High Court Karnataka High Court

A S Hegde S/O P Vittal Hegde vs State Of Karnataka on 11 January, 2011

Karnataka High Court
A S Hegde S/O P Vittal Hegde vs State Of Karnataka on 11 January, 2011
Author: S.N.Satyanarayana
IN THE HIGI{ COURT OF KARNATAKA AT BANGALORE

DATES THIS '1'I~iE 1 xrm BAY or JANUARY 29.1';
BEFORE   

THE HOIWBLE MR. JUSTXCE   

CIVIL PETITION No.3u~43'eFa 2«o1(a) 3  1  

A.S.I--Iegde,

S/0 P.Viiia1 Hegdcz,

Aged about 71 Years,
Residing 81 No.37,
}Z.I3.F'arah -- Manor,
Mfliers Road,

Benson Town,  I '

     ..PETI'I'IONER.

(By sri.M';"V:jTay   Acm 

£1
1. State of Karr1at§:1ké{-, 

r:1::;)re's£:nieci 13356 1.116.

A "$éCf=€ta:1§it0 (}()v'é%§1:r1i;1.d_'.%~'1a,

'  '\';3"::ri1122::é;..\?'::€:(}.i.

~§A1~zQ.M;::)RE W 560 091'

 AA jMa.r:1a"gi1'1gElimitiizn",

» 'L€J;;':,1xI<%ry N€erav:<1,:°i Niggam IA_i:(i:;
 " ~.(Z0fl:"1~,
 BANGALORE --- 560 601.



3. T116 (3hi<;3'f' Erzgim-tar,
Irrigation [)é;2;.:«2m;:<1'1(:'ni.,
I~I£t.II1av21t.hi. Cemai Zone,
'1'u.II11.<:u.r,

TUMKUR DISTRICT.

4. Supt:rini':a%1r1{i.:i:I'1g F§1':gi'1'2<:.i.hi Ciatial (Birch;
'.1'um1vekere,

"i'ip"t.u:r Telluk,   _
TUMKUR BEST. I

5. The 51X<:(:11tive Engirleer,
Irrigatiorl DepartmcI'1t.,  
I--I.emava't.IE1i Canal Dist riE)1,itE§Li3r,
Divisien No.1, '1"ip3;ur 'E"'a.E111<;,  VV '  3
TUMKUR msTR1(:T.,_  -   .. RESPONDENTS.

(By s:i.s.23.s11at1apu:?, ” V
AG-A :fo1«_1;– 1, %

K1; ¥§31’1’2£2:’j;f}i1″: ‘ E.:(};,1:I:23!I:’u,V V V
Adv- R31: ‘P512; _tb.(%~ ‘

» »z;’:::,$,=s, fig-=?4W:$t

?Ii{;1i_s”i”t:étitiO¥1~~i$_____fi’}.:E{‘§ i,l”E’Ed€1’ Se(:£:ior3. 24 of the Code of

7.vC§§ri14._.P:'()t§-:§§ii”:;1’e, praying {:0 wii’.hd’raw the o.1’§.git1a1 sauit in

the f§T1<:3 of the 1ez;1.1:f:1ec1_ E'rina'::ipe11 Civil

— J’u<igs:'{S1*.Di1;},'1'umkur and i.r:;x.nsf'e-r a:n.d axssign the same to

' 'the fi.Ifij£:1&3 Prfiar1(:ipa1 Ci.t.y(‘Ii.vi.1g.Iu.d.g€, Bar1ga1()rc,

‘- fZ-i()u1;:§r1f f1m(1¢:% t’m:2 f~:>i1owi.ng:

‘ _ P’ei..iti0r’1 «::«.:m:iz’:;_§ on ‘§”(;»r A:1m.i.ssi{>n this (iay, ‘pm?

3/53,;

5

from 111:: court of (‘:ivi.1 juzigica {S.r..D:1.}, ‘1’uIn.k1,1r to (fity Civil

C{)11II’t., 13ar:ga1r{:.

5. Perused the <:a.:..zs<: t.it.1<: of (21:16 ;.)I21i,I1t. Emit. is in the

year 2009, at the time 01f'.fi1i:1g of $1111., p1.21ir1tifi" was 4:;€éié"i;{i€2.i'1–i;T of

Htzbli in I)ha.rwad I)§.strict:. f\(iIf1,i§ii',(_§(i1y__t}1€3 _

Contractor am}. Suit which VKFEES fi1<§'d itirIi'~iti' 71133
the causéar.ing.::§:1. t1’1<=t said
suit, who are reqtxired t.”4′{:c’t1_:.’s”é.t;:>f;=3._V from ‘}..’u.m.kur
District. The ctrttitff, ‘to this t’ransz1<:ti0n

are alsdg in 111164' Qffiitéi ":riai.;_1_t:.:1i'.ne<i by resp0nde1'1t;s in the

Distrtict 0i"AT1L14fis1i"E«:1,'11'; V this Court zfirld that it is not

V propergtta trarlstb-1i__VVt}1e {Mme merely 't)ecause the p1ai11tiff is

A'-.age:(}.an<fI_ More exam? in 23. suit, prc::s1i: éir<é'ry Clair: Qzf i1<2z-xgirzgt '.E.'.h<-2re:§."c::'r<2 this Qicmgrt fir1d that.

-..'{..’:1.§é’i€’ is no j1.1St,i.fica.t,i.(>I3 1.0 t.I’f%lI’ISf€§!’ thc?’: Said Suit ‘£’1′(‘>:m the

” of Civil Judgéz, ‘£’ur1’1.kL:.r, to th.a.t of City Civil Clcmrt. 21’:

” §

Ba’r1ga’I0re. it is :f’u.1’t:}:’1<:';' 01)s.~;e::f1*v<:(i tthafz. if the piaintiff i"1:g1s any
d.iff1(:L,11i,y to a.pp<«3.21r' b<~:fo1.", 1110 Court at ‘1’umkur, on the {Seam
§:iX€:d for rC:1;*(.1ing cv’i<'£<:%:'3<:i.IT1t.m_e’n_t: sf C0.m.rni$s.i:’1<'&r to rcecorci his
r<§sic'1@r3(:<-2. which is :~:sai(:.i 1.0 be at IL3a1r1g§1§o1'c:. ; " 9
}ReserViI1gg; this 1:ib<:zf1.j; to 131111;'-:t:}1

as not maintainabie. V _

% J3UDGE

AGV. V %