High Court Karnataka High Court

J E Veeranna vs Deveramma W/O Late Doddaveeranna on 17 February, 2010

Karnataka High Court
J E Veeranna vs Deveramma W/O Late Doddaveeranna on 17 February, 2010
Author: Dr.K.Bhakthavatsala
  Rétiréd Teacher,
_  . _D.1\fQ4.V57G/2,
 _. 'A A L iiaklirigappa Niiaya,

W.P.NO.1517/2010

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED mxs THE 17"" DAY 01: FEBRUARY 2010
BEFORE %

THE HONBLE Dr. JUSTICE K. BHAKmAvAr€,AfiA;j'  

WRIT PETITXON No.1517/2010  '   "
BETWEEN: « " 1' u

J . E.Veeranna,

S/o.Eram1a,

Aged about 39 years.

RMP Doctor, _A  ,
Kattappanahatty, V   v
Chaiiakere Town, ,: '  3' "
Challakere Taluk-577 522,}-'  * _  
Chitradurga Dist. "   ' V ....PETITKNER
{By Sri.Basavara;--M..Me%;*1:f§,dV.}._'  "

AND:

Deveramma,  A V _
W/o.kateD0dd9,Veeran'na; V. 
Agecyabout  years, ' H
Ho1:3sel':o1dWo'rki,_'-AV.  A.  """ 
M.G.R_oad,-_, _ _ , 
Chal1ake_réVTO19Jr1';« M - 
ij-chana_kere," "  
7 vSi:<1ce dead',,__Rep. by 

 
_ 3 _» 'W 0._Ee3hwarappa,
 _:\ged_ abcui' 7'2 years,

 



W.P.NO.1517/2010

respondent/ plaintiff has filed a suit for recovery of money. The

burden is on the respondent/pkaintiff to prove

petitioner/ defendant has executed a promissory note by__1;’e”ceiv_i1’1_ig3

the consideration thereon. Under such circu1nstanc_e~s—-,»..there–.$§vas

no good ground for the petitioner to fiie a.-nix

appointment of a Commissioner. Triaifliourt

rejected the application. I see no i1ieVgaiity_vordiiifirrnityttin the

impugned order.

5. In the result, t11e:.VseL1ne is hereby

dismissed.

bnv*