High Court Karnataka High Court

Jyoti Shekarappa vs Sathyavva W/O Bharamappa on 24 November, 2008

Karnataka High Court
Jyoti Shekarappa vs Sathyavva W/O Bharamappa on 24 November, 2008
Author: N.Kumar
R] o Magala Village
Tq. Huvinahadagali

Dismct Bcllaxy ...Responde1ifs    

This Writ Petition is filed under a1'ti-;:1cs:.?.26  '

the Constitution of India, praying to quaéhing the 3
order on IA No.V in OS No.196/200.7' dated '1_148--2008*}:aSsed ] '

by the learned Principal Civil Judg¢V(sr.on.), and armarc:
Hospct Annexure--B and please to allowfljae IA No.*V.&V'o * " I

This Writ Petition com' onfgdfoirt   the
Court made the fofiowing: ' 'M    } " .. 

Notice Was.   directed to take
notice on  for the respondent in

the Court belofi’; showing that notice is
duly served:one~f11e for due plaintifi’ in the Court beiow.

I~§oweve1*,., th:e_i;ewA.is.j§oVIep1esentai’ion on their behaif. As in the

L» béioé oppose: the appiicairion, the matter is

‘token updufor and disposed of by this order.

The petitioner has preferned this writ petition

VT the order passed on I.A.5 which is filed for

booiidonafion of delay in filing the written statement, where

– 3 ..

under the Court has rejected his request. There is a delay of

24 days in preferring the written statement by the defendant-
petitioner. in fact, the plaintiif did not oppose the said

appficaiion. Still, the Court held that the cause shown by the

defendant for the deiay in filing the Written statement did-«

constitute suficient cause or exceptional mason and theIefo’1ef ‘V’

it has rejected the application. 7

3. Though literally speaking, cite xi t

with the order” taking into
consideratioithtthe tietay in filing the Written
statement and and lawyers have to
fully the law, I deem it proper to

–the payment of cost of Rs.1,{}0O-O0 and
{tie written statement. Hence, I pass

is allowed. The impugned order is

Application filed for condoning’ the deiay in

firiggwzhe written statement is allowed. The ma: Court is

to take the written: statement on record. The defendant

shazz pay the cost of Rs.1,000-O0 to the pzaintgffas a mpdi;s;5§’z I”;; ~

precedent for accepting the written siatement on the

of hearing before the trial Court.

Se/-x

leapi-