ation} if

such an occasion is warranted. ‘I’i’1er”e_i’s. no i1legal’ity? ofginfinnity in

the impugned order.

5. In the resulnpjpthe ’tile same is hereby

dismissed.

Bjs’ A