High Court Karnataka High Court

Karnataka State Financial … vs M/S Reliance Prolific Traders Pvt … on 19 October, 2010

Karnataka High Court
Karnataka State Financial … vs M/S Reliance Prolific Traders Pvt … on 19 October, 2010
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGAVLQRE

DATED THIS THE 19w DAY OE OCTOBER} zcifif'   

BEFORE J _

THE HONBLE MR. IUSTICE  NAGA:§zTQR%A1\Ik'i5;zsEER

C.A.E\$O.82S/2010   
BEE W EEN: 1 b . T ' I »

KARNATAKA STATE FINA NCL_A_L-  'EoRe=jc!fIoN
NO}/LTHIMMAEAH R0Ap,_"  5 i   
BANGALORE-560.052 _  _  
REP. BYITS     

 1111    "  ..APPLICANT
(By Sri.GURTJRA}f§Q$HI,ADV) _ '
AND:

M/S. RELIANCE ~RR'0:11rI C  PVT. LTD

 -  (EQ*R'MERLYV%1KNoW2~::..._A...sVM/SHIMADRI
  ENTERP'PI3ES'P_VT.LTD)
 %' I~IO:62[2','-RICHMOND ROAD,
"'E_ANQALORE-5sG'025

V . sR1'D.Y.MURALIDHARA RAO

REP. BY If£fs'CQ:i:sT:TTITED ATTORNEY

RESPONDENT

” ‘ – AIOY KUMAR PATIL, ADV.

Sri K.S.MAHA.DEVAN, ADV. FOR OL)

r-.,~”‘

if’

to

THIS APPLICATION IS FILED Ul\lDER RULES_4v9,l_l

19 & 245 or COMPANY (cover) RULES 1959, RM. ’em

0}? CPC.

This application coming on fororders this the

made the foiiowing;

RD”

ICE)

This application is filed by to cross~
examine PW.1 by puttlifxgoa, by way of

interrogatories.

applicant~..l_cross~e§Iamined PW.1 before Civil
Judge Leantel Reser_Vle;Ict:_1I”23§9:2010. In the course of cross»

exaijngination of I>”A[ I1, learned counsel for applicant put a question

»as’ur,1de…r,:

l?*I/I16-£;f2_eI.5′}/ou have called any enquiries or quotation for

I ‘ I rendenTng:.rhe work for the service shown in Ex P40.

Wiearned counsel for the auction purchaser objected

asking this question. The Civil Iudge leave reserve recorded

the question, the objection and the arguments and passed order
sustaining the objections raised by the learned counse} for the

auction purchaser and the same reads as under:

Learned counsel for applicant objects. this i

question to witness stating that for pi’_o1%’ssionjal”seririces’ ‘rendered’

like legal, medical or other professional-.services no; quotationor

in qtii’ri’es need be called for, and iintlier stated leg8i.=sei1vi’ces fee is

also mentioned in the péi’j>’.I2.’i'(-I’I1l”.S””.”l_2tE’ applilrant company,
hence such questions cannot – the other hand

learned counsel for respon’dent”&sub.riii’t_ the question is pertaining

to cozitractorsij_billi involved in Viis.P40 and witness already
replied lt;’1at«il5′.l\f_.,5’he’l;fharv «.isililiTces1sed electrical contractor and the

contractor and the con’t.ract9Work involved enquiry or quotation,

~ . q_ oh?-i?’.and’acceptance,and objections cannot be raised beyond this

»docun;ent._ ~,lb’lZhe learned counsel for applicant submits that

already clarified that EX.P40 relates to professional

serVices,.__rei2dered and no contract is involved. By looking to this

Ex.P40-.tfie court reveals in the said document there is no any

mentioned licensed electrical contract or an y professional

U service rendered by him. Therefore, question of contract by

Calling quotation or enquiries does not arise and objection

;’\_s

Wm

sustained and [earned counsel for respondent directed to par

subsequent question.

4. It is not the case of PW.1 that they haye_

tender and made enquiries and thereafter entrusted wolrk a

under Ex.P40. In such circurnstancest the..q1ieslt’ioii..putlto’iV3?Wil.l

do not arise. The Civil Itidge leave reserve ‘has rig;lhtl§y’v.s,ustained -. V ”

the objections raised by, the iepa.rrre’d_ Counseillforpp auction

purchaser. I find no illegality’ort~pé1?verslit$yf*i,r1l”the order of Civil

Iudge Leave –resc:rvell4§%;tiiileirecordifigthe evidence of PW.1.

5.U 4-Sirlce at Aistibist-arit»i..al” portion of Cross-examination of

PW.l is pver; attl1isl’stage,..lthe applicant cannot be permitted to

by Way of interrogatories on the material

lq.1iestoioiVi’rle_l_ati1ig’to EX.P40. However, the applicant is entitled to

] contilziietthe cross–exarr1ir1ati.on of PW.1 in accordance with law.

” .4ltclcor.dingly, the application is hereby disposed of.

Sd/1
Judge

93i'(‘_’.I3