High Court Karnataka High Court

Sri Veerabhadrachar vs Sri P Nagarajappa on 19 November, 2008

Karnataka High Court
Sri Veerabhadrachar vs Sri P Nagarajappa on 19 November, 2008
Author: B.S.Patil
W?' 1 4404 /2008

IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED 'I'i~IIS THE 19:11 DAY OF NOVEMBER, 2003
BEFORE .
THE HON'BLEMR.JUSTICE B.S.PA'I'IL_...._ 'V"

WRIT pzrrmon no.;44o4Im (G§!~t;'§:!:':CijV'_~.: 'Q 

BETWEEN:

SR} VEERABHADRACHAR,
s/0 LATE D.S.FU'I'I'ASWAMACHAR, _

AGED ABOUT 52 YEARS, _ 

TALUK OFFICE ROAD,

DEVANAHALLI TALUK,      
BANGALORE RURAL bzs'rRi'ef1f.  *  ' "-.,_PETI'FIO'NER

(BY MISS.R.PAVI'I'HRA FOR SR1 _R;{.M;~1§:J{JN_1§'f§a_;..my.)

AND:

1. SR} P.NAGARAJAPP_A;. ~ _ _    .
s/0 LATE D.S.PU'1"PASWAM;ACHAR,  
AGED ABoUT_6e*.z_EARs,'= ' ~ I
R /OF .PRASi~!.A;%-{TH RAGAR,
BUDi(;'gERI_ ROAR,   - "
DEVANAHALLI,    " _
BANGALORE %RURAL---r:zs1'R__Ic'«r';

2. SMT.» --YAsH<5DA MR1A, 
W/Q-E3A'.3APPACMAR,

 *  AGED A£30{JT 53  '

V' R/_A'r R0..«9s,*'B_.NARAYANAPURA,
~ w HiTE' R1E1_.':3 ROAD,
 3RRQA1..cR?E 5 -:6. ..RESPONDENTS

3 THIS REfI_’z’rioR IS FILED UNDER ARTICLES 226 85 227 OF’
THE (3{)NS’I’1″‘§TU’FION OF INDIA PRAYENG TO DIRECT THE TRIAL

‘COURT TO; TAKE THE EVIDENCE OF Wi’I’NESS OF ONE SR}

If.__NiIINICi~IOWDAPPA FORTHWITH WITHIN TWO WEEKS FROM THE

‘ £)A’l’EQF THE ORDER BY ALLOWING IA NOV! 0? O.S.NO.197/O7
WEECH IS PENDING IN THE TRIAL COURT FOR LONG TIME.

WP 14404 [2008
3

3. Upon hearing the learned Counsel and on perusal of the

order sheet, I find that the grievance of the petitioner is genuine.

The application filed by the petitioner seeldng permissjofiajto

examine the said Sri Municnowdapfia ¢u; ‘~4._TTo;~;o

immediately should have been considexéed on mefiis a:.:;dV ‘V

court below ought to have passed éirziozxier

4. In the above ‘order that is
required to be paswi ‘tofixosue a ciimction
to the court ‘order on IA No.6

immediate1y..*’ accordingly.

5. Copy of order over to the Counsel for the
pefifionerj’ N u _ . . .. j
Iudge