High Court Karnataka High Court

Ashok S Dhariwal S/O P Sugan Chand vs Smt Neelamma W/O C K Naidu on 15 December, 2010

Karnataka High Court
Ashok S Dhariwal S/O P Sugan Chand vs Smt Neelamma W/O C K Naidu on 15 December, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15*" DAY OF DECEMBER, 2010 

BEFORE

THE HON'BLE MR. JUSTICE A.N.VENUGOPALA  ~

WRIT PETITION NO.37439/20100.. 379272]20~110,,é;"'V  

WRIT PETITION NO.40677/2010,-(GMl'e:§5C)« 

BETWEEN:

ASHOK S DHARIWAL

S/O P SUGAN CNAND

AGED ABOUT 57 YEARS _ ._ 5  

R/AT NO 8/32, SINDOOR EULL~TEMP'I._E,i-. L

ROAD, BANGALORE - 560 004. '- _  I   _
  = '    PETITIONER

(BY SR1 P D SURAN,A,"A,Dfv.)  ,; 

1 SMT NEELAMVMA' IN',/j,O._C~I{N.AI.DU
AGED ABOUT v65"YE/'1..RS~, 

2 C +<: 'NAIDU S/D..C'.'GOvINDASvvAM\{ NAIDU
" v  A._GE.D ,AVBO.__L1T 69"vE.A.RS
" BOTH 'ARE R./{AT NO 35,
' ,.,Y'E«LLAE?PA'STRE_ET,
 C§IHIKi

ANNEXURE E IN THE ORDER SHEET IN MIS. CASE NO. 300/2005 ON
THE FILE OF THE COURT OF THE ADDITIONAL CITY CIVIL }UDGE,
BANGALORE CITY.

THESE PETITIONS COMZNG ON FOR PRELIMINARY HEVA'F'»,IN-G

IN '0' GROUP THIS DAY, THE COURT MADE THE FOL£_OV\{I.[\§G:,{"*ff.  V.

ORDER

O.S.No.3810/2005 filed by the ;’eIsIpond_e”nts.;iajdainst'”tVheE'”1

petitioner for the reiief of Ejectment”.arid_z reco’y*_eAr’y’v

damages for use and enjoyment 0f._§i=gmisVes.. date of
termination of tenancy wastfecreed O2″8..O2.2AC3O’4.””VT0 set»
aside the said decree and to .resAtio,.i:Ie:”the”si;g»i.tI’ for disposai in

accordance with *-theE!’petiitiioneriyi’fiias ijiied Misc.Petition

No.300/2005′”‘against res;i’ondeLn’t’sVIVin the City Civil Court,
Bangalore’ ‘The have fifed statement of

objectionson II24.08’.ZQQSI~.fT;;!’T€:”I;3€titiOfl having been posted for

:.(‘-‘.’Ti’€.§L_1|’ry.,’:_:}”i;)xEj’IZIIIi(),t[‘IeE'”I30? —- –himself examined as PW–1. The

pe’tition”‘iVhavv»i’ri{j”i~Ibeen adjourned for cross-e><amination,

T"s.___n0ticing»the abs'jen'ce of PW–1 and not tendering himself for

_'"~__cros_s–exarninati0n, evidence of PW–1 was struck off on

Petitioner filed LA No.3 on 18.06.2008 for

T"=,_re'caEAJing of the said order. Objections to If No.3 was filed on

-an

M/»”

wt’

07.07.2008. LA No.3 was dismissed for default. LA No.4 was
fiied, which was ailowed subject to the payment of cost on

16.01.2009. Thus, LA No.3 was restored. Noticing__ the

variance in the facts stated in LA No.3, vis–a–vis

sheet dated 11.02.2008, LA No.3 was aisii%..isseai..gal–

27.05.2009.

3. LA No.5 was filed by the peutioner

i.e., to recali PW–1 for the purpo«s:e’i.of te’ndV_irig.0-=hinIi4seiVf for
cross–examination. Object’i0.n_s t_oV”i.A-It§\io’.5._wasivfiled by the

respondents on 13.08.2009. N.otic’;’i105Vth..e_f0tt;i.er’_’_.passed on LA

No.3, which .:in«c’_haiie.noVed, I.A No.5 was heid as
not maintain’abi’e%and_.ti2..e.0sarne«was rejected on 15.10.2009.

Challenging L tne said “0-orders, W.P.Nos.37439/2010 81

1-V37927/2*0:1O.’v\ie”i’e filed ti’n”29.11.2010.

“O5n”_~;011′.~f06”.2010, petitioner filed LA No.6 to permit

Pia/-1 to””tei’i:derhimself for cross–examination. Noticing the

wpassveid on I.A Nos.3 8: 5, I.A No.6 was rejected on

0.’_1Q*.0″E..V20’1:0. An appiication seeking amendment of the writ

0 peti’tion was fiied ie, to chailenge the order passed on LA

it.»

o”

No.6 dated 01.06.2010. The said application was allowed and

the writ petition was amended. Additional court fee l’ia”ving

been paid, W.P.l\£o.40677/2010 has been assigned.f*—.’_j;.._,__i”‘.l’

5. Sri P.D.Surana, learned connsel:’a’p=peari’ngfitheu

petitioner submits that, the possession of.the’=.p’r’emis’§,$..,.,,ha:’i_*0

been delivered by the petitioner~tVo’«-the res.pondentsLeveij orioir

to the institution of O.S.E\io.3810/2__1_0’0-fie-ngd thexelpwasviho need
for the respondents to __for recovery of
Possession/Passing of decree-for Ej-e'<::.tme'nt."'*.[Learned counsel

submits that, asoin oate. oi filing of"the"'s'uit, petitioner was

not in possessimjfvrygfliiéfiyaiaji'~.Ci1itra"_"'M'aiVndira, belonging to the
respondents: 0' Wilthouta':_t'th'ere'-be.i.-ng any need for obtaining a

decree fo_r_E3'ectme'ntVandi'-thlere being no arrears, the said suit

,_fw'asA filed: it-_.ear._ned co'u=n-sel submits that, the grievance of the

pVet,i'tii'ori_er.. regard to the money decree passed in

* According to the learned counsel, the said

.de.r_:_ree is aniexparte decree, since the suit summons were not

.eve'n.Vtei~i_.dered to the petitioner and by scheming acts, a

V"-_.__'e'v'ndor;sement of refusal has been got drawn through the

i5;

/ff’

Process Server and the decree passed is an exparte decree.

Learned counsei submits that, in the circumstan_ces:W_the

Misc.Petition was filed to set–aside the exparte .

restore the suit for decision in accordance_ witi–i”I’a’w-Q’.Learned_ ii”

counsel submits that, PW–1 appeared iri’_”the atria’?.:”co:urt”—onf

several hearing dates prior to 1’i,__02,2G()8v- but r L’

examined by the respondents. Learned ‘t:ounsei«su,bn1its that,
the trial court without Vho:tic,in–g iitijeé”5prpceedings of the
Misc.Petition prior to.’–1v1.02,2G08f’ h’as,.”meci1a:ni’cai|y passed the

impugned orders… ~ 1

6. :’i’LeVarn.ed_vco};nseilaippeairinigifor the respondents on
the other hand,. byijrwiitiniigi..rny.:’attention to the order passed

on LA No.3 anid’~th’e.{g.coi*d’hot the writ petition wouid submit

,ft’h’at, ;_–rernainedV’a’b’sent and did not tender himseif for

cross4e>_i’!_\;i’o.3v_beii:r}_gi::untenable was rightly rejected. Learned

..i,i,i’_;_.r;ou_nsei su’~bVn*i.its that, in view of rejection of I.A No.3 and its

no”n§chaii’enge for a iong period of time, the orders passed on

H & 6 is justified. Learned counsei submits that, in the

E

facts and circumstances of the case, no interference in the

matter is calied for.

7. Keeping in view the rival contentionfsf’I.f_’V—h:av:e__’*_

perused the writ petition papers.

8. The point for consideratioriwis: if
Whether in the factsfV__an.d
the case, the trial courtm/asp’justrl€ie:d’ in not
recalling PW–1. cro«ss:_exa4rnir:-aption?V”

9. Indisputably, pe.titti’one.r’__Vhas”‘gio’t”:iijaiVrrViseif examined

as PW-1 on of PW–1 was

deferred gin’i’ti.’e.:’::’_eqéd:éést “of.p:’responde’nts. The order sheet
discioses .P\l\i–.1VV ‘hfas’ia.p’peaii.ed on several hearing dates.

The petition has beeri._ad,jo’u«rned on several occasions upon

_~’tEte_reqfo:est._.of.__respAond—-e-nts. I.A No.3 was dismissed initialiy

for’defauit~._;ai:i’Ci~iistibsequentiy on 27.05.2009 by noticing

__variar.Ace’of tAh’e{f_a.eEts stated in LA No.3 with that of the order

‘ii.._.__si*.~.e_pet. Theu’o._rder passed on LA No.3 is not a considered and

order. In View of the filing of application seeking

recaiiing of PW-1 to tender himself for cross-examination, the

KM’

trial court ought to have imposed reasonable cost and allowed

LA No.3. The rejection of I./1\s No.5 & 6 is only on accoulhtsiof

order passed on LA No.3 having not been challenged–.and__i’not’

otherwise.

10. Considering the facts and ci:rcui.n’sta’:n’ces4″oftgtihses

case, the order passed on LA’ i\_l0.3A”d_at’ed is

irrational. As already noticed, the”l’i’o._rRder dated:_RIZ7:.OSg2OO9 is
neither a considered nor a’ ‘re’asor.i’ed:.oirderg’Respondents have
failed to establish any malafides :fEhQ\,,,pa’lrt:ii..o’f PW–1 in not

tendering hirnselff’ éfldifo-.cros–s–e}<'arnina:ti'on;-W:The order sheet

discloses tihabtl," 'diaspitexftriejll'presence'"'oi' PW~«1 in the court on
several heagrihg V request made by the

respondents, the petition Awasadjourned for cross~examination

r_v'of'«-PW-3:' I;n.Ath.e circur'i–1~srt'ances, there being no malafides on

th'e_'..:p'etitiorier, LA No.3 ought to have been

' V'2,v.allowedii''The_ordiers::passed otherwise is irrational. The rejection

Nos; 6 being consequential to the order passed on

l_,A:l:l€o.:3;~«_.the impugned orders are liable to be quashed. The

V' .r:el'lefl;prayed in LA No.3 can be grant

(D

d by subjecting the