High Court Karnataka High Court

Govindappa vs Prof S Lakshmana Reddy on 9 January, 2009

Karnataka High Court
Govindappa vs Prof S Lakshmana Reddy on 9 January, 2009
Author: Dr.K.Bhakthavatsala
WW 3: M'%h"Ifl3I VV"hIC'"W»?'¢'fifi"I I? K

um--u wwwfl,_w«§f#r mmmwmammm wmww mwwm my Mmwmwmm MEWW i.'W@.fi¥€E' WE" %fifiN%"WM{fl Wfifiéfi fiiflfififii" W? fififlflflffififi MR3" Qflififi

Hi' THE mcaicarmrm KARI¥\'I'AKA, BANGAIQRE   

mrmnnsnm gm mrw J   % [fl f   _

BEFORE

um Imam m..1Us*rx::E  A' 
wgflfiggyfl Q  ...§ '   

BETWEEN :

1.

sRI.GOVIIiTDAP'PA   *
a10'mmUHAI.¢:mH   ; 
AGE: 35 Y'EAfll.'3;;4K(?rRI£}ULT't3'RET'  .. _ 
ago     
_    V. "  
manna HOBLI, 
 Rama l'.$F5'£'RiC"1*

. sm.m.i Km' 4' fin'   

Wm LATE   *
AGE:a5'1'EAR9 .  
Rgazirgrtawafiapaxva
8Q'&?;DE"VAHAHFxLIsI.P€33T

%  V'  -  HCK, RAJAJINAGAR

BANGALGRE - -563 016

. TBE 8'I'A'1"E GP' KARHATAKEFL

REP EY CHIEF SECRETARY



MQW Cflhfifl'

 

E
3
Q
§
ii;
Q
im
%
Q
3
:3
g
Q
3
§
§
fié
3
x
§
3%
3
§
3
§
9
2
2
§
§
§
§
2
£
:§
E
2
3
3
3
:5.

w femur» mwu"'!aMLm*:<5fi"%F$W"!\W%5£"m_ gg

VIDHANA SOUDI-EA
BANGALORE -- 560 501

. THE DEPUTY GOEl%SIOEEE

ESAHGALGRE RURAL DISTRICT

momma BLoc:<   

BANGAL{)RE -- 560 001

. THE JESSISTANT commsxarma   

DOEDIEABALLAPURA BUB-DIV3SI{}H
BANGALORE RURAL DISTRICT" V'

Pcmmunmcx  _ '4 

mmmmm - sec 00*

. 'rmAss'r.n1REcToRc:P'- _ 'L :1 I

nonmaazmysggxx susamfirxszfiiii ..  A
x.R.cmcL_m  ~--_5:s¢:: 2:39: A

. Tm TA;;_vsi1;z:;é§&"4;_; '

 « 'aE'aURA  VA  

. $R1.X.S.Gfi  :mD%HAR.% u A4'! 

Si 0;mT'E PAR¥A 

  ..... 

% 3k:,.x.auza$.§1mmA
a;,¢:«- mwaipmwsrmmaa

333:’ 45

é V. sm;E,s;s1;-ximam
% axe haw Pmvsmam
Aim; 43mm

% %1¢’vw15o:u’1:>Em~s 7 m 9 ARE

150.83, DEVAHETHACHAR

am MAIN’ mm

C
BANGALORE – E60 018

– -pwrwanu -an n-u-nmuvu–mu~usuv~\ awkwuruu .\3′:9’l!”‘ IV-A”‘klhl’&l”%2l’|.I’%i4& H3311 VKJUKU ‘*l~JR”‘ mmnmmwwmm NEW” WWW”? VJ!” fllflfilflflififlfifififl 313%?” mwuma WW Wflfifwflfimflfih §”%§VmW¥””€§ WWW”

19.8RI.K.$.CHANDRA5EI{A
8/O LKTE PARVA
AGE: 38 Yflfifi
Rffi Ht}.-188, 11′” (312038
873 MAIN, 3} PHASE, J.P.RAG.i!nR

mnmznnm

(8RIJ£I.VISH.’WANATH, Anvva-ems mi: .cf’§:13

mm.»

This Writ petitfaon is flied firt3.<'=]_&a5'2?2f6 and
227 of the Constimtion af to i§ssue/a writ:

in the natune of order
dated 6.12.2008 passed by :5-.f”E:hia–.I Addl. Civil
Judge (Sr. £311.}, in
C33 I’Ic:.12(}1] and dismina
the app1i::atin_:1:–_’VI&;1T’15I_g;:.t5-” V §t” D and
am. .’

‘I”1’1i§3″‘o1’::A”‘f”‘:3r”V§;:1’4;elnnn1a1’y” ‘ 1mmg*
ttfim daygthe ~’3¢urt~ratdade%t¥z»afo1lvwing

% E 2

é ‘ 1: 1195.10 and 11 in as
% @L%t::m ma nf the Civil Judge (Jr. my,
Arfizzlm 226 and 22? afthe Csmtimfion cf
% Ear gemaag made the ardm dmaad
A % %%»i%*6,%12.2oa3 made on 95.5 filed mam on-Ia as Rule 17 of

by reapondmt 39.1 — piahtifi.

nmx1u:vuwear1.:I:a'”ta’uI”ve QBEWKW ‘hvhlhfififl *3.-Fl” flflfigwflimfifl. WEWN

2. Learned counsel apwzim far the
submim that afiaer the ems-mmmauim of i
wimmsm, the plaintw’ mw an ”

5 Rule 17 of cm mm} ‘L
plaint. He: mrthm aubmiws’V._§E:..g§; — v%

plaintifi’ ia zisagauzng sings».
amendment makm aaccmxt of
itnnrdinabe delagiiizg’ czf the
plaiat. the rejected the
E – W W, has
gnome the plamtmm amnd
the plain: ax; Tmayelfii ” «

fiamndmt Hill — plainm’ has am a auit

anfi arm-3 for daclaratrinn,

‘V T t ixxjunction in raped cf tha

% pmpmsee… Admittedly, the respondent
filed appncazim under Grder 5 Rule 1?
seeking ;xer1:zn&sian tn amend the schedules as

mantianad in the amendmmt appfinatinn fin’ the

reaaona atataezd in the afiflaxrit sumac};

t application. Tim sfzit was filed

2002 and the t appficaté9n.,:;:gme_~ u

the mnnth of May 2033, aftza ‘%_ 11x:.aw’z1′:’

trial.

4. Kaeping in the
relief sought for, ism is not
be put ‘rm lsearrmd
caumel i:&d.i-mead t an the

mm-its sf If thr: 1;:-1&1’ wart to apprech te

in as far as the 1-aiiefaought for

lit. this juncture, I am :19 gmd gonna

sumpugwa nrder. Hcawe-I131-, it is a fit

‘aafeae mats in fiamur of the pefifiorma aga1ns’ t

” 39.1 as the trial court has not awarded

A’ ofim while allewing the application for %1dment.

MUUIKI U?” flutfilfifliflflfl NIWW h\.JUKi,.W;|’l” RNKNMIRKM HIGH SAJUKI UP IV-NH’!-\I;fil\M niwfi mvuxsx U?’ nlfififfifllnnn naun hwuwu MI’ nmmawnnnauw nnarn I-wrwmw

5.Ir:the1ightaftheahove,thewritpeti3:i:mi5

dispensed of hnfiing that the amexsxzlwt applioatirm
2

L/

S€i/””.’

alleweacl by flu ms} mm is wkgmtm gafgxmrft sf
sf Rs.1,.{39G[~ in favmzr affim vim
rmwam 11. ‘ u %*

M500 $3.3 §¢h<Zm§ ac .wM3OU 102.. $_E.<zu5. ".0 5:400 $33.. <¥<h<2M§ *5 3.939 £33.. €¢¢_.E_:L!:.E.= .5 3.!!! .