High Court Karnataka High Court

Masiyappa Alias Munireddy vs Smt Narayanamma Since Dead By Lr’S on 24 June, 2008

Karnataka High Court
Masiyappa Alias Munireddy vs Smt Narayanamma Since Dead By Lr’S on 24 June, 2008
Author: A.N.Venugopala Gowda


AND :

Y
SINCE I3EA1′.3 BY LE3

ago mm-mnavnlmama,
Aeznaaovraemana

2

310.
AGEDaBOUA’1″-I2YE_.fi;m._ %

3 am’
mo. A
mo. – = =

mmj
‘F 7

DfG*,LATE

AGEI>’«£§1=mUT._33Y!$4K.f%

5 V453-!lé’r.DGDI2A_VIAX8;H3£I
% = % %%%I&&1::I.<*– 3-ATE
% wmvfimmmrm
Tagmammnm

a" X % mi
'~.i'.3)'f;i.'Z-.«.!*–."£"32- mmwnmmu
graze}: ABOUT an-mas

% » " ' ALLARJ2: Imcr uaxmmm VILIAGE
= HOBLI, umxxnmzxrx
xouuz am

E81-"O!IDEN'.l'8

' 5 » [By sci : x ammm,..Anv.mn R14 1

mm W.P. FILED UNDER AR'£'ICL% 226 at 22'? OF'
THE CDIISTITUTMH DF 11113!!!» PRAYING T0 QIIABH 'l'fiE
ORDER IZIMIGIIEIJ ORIJER DATED 02.05.2006 0!!
I.A.lUG..21 UNDER ORDER VI RULE 17 SEEKING
AIIENBEIIT, PASSED IN 05 130.46} 2001. PEHDIKG ON

.' "~ ~
nu nu-u-.–. Iu_'\n…1 uuunuuuuuu _If'| nsnr-u-5 unau wuwrwmuwu Jn Minn-'5 unau w\Iwnwmuw\:f….In nu-an-. Lnzuu

Iain any-a. nu:-.1: I I_c\x\_tl'L…lLI\I\_r\i

2. I have heard the lam-mdtaounaeal on

n;avipen1nedth-sraoamd.

there in not: absolute bar 5:
l.pphcn’ am an _ ‘
because, an He also

and w1tho’ ut€’pt’cnm’__ % proviso to Run.-. 17
DfC}nde17:6 order and if it
is aamamamm, in irraparabln loss and

that the um court is justmad in

us. 2:. mi um am in prmper aamrciua of

.A in comidmaflon of the application and
no irxtawfarranca is called an-.

%”5. Itisnodoubtt:ru¢thntthsaprovhotoRub17of

Grderfiinahurdlaaintlmwayofthcnpplicafionibr

ofm¢pmd1mo beimmeadily granted.
tznbauthemxntmmamtluwndunhnthatinapimof

L…

i\if”l(‘\”‘! f.l¢’ill..I \-l’\l\-I!Vf1\l3E\J’\I Jffi Illf”ll’\”‘! l..!¢’\IIJ \-f\I\-II\-fRI\l\-i”\! .I!’\ ;’\lI”If’\”‘\ Ll£’|II_

……_…_….”_.u mam 1a\ar\t\I’\ g I£’\III uxnunwnluuu _nr’\ tvnnfl unlu \»nI\-ll\-l’k1\I\-I\£ .If’\

l\It\1I\n-u. a 11-Aug-

duc dimancc, the party could not have

matter bafixm nt of “‘

clear that. if a case is made Véi ug§’*-j’

mm, mm is no barffor au-

6- 1* Mimi an support as
I.A.No.21 due. to up
old age could not fizrnih
tt1ecomp1:a1ae’§”::ounae1 and am 111:

L.Rs. to lmnwaf the cutain

V yaimndmv naught.

A counsel {hr the pefitionew aubmimd that
wnuki be caused In the L.Rs. of the
.””v’~»d:éfcs:1dant, thaugh the appuoauon has beenfled at a
little helamdstage, imsmortheracuhaa, thapmnmu

have only ocmlemd thesiraide afthe cwflenoeand they

saakruaoj oftfnirmaaartlmrecailw of
/11′-

: Hem vsmvuavx so Lanoa Hem vxvxvwavx so Lanes Ham vxvnmzma an
EXn(‘)”) HQEH ‘fl”\EH’l\Ih§}£’e9″\i Jr’; nlnnn Ll£’\IlJ ur\n4n…rm\n.ns un

their witness»: not the permission to lead further
evidmze cm. their belmfi. It was made tm
lnamocl enamel far the La. of the

that, the further trial of the suit tzan

stage from when it in

uxmweaaary. since the ‘c:rf.’_V_ xof
plm11’ tifi placed the

the delay in mm tine.

spphm’ prqjudn:a’ the awe of the

yet to co their skins of

‘ 1.3.21, I am of the View that, tln

% ‘A “1”= far. ahouxa be allowed ta decide. the

VA to mwme than lifiganon.’ 1%. the impumed
% order ‘3 liable to he set aside and 13.21 is liable no he

allowed subject to the petitioners paying thsa mat of
Ra-.1,DDOI~ to the L.Rs.. of the defiandant in that trial

\/

court. being the compensation for the delay.

In the mun, the writ petition is

impugmé amiar is hereby nae.-t ..
trial mun shall stand am-mod; aL;§jaét«_;oi %

payment at cost of Ra.l,Q0G;-5’«b:i*–_t_hc
mat shall ha paid or ‘of
plaintifi; in the cm: cmsrt, 9. offiiour weelm
from an-flay and eritiifiad in carry
out tlw amendment.’ $ dflmdant slmll
have the ‘a.t:_u smtement which
shall be; cf four wwaalu

nut in tho plaint
‘£111: plaint is served on their
eaunaéxfif is directed to procead with
mmm 1_::11eV.x’3aaitr.e§*’,;l:aeaeping in View the: mmmuom
The trial court is directed to dispose

»’ “af and at any ram within 9. pm-ind
_ fnom today. Tm wn:t’ petition is allowed

Sd/Q
Iudfié

8*