High Court Karnataka High Court

Kanaka @ Kanna vs Panchalamma @ Obalamma on 19 February, 2010

Karnataka High Court
Kanaka @ Kanna vs Panchalamma @ Obalamma on 19 February, 2010
Author: V.Jagannathan
 ' * _ " '--AA'(:...rs;'i>:,{~,.,"  {3ANGALORI£~ 2 7.

z
{N TE--II?) E---IIGH COURT OF KARNA'I"./\KA AT I--5ANGAl.ORI§

I_.)aI'ed: This the 191" day nfF(;*}31't_.1e11'y 20 
BEFORE?  T

THE HONBLE MR..jUS'l'ICE v.LJAGANN.§*i"H'1A3«::_j7  _

M.F.A.No.506/203.0(.CPC'}h' '" :* "
BETVVEEN: A' ' V

SMT KANAKA  
W/O MUNISWAMY. " '
NO 1.0.  S'I'REEC'I'.
JAIRAJNAGAm.~.__
I-EOYSALA NAGAR.\,_ ;
BANGALORE1«:1-1.AN'i'
[By Sri GLJRURAJ'Kui:.KAR':»Ja..'A1~'3'v.._} '  '

SI.\/1'-I' PANc:TT1jA1A--M'MA*' 0i:.3A1.AM MA.
W;'Q"i_.A'f'I3_VENKATAIAI-'1.
_ _ AGIiDAI3QU'I"'v59 'Yr«:A1'Ass1ar> 3N
 .,Mf':"$c.N0.10014/2009 ON 'm1a 1:11.I'«: 0:4' xv ADI)i'I'1(}NAL
 J [.J"i')C:I£._ Comm' 0:: SMALL CAUSES. 13ANGA1,.oRJ:3,
' DfS§\/EISSENG 'm1«: PE'fI'E'.l'ION FILEI) U/OR_ff)I'<3R 9 RULE 9

R/W SEC 15 1. OF CPC AS NO'? I\./IAIN'i'AINAf3Lf":.



THIS A}e'PI£A.I.. CC)iVlIN(.} ON i"(T)R ADMESSEON TE----IIS
DAY. THE COURT E')ICLIVE£RED THE §*"()LE..OW'I:'\§C}z:

JUDGMENT

I”i€'(:1l’d iearned C()l11″lS€1 for the 2iE’J:}3E”]4I’e1«,I3:t– ii: i.

respect of the criiaiieiige oi” 1he….0ifder_-jjiis’se’ti_ .”r’))74_’~E}l:r;§_ it

(‘.()t.ll’1. below on an 21pp1ie£=1t.i(‘)’1:’.1′ i”i’ieci° t111′;d’e:j ‘ ()’11:i’E.–~:f 9I3.:

Rule 9 r/w section A’l”‘hVe T’11v’i(ei1A”‘haC1 ” it

dismissed the said ‘$:,’)€’t»–i[r-i(.)I”},’F””

2. Subn”zissi’ci’h1_e’of a1′;3;je.iv1eii’1t”s (?()E,l1’1S(‘.1

that1:he’eoi:_r1: i*§e’iow,¢,’1’ret1iii’ dismissing the petition
filed }.~::~eek.i1’1gto:_:s;(3bt’*~;§§s’i(%£r the _judg1’nc’-mi’ 2:-md decree

dat€:ci 34″1′.1[i0;08 iii-iihii-IRC N0.10O25/O8 and the

A jV’t1dgfi”1Aeaii’t’..¢ac(:()rd’i’i:ig to the z11:)pe].1ai11.’s (‘,()1.Il’1S£°3] was an

V .ex;3’a.r§ti’-e_\;u(igme1’1t. in the Seneca the appellant: could

1″a.c_)I. _;)i;1(V:.e 211113! evidence 1101* ally a1rg11mei’11. was

AA advaiintttad on beha1f<)ft"11e appelie:-1111 anti as such. the

'~ 1'mpug1'1e.d 0rd.e1' be set aside.

J\V’L%\an’€€u’a>~v

3. Haviiig heard to the 2-ibove efieet and on
g(.)iI’1g” t1’11″<'m;g1'a the :'0a.s(')1'1s given by the trial ec)urt. I

Q?

4. At. this Stag. 2i1.ppeliz:111i’s c’.3..r.er’ »v;’1’c-:’;jju1iVt V.

13(.}SS(i’SSi()l’1 of the 1:)1’c>n’1isc.s; in (“11.E€’fVS'{i’4(“)1′.}’ tI*§<*~

re$p()r1ci€?1'1t'. 'I'akizT1;_'_{ 1"1()tc of the _<A:Ai4z}1t-.vc.*_j(.)i*'Athe'–g?i.¢t?i'§:(=

dated 31.10.08 amci i,hté ;3..ppee1«l"* isTV.19iMr.s{v

2010. almost one year 'c11'1<:.i'V'VL'i'v::)._V':n:' r _§j1c)i'itln;f:§: 1'i'§1xr;9f§c2l21;3sed
though the E:1*iaI (:c'fi:;.'1"":;. _111c)11{}1g time to
vacate the prcnlises. all
tl'1ese 'I"l":'1§)'i'V (:-'. is g1~a1'1t:ed to
the 1;} hz«;11'1d over vacarlt
lo the }'CSp()I1d€l11 and to
file 211 1 ' t..(E) <«3ff'e(?t' within two weeks

i'1_'.(jé1'1i {the d2"1L9 Vr)Vf ("ms Ol'd(';'I'. If the appellant fails to

"v21c::11.:c=_fhA€r«–..Vp1'e131isc2s wifzlml the ai'()rese1id tirne. the

" ~. i*e_.§~;«})6'n%.i'_e;1i=13$ at liberty {.0 take ne(:cssa1r'y help of the

p(5li("é\&t_(j)°g<:%t the pf€?I}liS€:'S V&1(faf(?d by the appellant.

'1'l1<-1% appeal (ii$p()sc-éd of in tl'1 a_bc..>v€é terms.

Sd/-

JUDGE

DV1″: