High Court Karnataka High Court

Dhanalakshmamma @ Radhamma vs J Vasanthi on 8 September, 2010

Karnataka High Court
Dhanalakshmamma @ Radhamma vs J Vasanthi on 8 September, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 8%! DAY OF SEPTEMBERV:2'5j1.§v».,

BEF ORE

THE HON'BLE MR. JUSTICE 'GOWL*>A Q 

WRIT PETITION NOS. 5310/20:1.Oz& 8620/I20  " 

(GIvI--RASPI.EKAI:>' 

 ' W20 SHRI. G JAYARAM
' - " '-AGEDOABOTJT 46 YEARS
 R/'A"i'..NO.IV'5'0,
. "'TvEEIeAEIAIADRAIAH GARDEN
 PIPE LANE, MALLESWARAM
BANGALORE A 560 003

V  G JAYARAM

V'  _.E*'ATHER'S NAME NOT KNOWN
TO THE PLAINTIFF
AGED ABOUT 57 YEARS



and 3 herein are the additional defendants in

O.S.No.7212/96. Both the suits are for 

The petitioner contends that, the property in'ir_oIV'eei   

the suits is one and the Seine," Whereas' first 7

respondent i.e., plaintiff in  

that. the properties involved “‘in.”‘the tWo.V_s’ui.tfs Varefldistinct
and separate, for which, su_.p’p’o:’rtiéisjialso derivevd from the

record of the Bangalore

2. ;’Petitiori’e1f vMisc.No.23/06 under
Section” Before Prl. City Civil Judge,
Banga1o’re”City,. of one of the suits and

for being made over Atovthe Court where the other suit is

~pendiiigi–for,.trialVanddisposal. The said writ petition was

thereafter, petitioner filed

under Section 24 of CPC to transfer

V.,’fo.s.Noe.7_2i2/96 filed by her, pending in CCH No.38 to

p”‘¢cHfifp”.,’Ne.8. wherein O.S.No.6340/97 is pending or

if yi_s–versa for disposal in accordance with law. The said

i

Z ,

/’

petition having been found to be devoid of merit was

dismissed by the Prl. City Civil and Sessio’ns”-liiidge,

Bangalore. Aggrieved, the plaintiff in O.S.No«.

filed these writ petitions.

3. Heard the iearnedfce-.unse1~..and the

papers.

4. The learned .i?1’il.”.__VV» Judge has
misdirected gin impugned order
refusing to. one and the same Court
on three by; making a reference to the

record of and hoiding that the suit

seheduie prope1jty’in thewtwo suits are different. Secondly,

iflvthat”; at different stages, there is no

t.o-grant the relief. Thirdly, in View of the

_ rejection”of-JViisc.23/O6. the petition is not tenable.

if u _ Section 24 of CPC is with regard to the general

power of transfer and Withdrawal. Sub–section (1) thereof

/.

5

provides that, on the application of any of the parties and
after notice to the parties and after hearing such of them
as desired to be heard, or of its own motion without_psuch

notice, the High Court or the District Court

stage transfer any suit, appeal, or other._::

pending before it for trial or to

subordinate to it and competent to try orgldiisposell

same. It also enables the s’uit,HappealV

or other proceeding per1dingCourt subordinate to it
and try or dispose of th’?

6} ._ ,pp1=:§yr1s1ons, it is made clear that, at

any stage’g__of the if the Court deems it

approéplriate either:__or1_’the application or otherwise, a suit

proceeding pending before it or before any Court

can be withdrawn and made over for trial

{and by a Court competent to try and dispose of

V’ “fthei matter. Merely because the two suits are at different

stages, the learned Prl. Civil and Sessions\I%1iige could not

4

have disallowed the prayer in the Misc. Petition. The

dismissal of an earlier petition i.e., Misc.23/O6 does not

operate as res judicata. Depending uporil’

situation, the power under Section 24 _”‘oe’eXerei.se.d_”–..

irrespective of the decision taken earlier “siiice-__su,o,.V_prriotti,

the power has been confer1j€:d4_ upon the

exercising such power, ‘arise for
consideration from be view. If
the trial and disposal… be expedited
without any to either of the

parties:;i”the”s.aid be_’e3s:ercised, despite the order

is contraolrder _

7. parties the suit do not agree that the

prop’erty_lA’ irivo1ve’d.._.iI1.v the suits is one and the same.

PI.:ai’1itiff.__V’iri’«.lC..S.No.7212/96 contends that, the suit

schetiiilel therein is the property involved in

97, whereas the plaintiff in the later suit

‘idcontends otherwise. There may be a record of the

/

/-

Corporation indicating that, the properties are one and

the same. As along as there is no agreement between the

parties and a finding has not been recorded’__’__’b},{:VA’ a

competent Court after adjudication of is

open to record a finding in the ti:_ans.ferj;

property involved in both th’e._suits’.i_s”one the

It is for the Court wherein znattersuiare ceased, to
record findings basedmipon fithye .C’.evid’e1ice that, may be

brought on record duriyngthe cou.rse”of’

8} tttt In ‘rides by the petitioner and
the counter-by the’.V–~re’s«p»ondent, without going into the

conte.ntious”4is.su’e.that, the property involved in both the

‘ ffsuits {is?..,”one..,and Ctheffsarne and since the plaintiff in the

Eater Vsuitais defendant in the earlier suit and as the two

suits are ‘pending in two different Court Halls of the City

“Civil Court, in order to facilitate the expeditious triai and

._fdi_sposal of the suits, it would serve the ends of justice to

-withdraw o.s.No.7212/96 from Add}. City Civil and

‘/L

(

Sessions Judge, Bangalore City (CCH No.38) and make

over the same to Addl. City and Sessions

Bangaiore City (CCH No.8), with a directionof

the suits alongside each otherflmand

petitions stand disposed of as folglows-:’~ 3

The writ petitions» stafid The

impugnedvoidfler ,,gtgiashed.– prayer in
Misc.798/ Prl. City Civil
and ‘Bangalore City, stands
iS

T ‘ 1?.iWe3i T O.S.No.7212/96

pg “the file of Add]. City civii and

seeeioiis grudge, Bangaiore City [CCH No.38)

add aeeigiied to the Addl. City Civil Judge

No.8), wherein O.S.No.6340/96 is

L The trial Court

‘ pending.

[Add]. City Civil Judge

functioning in C.H.No.8) is hereby directed to

C/,

I

iii)

iv]

try both the suits separately alongside each
other and dispose of the same expeditiegdhslzy.

P.W.1 in O.S.No.6340/97 shal1:.~«~~-hepethorosco-

examined by the first defendanft_:”~the.:fei’n

plaintiff in O.S.No.72¥l2 on

of hearing or on the adjourned date the case” ;

may be.

Plaintiff in-.._._.”fpt:he adduce further

evid6_1’_1ce aI).d_..,.Con1P1€te'”‘hei’-aside of evidence

“rno.1’V1th_sV date, the cross-

‘ completed.

1′ Zn’ the plaintiff [petitioner

lhereinlh.’-shallfladduce and complete her side of

evidence””alongside the evidence of plaintiffs in

(4§’.V{?l,l§Io.634«O/97. Soon after the evidence of

~f_pEa_intiffs in both the suits are completed. the

defendants in the respective suits shall adduce

and complete the evidence within two months

\%

E}

Court shali proceed further for disposal of the suitswithin

the period indicated supra.

hrp/bms