Karnataka High Court
Mohammed Shariff vs S Chokkalingam on 5 June, 2009
EN THE HIGH COURT OF KARNATAKA, BANGALORE
DATE}? THIS THE 05"' DAY OF JUNE 2009
BEFORE
WRIT PE'I'1'I'ION NO:14170--141'Z-1'i'2--0O9"fé§2{§'{fiPfi}} Ak
_B;_______EI'W@ENI-
1
MOHAMMED
AGED'¢8~-YEARS: " , ~
S /OILATE M:'aLL11&,: .
R/ 0.KALLA;>UR.AL%V£1.mG:£~;,
KASABAI-{DBL-I, E{AD{§RTAL{}I{
CHI_CKMAGAL.U1?. BISTRICF
AL @%MH1j.2:*§"A:2,
'AGEZD 4¢6.YEARS
% I.;;'¥I'°E"2:I{:%£,L3;I< sag
' - R Q. K}';I_2§A5{PURA VILLAGE,
KASABA_ HOBLZ, KADUR TALUK
CHEQKMAGALUR DIS'I'RIC'I'
" SATTAR SAB @ ABDUL SATTAR,
%AGE:D 45 YEARS
V' 353/ QLATE MALLIK SAB
A _..'RfO.KALLAPURA VILLAGE,
KASABA HOBLI, KADUR TALUK
CHICKMAGALUR DISTRICT
0*-~
THE I-1oN*BL13: MRJUSTICE H.N.NAGAM0Hsi-6 '
:fs'I%':_*~':Ir_;_:'r z W y V
> PETITIONERS
(BY SR: PZATEE, IADV. ,)
AND»
s »,£§HOKKALD}I.§AM fl
_ 'WC)Fi{;IN€{'ATj.M/S.FREE WORLQ
T' .HQUsB'_ERMANk:NT R/O.NO.Q96/3,
GANESHCOLONY,
K.H.'EeQAD, CHENNAI - 23
.% ":mw.R/0.MALLEsHwARA KASABA,
i<:AI{:UR TALUK, .
CHICKMAGALUR DISTRICE'
" "TAHASILBAR
KADUR TALUK
KABUR 1
CHICKMAGALUR SIST.
O\U\;\,-'
3 SHIRESTHEDAR
TALUK OFFICE KADEIR
CHICKMAGALUR DIST.
RESPONQENTS
THIS WRFI' PETFPION FILED UNIJER
& 227 OF THE CONSTITUTION OF' INDIA .?'§¥E.éL§'I1$.a'(§{"
SET-ASIDE THE ORDER PASSED QN" 24.3;'20Q9T'<3N: I~.'.A'S- x
13 AND 14 IN OS No.9/2006 V§DI:i_'_'fiNX~.(}' :;_I';.":]jT{]?.I
PETITION, IN :30 FAR AS A'I\?AgDING "COS*1;' $'fH'E2
PEFFPIQNERS.
THIS? %%%% %VTWzé%r%r COMING ON FOR
FRELIMIN2&RY_HiZW{RiNGv.TI$iS.. DAY, THE COURT MADE
THE FOLLOWEIG-:v%~ % A
2 ..... ..
~. V' ;i%£3§1:)onde1}t is the plaintiff, petitioners amd
mher are the ciefendants before the trial Court.
VI1'§;jt'1fisL---Qrdér for canvenjence, the parties are referred to
_:;%iei$"'§iatus before the: trial Court.
"2. Plaintiff' filed O.S.No.9/2006 against. the
iiéfendants for ciecree of specific perfomnanca Gf an
0'*V~**
agreement of sale. Plajntifi' examined himself as:
Defendants 1 ix) 4 cross-»examiI1ed PW-I. Defeaéidajiili M
has not cmsswexaxninsd PW-1. Wh.'efi '1}:1e_ 'mVis'~.i%,sei';'-~é
down for the evidence on the 31:16 <:'if__tl1€;l. def§{§;;:r;1é:11i=s'V
filad LA. Nos.13 & 14 to re0pei1l..V::i:i*;e (:Vz.1S<:_V_013 of V
plaintiffs and to recall Under
the ixnpugned order, the; both the
applications su':3§e'{:'§;.l:l1'to §;<l"1e=iL fiéfé'fidé1fxts.fiiepositing costs.
The ~.:c'_f1v6fe_::).l'cvtViV§'§.'11Vf1ts 1 to 5 in this writ
petition is ;féspect_. cost by the trial Court.
3?.' ;' " _AdII3;Vitts3§iI3?', ""i'~'*\2E;'---1 is residing outside the
'c0fir2tr}}. the instance of the defendants, PW»-I is
they are liable to pay the costs of the
w~i:~ms§. fine 'lrial Court keeping in mind that PW~1 is
oiitsidfi the csunfiy imposed cost of Rs.1(},{)OO/-
HV ml. ilefendants and the same is reasonablti. I find no
' 'jéféiifiabie graund to interfere with the same. Accsrdingly,
C/7Lv\/V
the writ petition is hareby dismissed Without I'€'.f€I'f3I1C6 to
the respondents.
9%?”
Iflaggt . ‘V : \_ .¥ .1;
dh”‘