High Court Karnataka High Court

C Arasappa @ Oddda Arasappa vs Nagahanumaiah @ Chikkarasappa on 3 June, 2009

Karnataka High Court
C Arasappa @ Oddda Arasappa vs Nagahanumaiah @ Chikkarasappa on 3 June, 2009
Author: H N Das
1 W.P,l132'?J{}9

INTTEEHKH{COURT(H?KARNATAKA,BANGALORE
DATED THIS THE 0339 DAY OF JUNE 2009

BEFORE

THE HONBLE MR.JUS'£'ICE H.N,NAc;AMo:~LA;i~I   -T '

WRIT PETITION NO: 1 1327/:«2oo9 %£.Qng»cPC:§   Afi  

BEPWEEN: -

C) ARASAPPAQ DCJ*DD"A ARASA?PA
S/O LATE. {;';.HINi$EAP}?A--,  
AGED 65%YE#:aR_%sk%.%     .
R/(I). "No.29, .543 "{3RQSS' " 
BAPUJiNA{}AR-- 1\iEY:T~.0"F'}J ROAD
BANGALORE -%-- V5-6G*.Q2{":

: V L.  .. '  PETYFIONER

: 2(Bé §'  K iiiaiimg Ktf1$}iAI~2, A;¥L)V.,)

 1' NA¢}AB;A:~§UMA1AH S/O LATE CHINNAPPA,

..  .A AGE :68 YEARS,
 pee: AGRICULTURE
 R-,'--{). NO.1(}2, KENCHENAHALLI

   iRAJARAJE'SHWARI NAGAR, KENGERI HOBLZ

%% A VBANGALORE SOUTH TALUK,
MYSORE ROAD,
BANGALORE ---- 560 039.

€L.\',:\_.,»~._



2 W.P.1i32'?1'I}9

C NARASAPPA @ CHIKKARASAPFA
SfO. LATE' C}-IINNAPPA

AGE: 62 YEARS,  " . 
OCC: AGRICULTURA, R/O. NO;:.10i3',T ~

KENCHENAHALLI, RAJARAJESPEWAJRI NAGFLR ' pk  %%

KENGERI HOBLI, BANGALQRE sc»«tJ'1=I:{'I:2:LLi;:1x:  
MYSORE ROAD, BANGALORE» 560 '$39    '

SMTHVRAMAMANI"V~._    ,
Wm. B V SHIVARUDi"€A;L£XI+i  ; A V 
AGE: 55 YEARS,    ; 
030: HOUSEi;1QLD;' " é _ ~ 
R/O. NEAR%_'KER'EBAGijL'U, IwA'RD------~
DODDABALL.AE'*LT:R "1'«QWi'§.,V EDLCIRQSS
DODDABALLAFUR TALVISEK "  "

BANf3»AL(§ Rf:DI$'I'Ri.C"f,_f56_'1 203.

S P MANJLINATPLK' ,'  "
S/O 1,ATE-..?UrrABAsAP?A
Mmwm¥mm& %
OfCC:;§AG:RICUL 

%' V '.IlE'l{-:J}#'>.'I'§j.'(::4""=' 212, 2ND FLOOR,
*-*cR3ScEN$R0AD
% myisassy QENTRE,

nANGAL0;E:E -----E36(} 00 1.
    RESPONDENTS

  WP mag UNDER ARTICLES 225 & 227 0?

{ZONSTYFUTIQN ON INBIA PRAYING TO SET ASIDE

 "£'3§:I}E}__T:ORDER PASSED BY THE LEARNED I ADDL. CITY
  AND SESSEONS JUDGE, BANGALORE CITY, ON
'=. "L"%..NO.5, IN ()S.NC}.2526/()0 D'I'.6.3.09, THE CERTIFIED

 COPY OF WHKIH IS FILED AT ANN--J, THEREBY

ALLOWING THE APPLICATION FILED BY THE PETFFIONER

(H/7L¥Vr\.



3 WP. I 13271139

AND PERMITTING THE PETITION TO AMEND THE PLEIINT
AS SOUGHT FOR IN 1A.NO.5.  

THIS WRIT PETITION COMING  
PRELIMINARY HEARING THIS DAY, THE CQURTf_IMADE 'A 

THE F'OLLOWiNG:-   

ORDER

Petitioner filed ().S.NO.f£’e5TfZ€~/2OOi)_V_ the V

respondents for pa1’£itioI1′::a;1d e”pOsseeeidI1 of his
sham in the piainig schedfgle defendants

entered ‘Court and filed written
siatement. _’1’heI’ea.fiAe1*.T» fI’3.e”«13etitj0ner filed a rejoinder

denyiI1g:t}1eLAa11eugai§OIfi’s in the Written statement. The

‘pefifiefier not satisfied with the avemxents made in

unéer Order 6 Rule 17 CPO to

“‘V”aII1;.eI1d”‘~t1:e.__”pi:§;i:*§t. Under the impugned order, the mm

H §{i.sm’iseed I.A.NO.5. Hence this writ petition.

‘ E:2. The proposed amendment is in “the nature of

reply to the allegatiens made in the written statement.

Admittedly, the petitioner has already filed a rejoinder to

d_€,/Ix

4 W.P.1132’?iE)9

the written statement denying the allegations _

written statement and the sa1nefie”‘teken

Therefore, there is no need for the petitioner the V

piaint to incorporate the avermetitemade the Vrejoinder.

3. Even ot11eI”Wise”,* entitled to cieny
the allegations made etéitement in his
evidence. Even’ abeefiee of pleading in the
piaint, the ieQ:ft:12d”er&V”‘eM:1 efbfigtation to consider the
evidence eddineecijf vt.V1_:ie.,4:’};zetitioner in relation to the

aver°me33t_s_ z=z1legat.iof:_sV’I;i1ade in the Written statement.

«.1A;he~-‘:o.j find no justifiable. gound to

inlpugned order. Accordingly, the

t””–vv’;1etitien_.’4 is v~he”rje’by dismissed without reference to the

‘ ‘ i.’ir:’€%$1’1*0I1z:ie11″t~55; ti’

Séie
1é&%e

aw