High Court Karnataka High Court

A Giridharan vs Dr A Ramani on 12 November, 2010

Karnataka High Court
A Giridharan vs Dr A Ramani on 12 November, 2010
Author: A.N.Venugopala Gowda
'2 V' "I-3AN'GA'LC.)'RE~"550 045. """ "

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 12"?" DAY OF NOVEMBER, 20,1O_j'-..._,'O~.._

BEFORE

THE HON'BLE MR. IUSTICE A.N. Jv,EATuGOPALA}_~sOIwD,A  "II 2'

WRIT PETITION NO.3141O/1201.39IGf;7T=:CPC')   7

BETWEEN:

A GIRIDHARAN
S/O LATE N D ABEDANANDAN

AGED ABOUT 46 YEARS, '   _  _ I
NO.35, POTTERY TOWN LAYOUT,'  
WILLIAMS TOWN EXTENSION,"  ' '
BANGALORE-56004'5.,_  '

 PETITIONER

(BY SR1 v.B.£:II1\f§Avs«;'U"ai2i§AR,"A.'II.\/;I).  

AND:

DR. ARAI/_IAr~4,I ' _ , _   _.
W/O K RAIENDRA PRASAD  " "
AGED ABOUTA9 IYEARS,z_ ' 
R/A NO.D--3, EsI..,Qu~ARTE'Rs,

II H.055.) R, "WILLIAM*S. TOWN,

 RESPONDENT

I9T_;_aAc:I.;A’r&iATII, ADV.)

‘WRIT PETITION IS FILED UNDER ARTICLES 226

x_AND 227}_OF THE CONSTITUTION OF INDIA, PRAYING TO

THE ORDER DATED 31.07.2010 ON I.A. FILED UNDER

4 26 RULE 9 CPC IN O.S.NO.3538/2004 PASSED BY THE
D’ _ }{.I1’I=.ADDL. CITY CIVIL JUDGE, BANGALORE CITY, PRODUCED
‘ ASZANNEXURE -A TO THIS WRIT PETITION.

[\.}

THIS PETITION COMING ON FOR PRELIMINARY HEARING
IN ‘E’ GROUP THIS DAY, THE COURT MADE THE FOLLOWIN,G’:I.

QRDER

Petitioner has filed O.S.i\Eo.3538/20G4__,’Vegein_stI._the”T

respondent in the City Civil

appiication fifed under Order2_6 RuleJ9’v–CPC,Vto.e:p{5oiri:t.”a I

court commissioner to inspect”‘i’n»2i:.nd report’l’regar:d:ing the
violation of buifding pla:n*~».,_of ‘Vf’i’-rs_t.Iifi’oor portion of the
plaint schedule property and ‘IAthe__’.’.obstruction of
air, light, ventii’a’t;§o’i1 and :free”rno’\fem_ent in the ground
floor of the ‘I'{;:,rCJpI-erty having been
dismiss,edI,’VIp’|aintvifféties thisuirit petition.

2. counsel on both sides and
perused the vlvIr§t,,§_v)ét1iti0Vh record.
I The, suit filed by the petitioner is for permanent

iiijuhctiio’ri7an__d’V~Ito””restrain the defendant from viofating the

I . terrns o’f5:thve’: sanctioned plan dated 10.02.2004 and for

.,inantd_atdi-y injunction for demoiition of the structure, which

‘Ij_.o”bst’ruI’cts the free flow of air, light, ventilation and

I “movement in the ground floor portion. The respondent

lt

/j .

has filed O.S.l\lo.15192/2004. The suits having been

Consolidated, trial has taken place. After the comp§’eti’tilej–VeofA4

the trial, an application was filed by the

appointment of court Commissioner.’*'”T.he t’rialV’4c’ou’rtVwhile’,

passing the impugned order has

petitioner has not sought delc–i_ai>aVtorv'”re_|ief{AV§vh”é;ré’ais “the
suit of the defendant is ‘four decs|larateion”–»and iftlthe. defendant
has violated the plan, authority to
take action and 4th’e_r’e of court
commissioner violation of

the building by the defendant and

the plaintiff Vhasrto appeejenpaper forum for relief.

4. _–Sectio’r. empowers the court to issue
“Rule 9h”unVder Order 26 CPC provides

proce_d’ur_e’ifor-.._Acom.m_ji.ssion to make local investigation.

lv.Vl””-~Court can ap.p_oi;ht a commissioner to conduct local

~-l«l’.j’ijmtestigatiohfor the purpose of elucidating the matter in

/j’.

S. The plaintiff has alleged that, there___ is

obstruction of air, light, ventilation and free movefr::eln’,t–,,:i”ia,,

the ground floor of plaint schedule property,–,,’:a:”parl::’ ”

the violation of building plan of the.:firr’st,f|oorllpyortion.’ .ff{‘«he’.,. 2

parties have lead evidence. With”i’.regA_ard to

obstruction of air, light, ventilati.on and, i’reelv-._:m’ov’ement,
the report of a court commissigo-ne.r”,_:i–sl’ikely.to’ ‘aid the court
for just disposal of thellflsuit. court noticing the
prayer with regard.__to omitting from
consideration” regasrd to air, light,
passed the impugned
order. it i

6. In”thecircumstances, it would be necessary to

appoirjltly a teCHr’ilCV<".-ll person to conduct local inspection,

l'.i'I'l:"l':rté(\E _toA.,%f!nd..,out, whether there is obstruction of air,

Iig_hi:',._ve'nti'l_a.tion"and free movement in the ground floor of

V . the l'"plaint.sc'hedu|e property. Such a course of action

be necessary for elucidation of the matter in

d"isp'ute. The impugned order being otherwise, on account

t

/f'.

of the omission to consider the prayer in the correct

perspective and not noticing the real ques-tiionf._:i”nu

controversy between the parties, is irrational.

For the reasons stated supra,-the-writ’_4’pe_t.it:ion_

allowed and the impugned order sta1nVds..A. cl1fiashed}

The application filedV»’–tJi:§f”~«etheV. =.petitVi_”c;nVe’r»”V”‘dated
24.01.2008 stands allovtted in.~srp.sE[tc:a’r:d#% theétr’ial~Vcourt is
directed to take steps to siJi’itaibl’e–‘.__commissioner
for ascertaining . iventilation and
free of plaint schedule

property as alleged. inettle:’plaint/’application.

The trial court”to_tal<e»'into consideration the names
su"g'g.ested'}"iby_..the_ parAtVi'esv~-for appointment of commissioner
anhdato ass f'urthoeir.:order.

Cost: of_corn§..2’§iVssion shall be borne by the petitioner.

3d/3
Jud§3