High Court Karnataka High Court

Krishnappa vs Somanna on 3 December, 2008

Karnataka High Court
Krishnappa vs Somanna on 3 December, 2008
Author: Subhash B.Adi
IN THE IIIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3"1 DAY OF' DECEMBER. 2008
BEFORE

THE HGWBLE MRJUSTICE SUBHASH B.Am 

.No.329zgoo3   

 :

1 KRESHNAPPA
SIC) RANGAPPA
AGED ABOUT 58 YEARS,

R/AT ARADESHAHALLI,
.,¥N¥DANA HOBLI,
DEVANAHALLI TALUK,
BANGALORE DISTRICT. 'L  _ "   _
PIN CODE-562 110.  V  1   l_'+'E'I'I'I'£ONER

(BY sm: s K NAGARA?H§¢'a.. Ari§9v.3  

AND:
1 SOMANNA _    »
S/O B.M..S.HAE1ANfi§A_ ._ 
AGED A.'$ou'M:.a YEA}§'S,_  '

R/AT NQ.32, --3YA*§7:*.RA§'AN.A,Pi;¥RA, ?
BANGALORE._NOR'I'H.'FAI;£JK;-. 
BANGALORE-5£3£)0é'§2.  _  '

2 RAJANEAL S /O V.ENKATAPPA
 AGE'.~D{:ABCvUT 34 Y"EARS, 
'  R/19;'? AR;fiDE'SAHAHALI)i""
 KUN3£"i.NA'HQB'§~..-I,
'  DEVANAE~!ALI;!"' TALI}K,
L'BAl't¥GALf}F£'E' _DI$T'RIC'I'. .
PIP! CODE-56:3 £10.  RESPONDENTS

.{BY’SRI: s MEJASHEKAR, ADV.F’OR C/R1}

_ –.’:I’HIV;3..4CRVIV–“”iS FILED 25/3 215 OF’ cpc AGAINST THE ORDER
¥I_I)’ATE -S 04.0€~.20£)8 PASSED IN M1SC.N0.2/2002 ON THE F’iLE OF

g’I’H_E»_Pi?._L.CEVIL JUDGE (SRDNJ BANGALORE RURAL DiS’I’RIC’i’,
‘ BANGALQRE, ALLOWING THE PETITION FILED 11/0 9 RULE 13 GP’

Afiéfi ORDERING TO RESTORE THE SUIT OS.NO.342/95 FOR

‘ ‘ V . .,p1si>osAL AFRESH on MERITS.

‘I’HiS PETI’I’§ON COMING ON FOR ADMISSION THIS DAY, THE
CQURT MADE THE F’OLLOWING:

QQEE

This revision petition is directed against the order

in Misc.No.2/2002 dated 4.5.2903 on the file of the

Judge (Sr.Bn.), Bangalore Rural District.

2. Petitioner herein had filed) su.«;t’e«.LTro: ;

performance of a contract in O.S.No._342 /’1.A§95. ”

was decreed ex«parte on 24.1 1.2oo1.’**z#i§§t:.ms§ond¢n:f”de£§§&;a§t
filed 2: Miscellaneous APP1iC8fib1lx”N0f.2’IV¥ifl§’iCr Rule
13 of CPC for setting aside objections
were filed for the saiel aafiplicatiieeé» file respondent
also evidence by the petitioner
hexein. The “t?.1.ev”evidenee of PW1 and
non {fling petitioner herein to the
Miscelianeous that. any amount of the
c:g>s$*exa;p..§e:J,efien t11eVVv’__§§bfeence of the pleadings (objection)

carries 11:3 valueein. eye of law.

3.7 petitioner has not filed ehjectzien to

‘fiiiialicafion, nor in the cmss–<z:xam:i11ation,
Ihaés. Vvizreen elicited, 3 find that, the Court below
" evidence on record, has set aside the ezoparte
' particularly when suit is for one for specific

parties required to be given reasonabic

-3-
opportunity. Hence, in my opinion the order passed by the court

below does not call for interference.

4. At thia juncture, both the caunsel submits that, the

date be given for appearance in O.S.No.342/ 1995.

directed to appear on :2.1.2oo9 before 1;:fh¢:::f§r1_.

(Sr. 1311.), Bangalore Rural District.

Accordingly. this revision petitioti”‘siénds

r %Iudqe

*AP'[.a-.