Karnataka High Court
H Gopala Bhat vs H Vijaya Bhat S/O H Beema Bhat on 9 September, 2010
THE HONBLE MR. JUSTICE AN. VENLTG-OuPA.LA::G.Q'WDA'a"~--.x
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 9TH DAY OF SEP'I'EMBERx2.:(h§"1Q
BEFORE
WRIT PETITION NO. 7349/2010
BETWEEN :
1
HGOPALA BHAT
S/O H NARAYANA_BHA'1""' -.
AGED ABOUT 75..y1é:AR--s , . f ~
R/O KELAGINA PERADE.1,,U:HQUsE .
ILANTI-IILAV V1LLAQg'AND__PQs*r~, ; ----
BELTHANGADY '1"ALUiAIvALIKE,"IéAn/AI,IjKE POST
V UPPALA.'-- .
I, KASARAGQD TALUK AND DIST.
I _ _H'~1\IAYANA..
,I)'/Q-II THIRUMALESHWARA BHAT
_ ' MINORAREP. BY I»-IER FA'I'HER/
GUARDIAN I-1 THIRUMALESHWARA
BHAT, SHIVAKRUPA, NAGARA
PAIVALIKE, PAIVALIKE POST
W«_Iv1A: UPPALA
KASARAGOD TALUK AND DIST.
KERALA STATE.
6 KUM. SOWMY A
13/0 H THIRUMALESHWARA BHAT
MINOR, REP. BY HER FATHER/
GUARDIAN H THIRUMALESHWARA
Bi"-IAT, SHIVAKRUPA, NAGARA
PAIVALIKE, PAIVALIKE POST
VIA: UPPALA _
KASARAGOD TALUK AND DIST.
KERALA STATE.
7 H LAXMI W/O A SADASHIVA BEAT? '
AGED ABOUT 60 YEARS '
R/O ANEKALLU HOUSE _
KAROPADY VILLAGE
ANEKALLU POST, BANTWAL TALUK--- '_ A ' '
8 1-1 SHANKARI W/O H NARASIMHABHAT
AGED ABOUT 58 yE'ARS~ _ L A.
R/O KAIRAE'-IGALJX VILL.A_GEj;--__ .
BAN1wALf_rALUK,U,K' _
9 BEEMA BI'-£A'E'_ .
S/O LATER-.NARA3{A§\IA BHAT
AGED ABQUT'56'YEA.RS
R/CJ1_)OQR'NCJ.A \2'¢1"5E)55/B
_ASHA'N1LAYA
NEAR POLICE QUARTERS, PUTFUR
EUTFUR TALUK, D.K
1'0: A. 'S;/O H GOPALA BHAT
5"' {13V"SMT. VEENA K, ADV. FOR R8
._ AGED ABOUT 19 YEARS
R/O' i;.ELA<31NA PERADELU HOUSE
- ILANTHILA VILLAGE AND POST
BELTHANGADY TALUK, D.K.
RESPONDENTS
SR1 K RAVISHANKAR, ADV. FOR R1 & 2}
THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
22'? OF THE CONSTITUTION OF INDIA, PRAYING TO SET
ASIDE THE ORDER DATED 05.02.2010 ON I.A.NO.Vp'"8--,pIN OS
NO. 71/2005 ON THE FILE OF THE CIVIL JUDGE~~(SR.DNJ &
ADDL. CJM PUTTUR, D.K. VIDE ANX--A,
PE'i'I'1'ION, To THE EXTENT OF REJECTION Q15' PRAIi7ER._t Q1;
PETITIONERS.
This Writ Petition coming on for pi*elii'1iinVaI3rVV hearing
in 'B' group, this day, the Court t:he'iifol1r).\'épvi1"1'
P1aintiffs/ respondent and herein: instituted
suit for P'Iu*tition of properties. The
petitioners who::'a,re 10 in the suit
filed plaintiffs' claim.
Issues heuze' trial has commenced and the
plaintiffs have 'closed side of evidence. At that stage,
defendant and 10 i.e., petitioners herein, fiied
ILEI;A:,INo.'SE?pseeI{ing permission of the Court to produce five
plaintiffs filed counter and resisted the
prayer the application. Upon consideration, the trial
has allowed I.A.No.8 in part and has permitted the
-- petitioners to produce three documents i.e.. Item Nos.3 to
/7
A
5 and has rejected the prayer in respect of {tern Nos. 1
and 2. Aggrievecl, defendant Nos. 8 and 10 have
writ petition.
2. Sri A. Keshava Bhat», Iearneci'.Co'n'nseV1f~for.:,the
petitioners submitted tha.f.;_'v"t1f.1e
I.A.No.8 in part only has act. He
submits that, the '4(.'1'(V)V,:L"".iiLI11€_2VI1'[S which are
necessary forpconsideration of the Iis
have not ..,._t'Q.,,--' Vprotiuced on a hyper
. V
i' 1 and 2 though are
repre_sventet'..., theelear~neLiu"iicounse1 has remained absent.
A " ~ lloihave perused the writ papers.
2 "tilt is true that, the written statement filed by
I X1'thekpetitioners herein does not make any specific
/'
rt
reference to the documents mentioned at S1.Nos._.l and 2
in I.A.No.8. Since the documents were be
produced after the closure of_ the plai1fitiffsfT:'V'&of
evidence and since the plaintiffs«..'are tfsuffewrf
prejudice. the trial Court is ifinf'disa1.ltaW§fhgfifthe
production of the said docurnerrts.
6. Since the produced are
stated to be for decision in the
matter, the prayer in I.A.No.8 is
allowed,' relevancy and proof
of the the condition that, after the
defelédantsl"ei)idence'- completed, plaintiffs shall have
of'. leadingfrehuttai evidence with regard to the
produced under I.A.No.8.
if :."Vfollo\r2'ing: 'EX,
In the said View of the matter, I pass the
_
ORDER
i} The writ petition is allowed.
ii) The impugned order stands C}ua5:h\€C1~.: ”
iii] l.A.No.8 stands allowed;–.’De-_ieodé1r1’tsVV:are held?’
entitled to produce
I.A.No.8, tlieg made
supra. A. l A ‘
iv] After the’ VA evidence is
the right of
eliiiderice with regard to the
prtoduyced along with I.A.No.8.
No costs. it
r . S6/E
_____