High Court Karnataka High Court

Smt Dhrakshinamma @ Dakshayamma vs Sri M Shivarudrappa S/O … on 23 August, 2010

Karnataka High Court
Smt Dhrakshinamma @ Dakshayamma vs Sri M Shivarudrappa S/O … on 23 August, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT 01-' KARNATAKA AT BANGALORE
DATED THIs THE 23"' DAY or AUGUST, 2010,-.__

BEJ-"ORE

THE E-iON'BLE MR. JUSTICE A.N. VENUGOPALA €;Qw'bAVfff  

WRIT PETITION NO. 1949:;/ié"0:1ie ..(G_M+C--§¢} 1 V'  "   

BETWEEN:

Smt. Dhrakshinamma,  
@ Dakshayamma, D/0. Basapp'a,_" _
Aged about 44 years,   .  "
R/of Ganganagar, '  '
Behind SP office,
Mangaiore.

    A _   ..PETITIONER
(By Sri v.E..s}d44déifamasAi3iAdv...) 3   

Sri M.SiiivaTudrapp.a,.   
S/o. Mahaduevapgja,  "
Aged. about "Go years,'-
R/c4.;Kairv.:higan'a.! Iviilage,

  Ach"anna"giri'i'Taiuk, """ "

» DavaI1.ag«e:'eV'DistriCt.

 (ay..srVIiI.Gs..G§cHchinamath, Adv.)

:RESPONDEi\!T

'l""t:&i.s"i.3Vetition is fiied under Articles 226 and 227 of

~  the Ctmstitution of India praying to set aside the judgment
 tiated 17.4.2010 passed in M.A.No.5/2010, flied under
" _Or.de'r 43 Ruie 1(d) of CPC., passed by the 15' Addl. Dist. &

Sessions iudge, Davanagere, vide Annexure -- K.



This petition coming on for preiiminary hearing in 'B'
group this day, the Court made the foiiowing.

QRDER

The petitioner instituted the suit for".--ée'¢o'i;e-gy' t'-efffi.

money against the respondent. The suit _-Nas"'--diecr'eed.Ve;>;~' "'

parte on 4.10.07. The execution p’eti:tion._’wa’s ‘fi!:e~d

recover the decretai arnour:’t_.W.__Respondent”v:f’i’Ie.d«–._aH rnisc.~.,”

petition under R 7 of 039 CPC ~a_side’the:dAecvree dated
4.10.07. The petitio’ne’r_fi–ied.:_’objecdons to the misc.

petition. Enquiry Court upon
appreciation. dismissed the
misc. iifiggzrieved, the respondent
hereih¥’~–._firéd in the Court beiow. The

Court _vbe|oii}ii~w h’avin=g i’=e¥e3i§amined the record and finding

burden of””p’roof on the piaintiff with regard to

been discharged, has aliowed the appeal

andfhas. aside the order impugned before it. It has

“v..,ai|owe’dV’__the misc. petition, set aside the ex parte decree

4.10.07 and has directed that the suit filed by the

*2

I

3

petitioner be tried and disposed of in accordance with law.

This writ petition is directed against the said order.

2. Sri Siddaramaiah, learned counsei appearing

for the petitioner, wouid contend that, the Court b«e’lio,w._h-ays

committed error and illegality in placing

proof of refusal on the pEaintiff»..-,-5 *i’il.

Gachcbinmath, learned counsei, *ap’pVea’lrin_vig’

respondent on the other hand_,V,”would'”mai<e, sub'rn'issiio'ns in" T

support of the findingsand co~ntjl"usion of't'hei..Coi:§Jrt beiow
in the impugned }'i.idgm'ent;- A

itbeIinlij'.th€»:l€~n1isc;<i_.petitioVn filed by the respondent

herein, itwas sp.eciifica"l'iy. pieaded that the postman did not

tender, the lregiivsteredllenéyheiop to her. During the course of

' "'v..ei1q'Li:lry<"iinthe miscfmpetition, respondent herein has stood

'her,:V'e_ai'dbV,".iP,leading. There was no rebuttal evidence

pla~t:__ed on 1r-éscorcl by the petitioner herein. The Trial Court

by piazcvihig reliance upon a decision, which oniy referred to

.,the. prima facie proof, dismissed the misc. petition. The

_,_C§ourt below has rightiy not agreed with the view taken by

/…

the Trial Court, in the admitted fact situation that, the

endorsement of refusal was not proved by exam.i’ni_ng_ithve

postman. The Court beiow has rightiy

situation and its findings are neither}r_ratio_n’aE'”r’1o’.t.itIeg’a.lV. ii”

In the circumstances, the vt)’rVi_t:’pietitioii*i

merit and shaii stand dismisseid’;~w.i’There. .$h’a:EKV_I order”’

as to costs.

sac*