High Court Karnataka High Court

Gangadhara S/O. Kuppaswamy vs Sambadham A S/O. Late K Armugam on 15 April, 2009

Karnataka High Court
Gangadhara S/O. Kuppaswamy vs Sambadham A S/O. Late K Armugam on 15 April, 2009
Author: B.S.Patil
IN THE HIGH eoum' OF KARNA'I'AKA AT BANGALQRE
DATED THIS THE 15th DAY OF AI-'REL 2009f;

BEFORE   _ e
THE HONBLE MR. JUSTICE B.S_.'PATiL    '

WRIT PETITION No.674o,1«2oo9(qM¢?a

BETWEEN :

Gangadhara,   .

S/e.KuppasWaH1}?,  '

Agfid 57 Y€~aT5z~, -_  .    

Residing at Nc).}JZ}i9-'8, _     " 

1*-'*2 Cross,     
Bangalore-.56{) Q21; '   ._   ...PE'I'I'£'IONER

(ey Sfi;S;'Sh.a!ker'She£ty, Adv.)
AND:   % L

Sa1nt}adhamVA;,-.  V' V'

 'V " / "
3, Aged abogt  years,
 No, 1363;, .11: Mam. Road,

F'rak3_.sh'néiga1"~,, ' ' '
Bangalore -4' 5160 O2 1. ...RESPONDENT

‘_ ._ “‘:’Z’1″1is writ petition is flied under Articles 226 read
._j_.with 227 of the Constitution of India with a prayer to
quash the order dated 18.10.2008 passed by the I Add}.

” “City Civil Judge at Bangalore ill}
” » C3.S.N0.2877/ 1988{CCH–2) as per Almexuxe ‘F’ on the

applicatien under Section 151 read with Section 15} ef
Code of Civil ?mcedu.re, and permit the petitioner herein

-3-

to amend the schedule by incorporating 11th ‘A’
Road instead of 12th A Main Road according law. T ”

This writ petition coming on for

hearing, this day, the Court made the f(}110WiI1g7.’4._ .
ORDER ” e dd

Application filed by _ tI1e»:t__

amendment of the §ud$nem:

the correct cieecription progoerty is
rejected by the belo-“$.33 order.

The Court      the plaém: is
amez1ded,__   of the decree
Cammt    §

2. I f«1evedehee1″d.”‘£}1eiIeeii1ed counsel appearing for

_. _the peijdfioner the materials on record. I

ebsoiutely no illegality or error of

tf1eV..order passed by the Court below. As

right1j}?’e}J§§eri7esd by the Court below, unless the plaint is

e {he gudgment and decree C31’}jI”i0’£ be amended

Almeorporate the description of the suit schedule

. V _ u” as sought by the petitioner.

3. In these circumstances, writ
fismissed A T

However, it is open to the_ pctitioriéf’ ” u
necessary application tr) seek (Sf.

in accordance with law.

Judge

SP8