High Court Karnataka High Court

Sri Murali Krishna S/O Krishnappa vs Sri A Mohan S/O H Appaiah Swamy on 8 September, 2010

Karnataka High Court
Sri Murali Krishna S/O Krishnappa vs Sri A Mohan S/O H Appaiah Swamy on 8 September, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 8"' DAY 01-" SEPTEMBER, 20:10]-«..EgE'~I--_

BEFORE

THE HON'BLE MR. JUSTICE A.N...VENk}G()i5'AVL;A.-'$€5\"!4DA  E"

WRIT PETITION NoS.Io9o7z201o 8:._1__Q9B"2g2B1,,gm

BETWEEN:

Sri Muraii Krishna S/0 Krishnappa. 

Aged about 30 years '  " . 5 _  ~ A '

R/a No.29 E.E.R Niiaya " 'L      _

Basappa Street Benary    I,  "~~..':jPETITIONER

(By M/s.Manj 8;'jgiaanjIj*.As;s,o&Ia'tes.','-Advs.)

AND:

1. Sri  EVEohEarI'v.T:3/.QV:'H Ap:p'a.i_ah Swamy
Aged abQu't_38 yeafrs.   ' ..

2. Sri A  Appaiah Swamy
Aged; about 35"»yea'rs.

   S/0 H Appaiah Swamy
 L Aged' _a'-[3-QUE  years.

An; are r[a'VUttarahaEIi Viiiage
Su bra ma nyapu ra Post

  Uttara~hai;%_i Hobti Bangalore South Takuk
  'E5.angaEoI'e. :RESPONDENTS

(By M:/s. N.R. Naik & Associates, Advs. for R1;

R2 and R3 are served.)

These petitions are filed under Articles 226 and 227

of the Constitution of India praying to quash t.he»-order

dated 17.3.10 made on I.As. 1/10 and

E\lo.4798/06 on the file of XXII_AAddl. city»f’::t§«ii~f:Judgiep

Bangalore, vide Annexure —A and__to altéoiw’thei.sameg«.___

These petitions coming “on fort’preliminai-g.<i._'hieari»ng

'B Group' this day, thecourt the following:_i?
it LRDEEQ,

These call for any

apprevcilationtef plaintiff. A perusal of
the ned *o:g"d"eji'.indicate that despite indulgence

shown byla't'he' Trial ACou"'r"t, DW–1 who was present before

the °C.oiirtg on s'eVetal hearing dates was no_t cross-

hence, was discharged. Opportunities

granted. imposing cost were also not availed.

it I.As.1 and 2 of 2010 were found to be devoid

Ofnierit and hence, dismissed with cost of Rs.1,000/–

///'

rt'

each. The said order has been questioned in these writ

petitions.

3. Learned counsei for the petitioré-‘r*«’.[5u’.bm:it’s.M

that, if a last Opportunity is granted, c.ross’–*«..

examine and compiete cross~exai:nina.tiofn
next date itseif. . 0 1 A 1 V

4. Though the submVi1ssion_VVis §To.t:_\:ni’eri.t’orious by
looking at the conduct…_:C>’fE isvdevident from
the impugned _order,__ one more

opportunity in_t”eVre’s’t..:o’fV”justice, the impugned

order.Vhereby:isvtan.ds’set’«a_’side..a’rhe prayer in IAS. 1 and 2

of 2010 §t’a0dS,v0iVfA02’iaiéi1’1′..:AS’L!Eject to the condition that the

piaintiff shaii depositi°cos’t of Rs.15,000/– in the Triai Court %
gni~’:.r;he:,.,hext..«dateiofhiearing, upon which DW–1 be recalied

an_d’V’he_s-hbaiibi tender himseif for cross–e><amination.

01 shaii be deposited before 30.09.2010. The

Triai Court is directed to post the suit on 01.10.2010. If
"~fl'th_e'.j'A"r:ost is deposited, DW-1 be permitted to be cross-

examined on 01.10.2010 or any other date to which the

/7

suit may be adjourned. In case of default, the Trial Court__.__

shall proceed wiih the suit from the stage at which

now pending.

The petitlors stand allowed accordingly, ‘V

g

:a’~&o1c3’é

sac*