High Court Karnataka High Court

Sri M Ganeshan S/O R Muthuswamy vs Sri H G Vijayaraghava Reddy S/O N H G … on 6 January, 2009

Karnataka High Court
Sri M Ganeshan S/O R Muthuswamy vs Sri H G Vijayaraghava Reddy S/O N H G … on 6 January, 2009
Author: A.S.Bopanna
1

IN THE HIGH COHWF OF KARNATAKA AT BANGALORE
DATED THIS THE 6'-5 DAY OF JANUARY '.2009

BEFORE

THE HONBLE MR. JUSTICE A s BOPANALE.' "

CIVIL REVISION PETITIGN N0. 151/%2_.::’ <3§ % " L

BETWEEN :

SR1 M GANESHAN 3/0 H MU’I’HUSWAMY.__
AGED ABOUT 44 YRS A.

Rj’AT’NO.2G/ 1 SWAMY CGMPLEX
ALBERT VIC’? (31? ROAD KALASIPALYAQI’

BANGALORE? — _ ._ ‘ PI:fI’I.’.I_’ioNER

(By Sn; VM’ R2;i:<A:éfia'Dv;- 503 "
Sri:]M 12 RMAcQPA.L,A_D¥.,) . _'

AND :

1 __is.1*21H <3 v1Lm.fARAQHA'vA REDDY

" L»-J

– $3/QR H G REDETFF

é . 3 AGED ABOUT 54 YRS

– ‘V R/”AT’N,0,1:e-5TH CROSS

i,AvK.3HM:..I.-MQHT

3 ‘=MuNN33;mmw MAIN ROAD

__BA_NGAl§;QRE 37

THE STATE 05’ KARNATAKA
~ : ‘ 3? {TS aacmraav
, ‘is: s T A T, MS. BIHLBINCE
‘ – ~aAN<:.ALoRE..5ao em samsmmmm

f ..§£3,§ 3:1; (3 M SRR~HVA$A REDDY, ADV. FOR R1

Sri: SANGAMESH G PATIL, GP FOR R2}

J:

THIS PETITION IS FILED U18 1255 cm AcsAIN$’»-.:T’HE
ORBER DATED: 7.1.2006 PASSED on ;.A.N’n;2-.e”–.e.1’r:..

OS.NO.4L’?3/2004 ON THE FILE OF THE XXVI] ADD1g§CETY~£L}Vi;L
JUDGE. BANGALQRE, DISMESSNG I.A.NO.2 FILED-A4’U/C}?
{ti} R/W S 151 CFC SEEKING AN ORBER fI’HE”

PLAIE’-1’I’ ms 94 OF MVACT.

This Petition comm’ g on ‘ ‘jig,

Court made the following :

oabefie 4
The petitioner] in the
order dated 7.1.2006 2004.

In mg the defendant med IA~Ii under

Grder 7 Rule *1; (id) Sectziolia 151 9:’ cm pmying

that.etg§&1’eV emit isinoe according to the defendant the

eui$:_.§vas»”fi9t.41i:aintainah}e in View of the provision cxzmtained

the Motor Vehicles Act. The iflaintifi”

_ oppéew said appiieation. The triai Court after

the riva} contentions was ef the View that the

i~s;;ucsA”izavo1ved in the suit would have to be adjudicated by

Civil Court and is not a «mac where the plajnt is to be

rejected by allowing the appiicafion. The defendant is

‘-

therefore bcfom this; Court ciam1m’ ‘ g to be ‘

said order. ._

3. A perusal of the V113}? = L’

would indicate that the was _»pofi¢gsiiT_f1;eV;§;mwsion
contained in Sectiem noticing the
rival oontentiiuns 531$ alsq.’t}:%: com: to the
conclusion wmfld not be
attzmcztscefl from pmrceedillg with
the suit; by the trial Court,
i am of ” has not eummitizw any

111ater;::L! LA inaémuch as it has noticed the

. . gpflhas -” 1* came to its cronciusion.

‘ -. 3’thcr aspect which mquims to be noticscd is

were also beibxc the KSTAT in

; R.P.1~i¢,:t§?/”aé’i am IOBIOI which has been disposed of on

V’ ” V ~1.3:1L1._,A2aéé3 wherein the KSTAT has also expressed am: View

— ti1.~;£t1é;;e nights of the pa.r%s would have to be detcnnined by

the Civil Coult. Themrem, considering all theme

the matter, i am of the view that the order $183333}

iinpugned in this pefitien docs not;-ai1~–ii:;r

the contenijans cf the parfies am IeI;ii<i;n —

pending suit. V_
With the above obgervatiéizgé Ckaxifiéatiéns, the

pciition stands disposm’ Na] oI;dc§1″‘a§;