1N THE HIGH COURT OF KARNATAKA AT%EE§ixENG;é.:;GR'EE}
DATED THIS THE 20"' DAY "Q1? JANU'Ai§?.3{ 2'O1oEEA 2
BEFORE; 2 E
THE HON'BLE MR. JUSTICEANAND BYRLI-'§R'Ef)bY
WRIT PETIT10._N No.«1EG5,92 QF' 2010 (6350336)
BETWEEN:
Sri.P.K_rishnar2;j,«',2 'V
Son of Gopaiakrisfi;fia.;Ma:=adit_hay;i, 1] V .
Aged about-44 .
Soie Proprietolf' 1' _
M/s.R21_j'VVVidé(}a'nd A7'14diQ,*..,,_' _
Residing at '--Kattati2éi1=E '1'~I,<)i1.2._r_~_:"," * _ '
Bahladu V'iVI1age and'P.OstV, "-.._
Puttur TaIukE,«-D. K. D§3tfi.r;t,' A
PI'€S€!f1i3'yR€Sidi'f?gV21I
. _Car«.'::: {E S_h:a1<.unthaTa;' EEEEE M «
Sivagiri Apafimcnt,
303 Fiaair, "l.é,}<3_ S-;'idge,
Man._galrE,. I_):.§<§ ...PETI TIONER
Shri.vS.;A\/ishwajith Shetty, Advocate)
1. \/IJAYA BANK,
Having its Head Office at
M.G.R0ad,
Bangaiore,
Z
l~J
And Branch office at
K.P.C0mplex,
Puttui' D.K., .
Represented by its Branch l\/latiagefi' 4'
2. Sri.Krishna.M
Aged about 45 years,
Son ofChoma Moolya
Tax Consultant. .
ll' Floor. J.M.Btiild.infg,
Main Road, _
Puttur, D.K.yDistrid,i.... . i a";';;.;"RESPONDENTS
Thi_s__VW’ritPetition isiflledi’ur1der5ArtiCles 226 and 227 of the
Const.itt;’tiori of.iv7ndi.aiprayii”.«g_’ to quash the order vide Annexure-A
dated: 18.l2.2009’v:i’12:de».()h–s._l}”A.iNo.\/I in O.S.No.l4/2008 by the
Court of Principal littdge “(Junior Division) Puttur DK and
€[C., v –
Writ Petiti-9-n«’cc>mii1g on for preliminary hearing this
ld’ay.._the Court “nrmde the following: ~
,!UI)GMENT
“l’he’«;_petitioi1er is the defendant in a pending suit for
. “reeove”I*« of mone . The etitioner havinv dis uted the document
_ _ _ 3/ Y P 2-: P
aekiiowledgeineiit of debt, under which the loan was created,
it «. «had sought for examination of the document which was sought to
3
be disputed and had sought for appointment of
Expert, to give his opinion on the g€flUi?1E’Il@”S:S*f’h€ _said.u
document. The application having been:.’rejr;-Vcted’. pet»i’t’i–oner is
before thi s court.
2. It cannot be a suit for
recovery of money shot:.1.d..:’be. to an Hand
Writing exp.e’rt–:V 2 defendant could be
to refer the document to
an heid by the trial court. There
no rraerit the petition stands rejected.
36%:
IQ 5