High Court Karnataka High Court

B S Abdul Samad Since Dead By His Lrs vs Narayanaswamy Since Dead By His … on 29 November, 2010

Karnataka High Court
B S Abdul Samad Since Dead By His Lrs vs Narayanaswamy Since Dead By His … on 29 November, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGAi..ORE__.___

DATED THIS THE 29"' DAY OF NOVEMBER, 2010'?V.V'::.:""-:'..v",'

BEFORE

THE HON'BLE MR. JUSTICE A.N.VEN;UG.04PAL':A"GO:'M5Ii\   

WRIT PETITION No.30-422/2010 T'Gr-":E-c'ET»~c;'    

BETWEEN:

1. B.S.AbdLEE Samad,
S/o. Shaik Hussain,
Since dead by !..Rs.
(a) Smt. Zeenathunrflsa, 
W/o. Ameer Sa'b,"';.e.T-' _ 
Aged about:.60"yea._rsj, " ._:  " 
Behind Potice St_a"£ion}" »  A  
Vijayapprya, _D'evafia;h.aii%.Ta.i_lJk,~  

Bangatore Distrbct.  .4 ~

(b) Smt. Haseen Taj,._ "  "
W/o.Imtia2.._Pa3ha',_ .
Aged _about 53 ._years, 

 R/at.4\;{enkatagiri"i-fiovte, ,
"'Chirrta'm-a'ni."*  """ "

% (c) T'ST}.yMVuT:§:i'ffAI§r'aeid,

S/Q. late Ab'dt,éiy::Samad,
= Aged about 4.5 yea rs,
 -V R/at Chdwdareddypaiya,
 "Chintamani.

V  "--SV?iV'.yi\«§wLIje.eb Pasha,

 S/a.'*:B.S.Fakruddin Sab,
"'~AgVe_<;f about 30 years,

 '  "~R/at Tippunagar, Koiar road,

 



This petition coming on for preliminary hearing in 'B' group
this day, the Court made the following:-- 

ORDER

One 136. Abdul Samad, filed O.S.23/99 in the

Jiudge (Sr. Dn.), Chickballapur, against’ Naraya-..nasr*.AiAai’nyV: since’:

deceased and now represented by legal_ represe’n_ta’t»i.ves

Smt. Lalithamma W/o V. Laks.h’rninaraya.na»..gfRed:d§]it fort’

declaratory and consequential,reliefs;;” been contested.
Issues were framed. Trial has taken. v’Vp!’ac__e;[‘%– .Whe_n the suit was
at the stage of argt_1.me:nts, liegajl_rep~resejnta’tii;e’s of the plaintiff

filed LA. 22 undelrlllvgfl with sec..151 CPC to

appoint a admitted signatures
of the plaintifzfyirithw appearing on the registered
sale deed in. favlo4ur..:Vof’r.the”-deiendants in respect of the suit
pf5P’é.I_tyV’§rr:hé”lfap’p.li_cation’Whaving been opposed, the Trial Court

has 16.7.10 rejecting I.A.22. The main

K:”re’ason for re_j.ection is that, there is no specific pleading as

‘ “*e0’rAi’te’rnplated ‘render R 4 of O 6 CPC.

i ~ rtlherfecolm.

-‘ “Heard the learned counsel on box: sides and perused

/””P/

I S

4

3. In my opinion, the impugned order is not a
considered order. Since there is a lis between the parties with
regard to an immoveable property, the Trial Court has to

reconsider I.A.2.2 keeping in view the evidence on record,..,to.,,’_’fi.nd

out whether there is any ambiguity and need for aPD.o’,iint’r’n’e-ntji.0:” _

otherwise of a Court Commissioner to compare;the’1:s,ig’hat’u,res V

found on the disputed document v_,is–a–t.»(ifstithe'”‘-a’d”nni.tted_*é

signatures of the deceased p|ainti»r’f;«…_V Inllthis regard..,:v:t,he trial

court can call in its aid, the ratio of clegciéiion._,reISlor’t.ed at ijLR 2007
KAR 3029 (MISS RENUKA vs. ‘-T,.i:+iAAMA.M/{Nhike}.’ATV.

In the said view..of thev–vrnatter,,~r.t_he7_w,ri.t,.”petition stands

allowed and the imptignedg,Vordéergstarids quashed.
The Trial Co_u rt.is’d_ire.cted.?’to reconsider I.A.22 keeping in
view the v_»o-l~3.se_r\.’a,tion “ma.d_e,_,supra and in accordance with law, as

eariy as,p:’.acti,_c’ab’i’e ‘an__d at any event, within a period of 6 weeks

:–V__from th’epd’ateV.a of this order is placed on its record.

‘,,Cont4en,ti”o,nsV” of both parties are kept open for

2 c.ons.ijderat’iQn.

I.

Sd/’~
JUDGE