IN THE HIGH coum' OF KARNATAKA AT "
DATED THIS THE em DAY 09 JULY %2<}C9% 31} .
BEFORE " h
THE HONELE MR. JUSTICE AuII:'I'v..}.GtJ.}£V7s.I'AL" % %%
WRIT PETITION NO.187$?/2OQ9{Gfv§'#C'I%é)
W/0-Tlfipperfiiimppei;
Aged
2.
S/0-AI1Ch¢'0'x3aia%1, V ;
Aged amt 6? A356-9% _'
W / g).'Sambamf1a', '
~.
._S7f.__<3.AI3é11e <3ba"1'ah,
Aged abéairt {'34 years,
petitioner No.1 to 4 is
*R:=:sidi'r"1g at Hirehally viilage,
" Hobli, Challakare
V*:'a1uk m 577 522,
V _?3}:1itI'adL1rga Dismct.
V' '~ . Rajanna,
S / o.Anche Obaiah,
Aged about 52 years,
Asst. Director ofAgr1(:uIture,
Office of the Joint Director
of Agriculture, Gulbarga. u
(By Sri.C.K.Raghavendra, Adv.)
AND :
1. A. Obaiah,
S/o.An(:he Obaiah,
Aged about 65 years, ' _
Retired Ag'icu1tura1,0flice.r," . "_
V 2. Rathnamma,
W/o.Obaiah,__ _
Aged about .53 yeaxgfs, :
Both
R/o.}Ii1veha1Iy'}§zi3}ga1gc~;. .,
Nowr€:s1cij}i1g at};
VaIiniki'Nag a.if;.V' '~ ~ %
Chaliakere TQw:1~e5';??T"'52~2
Chitr~ad1,_1rga Qisizfict, ...RESPONIDEN'1'S
Efhis u%I'*it__ petition is filed under Arudes 226 and
522? 0f.."€30n;#stitution of India with a prayer ta quash
this"-Vorder"."Ljdé:i:ed 9.6.2009 dismissing the applicatian
i"1Ieci__ byv~"t!1V-sir petitioners under Order VI Rule 17 of the
Code .. (rift Civil Procedure seeking amendment of the
" '"wIfittenv...Statcmcnt in <I).S.No.1{)6/2008 passed by the
' of Civii Judge (Jr.I)I1.) at Molakalmuru vide
" . Armtéxuze 'E'.
This writ petition coming on for preliminary
'4 'hearing, this day, the Court: made the fcilowing:
ORDER
This petition is by the defendants. The defendant
No.5 — petitioner No.5 made an applicatien
under Order 6 Rule 17 of the Code of Civil .
amendment of the written s%:ateme11t,__The_c ” =
proposes to amend the written
paragraphs 4 (a) to 4{m) *
statement. As has been ebsehtert the ” Trial
J ucige, a pemsa} of diseleses
that the 5th defeedant eh-ceijhter claim.
fact that it is in the nature
of a eotlxltef the View that the question of
the ‘eppfieation for amendment of the
weuld not arise. It is no doubt true
that4:’theV.e:1éEeI’;dment is to be construed liberally. But
‘-heweveztjiit is not a. case where what has been stateé in
VA texitten statement is amplified. Indeed it is to be
.,:1r3tieed that What ever pleading is required to be stated
V’ by way of ampfifieatioxz is there in the statement.
fix
I am of the View that the amendment is not permisfsible.
Thare is no merit in this petition.
Petition stands rqected
SP3