High Court Karnataka High Court

Mr. C Leo vs Sri A Mohammed Gulab on 26 August, 2010

Karnataka High Court
Mr. C Leo vs Sri A Mohammed Gulab on 26 August, 2010
Author: A.N.Venugopala Gowda
A  . ' Mo h a_;nI:T*i  *~f',3e I a b
'S_.o"n of aAb«:._ibaka_r'f.

kit

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

oATei:> THIS THE 26"' DAY or AUGUST 20:0

BEFORE 1

THE HOi\§'BLE MRJUSTICE A.i\2.vEi\2u<3oPAIIA 

\/VRIT PETITION No.3t373t3I/.2.»O;LO Ic3:\éI"+ti'IIé'C;Iv   

Between :

C.'I_eo

Son of Late C.Chinnappa

(alias) Chinnappa Red€§y,_

Aged about 61 \,/ear$, '

Occ: Empioyee in

Chamundi Sugard Ltd., V I
Residing at No.4/21, 
2"" Main Road,"   -I
Chinnagapa C3.a-rdyenil; V_  '

Benson '§own Po-é§t__ ' '

Ba ng a.ioVi:_e  S639. {3Eti3';- .. _ E '   E'

.. Petitioner

{ By SI-i I_I'f§4_:CiI_i3<i{ana};;caiifiat & A:;$ts., Advocates )

Arm.  'V

Ag.et:.__a bo'i.I  yea rs,
OCC :._i'\§ of KIT Ow' n ,

. :2/A i\l"o,3';"A1,"2"" Main Road,
E19' Flooég, (Ehinnappa Garden,
 ' 'fi3e'nIs.on Town Post,
 "--Ba~sT_ga"i'orewS6O 946.

(By S£"i C.i;.ouri S|Tanl<a:", and

 "SIT Girija S!Tani<ar, Advocates )

.. Respondent

1 .2
l

This Writ Petition is filed under Articles 225 8: 227 of
the Constitution of India praying to call for the records in
O.S.¥\lo.17416/OS, pending on the file of learned XI’I1VCAdd.l.

City Civil Judge, Mayohali Unit, Bangalore City V.

peruse them and set aside.

This Writ Petition coming on for prelinnina’i’y–..:l”i~ea’ri:ng.Vin.’

‘B’ group this day, the Court made t:h’e”‘i’o’l«!oyv”tng_..: ._ V
ORD£R, ,.,–fl

Piaintiff is the i3etitioi”e*es:r:~~..» A[.3efe’nda’vnt’:~–m’is”‘ the
respondent. The relive?’clayi.Arin’ed._:’; is for
permanent injunction C’ schedule
property (i.e., statement
was not fiied rlé,V’:»§vo’pjections filed to an
application’ & 2 of C.P.C., was
requested :.4ti’i.e”‘vyritteii statement, by filing

a memcgr:ia..ted.V2’9..V_i’O”.2O’O5. Piaintiff filed an appiication

Rule 2A of C.P.C. for taking action

against-..VtlhVé:jAV€i_E:..lé?li¥lfil.ant for the alleged disobedience of

the order ternporary injunction. On a memo seeking

.2:’r’apdil’fica.tion of the ex parte order of injunction

_i”i«ied”‘§ the defendant on 29.10.2005, the trial

‘i/~

(4

Court diseontintied the order of temporary injtinctiori

with certain observations. The trial of ti’iev’~.s’u..i.t~»._is

itornpletet Plaintiff filed 1″./X. imder Order

C.P.C. to appoint a Court Comrnésrsizziner-‘_4toVV}CoVIri4d{ietj’y.the V

locai inspection, to which, Of)}€CE{«lVOI>;i-SnW€l;€..y.Tfll.et?l.”-j’T§;iE._

trial Cotirt heard the €lD[i}–l..l:{afE3tlOl1V. -am,rpiémiigi into’

consideration the steztegheij*t’W’ol5’j’.ol5je§tioriVs” and after
noticing that the _.p:e’e.’g:,n;i.repared much
earlier and wiasiifiiledy dismissed the
application ‘t:3l’yii§he’saitl order, this writ

petitiorris

2. i”~lea’rd”thej-_lea_i’n=ed advocates on both sides and

‘x V’ pe miséci ath ewyv ri t p’a”[3’e rs.

a dispute with regard to the Rise and

‘ ‘.Ef3li]’C)’,/”lE’…€.3.$l”;fT the $Cl’l€;’dLil€ ‘C’ property to the plaint.

‘~C”OAA[lt§l’fiy€Fi£’ig the nature of the property and the dispute,

is just and necessary to appoint a Court Comrnissioner

b

/ .

to conduct local inspection in respeet the matters which

may be notifieté by way of memo of instructionsby-«4_4b’oVth

the parties. The Commissioner can be ap.poir’it’er§”o:fi’l«y*

after the trial of the suit is coi’np.l<et'e–cl.and ijioctVI.eaVr:vi.eyr to V

it. The trial Court by inisdirectin§,it:s.el't

dismissed the application, "-yjl'iii,cl'1 in't~he_: facts and'

circtirnstances of the case is"meritor'i"o_tis and thus there
is an irrational act on the part."of'th.–e.VVti~~.i;5.l'Court.

For the "'I*€..8SOr1:§;, the impugned order
stancls e?;ii~avs.lle;;'?l. "'3?§:,;?'i~ii2 "*aVyl3'l3|ica"tvion'° filed under Order 26
Rule V"t.i':'?"Cil1?.C]~:f'sf;a'cnd's.._a.l_.loweté. Sri Chandrashel<ar

8.8., /5¥$SiS1Ziél'l9%'tV'EXV€¥CtI'fiV'€;VEi'"lgii'"l€€I', attached to P.W.D.

JV'W1ng:F"o;§.i.yrligh'HCo'ti':*Vt, is appointed as the Court

'C.'o"rn;.r'riiirssioi'reh'r=._tt.i coi'1dt.ict local inspection of the Stiit

p:*ope_r'tyV_,~especially the ene relating to common passage

tlesciltierl in Schedule 'C' property to the plaint.

-‘tl'”ie parties are at liberty to file memo of

instructions within a period of one \z§[n§f;_€_§_l_§_}CFOlfl today. Let

\s

/,,.

.<._

the memo of instructions be submitted to the Court
Commissioner directly. The plaintiff shail pay fee of

Rs.5,000,r'– to the Court Commissioner by

Demand Draft. The Demand Draft shall

to the Court ComrnissionerV-*'di»re.ctl–y. it

Cor:'imissioner's warrant be lSStl€'{§_'i§"[VA.the.'E'1Tla'i».COVL§:il"E.{fQ_u

the Commissioner to execLi't*e_x"t.he- wa.rraré't, lwho" shall'

conduct the local ii"z.s:'i3~e«_ctio'n'""i'i"::'j'.the._p presence of the

parties on 19.9.2010 at 1'i'0..V(}O'_ef.mu,"Tih'e_".'process fee for
lSSt.llllg of COF_lvlll'i§i.€–JSlQ§i*Ql'5S be filed in the
U'i€.;l| :fTj<;:§i…;r*:_ .e"itiviti?vV.t_ti'ep 'CI_c$:1i.i_iiiiissioners warrant shall be

obtai;iecli'VV._bCyi and delivered to the

Corii"ii:_§iissrAi.oner"before 5.9.2010. The Commissioner shall

'V__sii:bmit,:Al'ii.s{report to the trial Court on or before

2i"/"–,9'.'~1*:'0vi0'A."."LIf'A'.tVl'ivere is objections to the Commissioriefis

',report,.. V"{i'§'.,l.€.V4SLIli{; shall be proceeded further from the

A which it is peridihg. If there were to be aréy

-..1.riOb§”(:’:CtiOl’IS to the Commissioner’

report, the

U}

M?’

_. (, ..

Commissioner may be Smbgected to examination and

Croggmexammatiozi and the matter be ;3r0cee(§ed_.’fLitf”t.iie;f.

It is made clear that the t)aFCi£3’S…_f’S_%T:aVVli::.{,:iiO_'[

entétied to seek re-opeiiigig of U163 :EEl,ii[ i.§3’at§’vwf’Lé__tthf3:’

eviciemca

Writ petition is a.;’}0..:(ve(ft”éiC’c–?ji«dV’ii2..giy. ‘

= JUDGE