IN '1';-1%: 1»--11e::I~1 czoum' 01:' KARNATAKA AT .BA'N(}ALORE3
I')A'I'ED TI---IES'I'1~!E seam DAY 01: DELCEZMBER 200;; f
BIFLFORIE .'
THE HONBLE 91-. JUSTICE K.
W;R1'FPE'TF1'1'[ON No.31319/2009 & 373«83}5 20'O91(G;\IL~C}°Q}
BETVVEEN:
Dr.NaEara_jz1 Murthy,
S/0.1ate S. 1?'ut.taswamy.
51 years,
Nrupafhunga Ciinéc,
Opp. Govt. Hospimi.
D0'{,1bl€ Road,
Chamaraja Nagar-__S--7"£. 443 = "
AND: , V _ '
1. R.N£1gE1I"c1_jL.i";. " V V' '~ M
S / 0.ia1.e T. 19. i'{;1j;j1 }.3pa.
Aged a':3()ut 60 3zee11is,
R/ 21. Sri . I§£'e.afay2111é1:3wa.my
_.-T.e1'11ple»~ _
Ch ar.11a'r21j a'=.N :1ga.1f--57 1 3 1 3.
2. GL1i'L}.1]'IT;£.é1}/'a'1]jVf'}f3$11. " _
W /.1a.M> 'S; -P"t'1..Lv£.2i-STV'§7J':'?v my.
Age,d':'1b'<"n.1:
B. P. Len _V
' ' " --« [ ' ["0 . iaite S ..I?_1.1.E1.a1s\;va:11y.
': _ I33, §'E'.§V¥A21:':j ula.
13/ (2 V 23:3. 'S. Pu? ta swanly.
[By S:*i.M .V. R21v:_n_Vensh'~ LA
1' V' """...PE'1"ITIoNER
R2 to 4 E-11't.'. 1'/a.
D.No.14. 1631?} Cross.
Ramaiiuja R()E'£d.
Mysore. ...RESPONDE5~\E_'_1S
These Writ Pe1.i£1'c)1'1:3 am. filed under Ariicrles 226
rho COI1SEi1,1.1i.iO11 of I.11.dia._ p1'ayi1'1g to g1'E-'t1']f slay" of T:3;'i'é""£LVl*I7.Li1€ij U
p1'occ:c:di1'i_,_<,_{:s in O.S.NO.36/2005 on the file 01' I-~Io1iz'b1o--f "ivi1..j,Jud'geV"'*o V'
(Sr.D1'1] 81 CJ Che-iriiazmjariagar zmci etc.
Theisez Wm" I--'etit.ions croming on for 1j}1'e1i11jiif1j;;1rj( fv1'C"c'L'{'_]'4f1§_§;»,_hE};fi.§.7 A'
day, the Court rnade the foilowingw
ORDER
The pe:’m’one1-/be1_’endami”ra:p.4 -:;n1::.s.o;:¢i;%35 /20o5″ oh the file
of Civil JL.1dge {Senior }{)1’ViS1’on] b<21'()1' this
Court ufiiVéii’§é(J14.09.2O09 passed on
I.A.N0.VH and VO1’cio1′ C121-1’V(:rti..V p£~1SS(‘d on I_A.No.’\/{E1 in the
above said sL1_1’i: at Z\L’1ii’1é.:;u_r’es A’;«–‘.’_{ ‘B’.
vo0L1nSé’I””‘*i’oi4 the petitioner SL1bII]i1′.S {lied the
R€’)E3P(}.F1’C¥if;?I1.’t”‘N’i;}«.>I’ ‘nfiled a suit for spe()1’fi(3 p€3I’f()I’ITIé1I1(3<:¥ of
ia._g.reeI1'It3151i of S:L-}ji9..' The p1'(')S(:'I1.T.. peti1.i.o11e1' and his
'j'I;r1QLI"if:If/DC§¥:2IL.Civé:f}1.V No.1 {Respo1id<:1i1 No.2 lie-.rei1'1} f"i1ed joim
5W1=114.I'.e~i'ii" -SE4é3{ioi':ie':'1€' dei"1yi1'1g the aVL'?1'I1]t?E1fS of the p!21i1'1i.. At: the
V' $T,~Ei_gt?"OfV':tVidC1'](j2(;¥. the pe1..1'.t.ione1' iik-tci ai e1ppiic:a.t.io1'1 imder O.1"d.e1'
X111 Rule 10 re;-1;1ti<'-)_11. under"O1'dé: 'J1 '
Rule 17 of CPC Sctekirug pemussion L0 L1__fi'i"eI)c§ L?.:<:V._x\.r1A'i1.1?é.~r_;1 ué:*§:e:{i.€§'r1iVe11E:
at, Pam N0.1.2–A pleading that. :15 his ,f.2'1'i.h.<::_':"- & fiaL§ sL1I:fe:'i-:1g.v'i;ron1 i11~
health. he was admitted 1,0 hosjiiiai' s'i11CfE::vO9V;GVI2:.1M999 and died in
the hospiial, bu!' the fifial a;:V:})Ii(rati011 an the
ground that copy Q£'«'it'w LL; ..1."1_'..')'L'€.<§1yE-£1 on '£116 oiher side. 'I'1'1erefore.
Iear11<–rd (:01.111:§cI F61" f)L'r'Li1_i'(')':<1't-'.1' s1.zbmi'1s that 1116) imp11_g1'1ed
01*<fe1*ss at A111T1eX–:.11'e<s 'A"+,11.51'c¥:_L"'E33'» '1'$._1_é;y. 417$? qL1ashc~.d.
3. E~’ir£–f~”c all, file p’e.’Ei1,io;*1€1.’ alone cannot, file an app1iCa”u’0n;
sefelsz 15e.1jn’i’1Lssid»7i’A 1)dX.a.1nend U’1e w:’ii,te11 st.at’.c::I11eI’11’. as the w:’1’i.1.eI1
s3’La1.e:i1L::1*1Vt’__-is’fifed ‘}<§i's'1f{ 1y by the peiitioaler and £)€fe,I1dau11, No.1.
7_ApDx"L 1'1'0m._1,h21I.V.E;11é1::€ was no good grounci for seeking aI"r1endm(-?m
'a?.'f_1V('-». w'1'i'i.1.c:i1V €5t.za1ten1e:1'l.. Tiic &1I11€I1dI1'1CI'1l'I s()ug_{}11 for by the
}*),éI1'¥..i(")':1_£::t_iS':: a11'1 2-1f1,(':*.1' thought. Si1'1c:<-: ihere is no 1'ne:'i1 in the
a51j);i)1ic.:a11,iCa1'1 see.ki.ng p<:r1'11i.ssi(m 10 an1e1'":d the \v'1'i1,E.(:n st:at'.eI1'1em.,
dismissal of the application by the Trial Court on the §{I'()LI1'1d that
(){)p_V was not selved. holds no \,\»-'ai:e1*. With 1*eI'ere1'1<:_<~::_ €10
s1,11'z1111,sses is m1’1Ce1’11ecE.
have 01)tain.ed (?€1’1ifiC’.d copies of the dO(?U.II’}(‘,1’1f.E?~’ :’~I’}”()IIi”-,
CO1’1C.(;’1’I1<3d a1'1d p1'0d1.1(:e in ex-»'ic1e1'1ce in .21c_co»:*r:la1'1c(-' wiV€:4'1'1fVia\xi; V'_'Fhe:-_ V
Triai Court. has rig-§11tI}' r’r”c’..Vc1’s.
4. In the 1’esu1′:,, both the.petitivofisj’i’a.i1V”‘a;nd E..1«i'{=:y/,211::s;-IE hereby
dismissed.
bnv*