High Court Karnataka High Court

Mr. Ramnarayana Varma vs Leelavathi Bai W/O Late Narsingh … on 20 August, 2010

Karnataka High Court
Mr. Ramnarayana Varma vs Leelavathi Bai W/O Late Narsingh … on 20 August, 2010
Author: Anand Byrareddy
 .sI\IIT_.LEELAXfATHI BAI

 -.21' "sRI.LJ*AIRAM SINGII

  MAJOR, SERVICE

IN THE HIGH COURT OF KARNATAKA CIRCUIT 
AT GULBARGA  ' A    

DATED TIIIS THE 20TH DAY OE AUGUST:*2O1IO.I,jII  % T L
BEFORE " 1% % % V
THE HONBLE MR. JUSTICEANAN1j'BYRAR;E}ij'[§Y1  %

WRIT PETITION NO.83247M'%'OI?:;;Q1O'M (GA/I--OpO)

BETWEEN:

sRI.RAMNARAYANA.jvARM;A  _  
PRESIDENT OF    "  
MANAGEMENT   
MANAGER OF ;:).c:II'AND'RA.KAtsI"TI4IA'
OIL MILL MO. (;A.DW'AI__,..ROAI)_' '
RAICHUR,   .  . PETITIONER

[BY sRI.vEERE~sH E.,V1i>'A_fI'I:L';'

AND: ..  1'

A .W,g'O 'LA'1'.E'; NARSINGH. 8%-f H NU« S-IN an H
I»IAJOR,"O'_c;(::'~I;IOUsEIiOLO
R/Q H.NO..1'8-~9~302/A
. CHAVDRAYYAN GUTFA
 -- AP

 5:»./O 'LATE NARSINOH BHAN SINGH





[Q

R/() H.NO. 18-9302/A
CHANDRAYYAN OUTTA

HYDERABAD - AP     _

This petition is filed under    oflthe 
Constitution of India praying to issue a:.fWr'it in the naturéI1,i_:
of certiorari quashing the impugned 'order dateydp 3.'10';-.09

passed by the Civil Judge V  Dn':)V at l'Rai~{§i'1ur in
1VIisc.No.6/02 vide Annexure~D a1*r:1_'ete. '  

This petition e0mir1g;lg_.'o.n  llinary hearing this
day the Court made the following;   ' C A 

 

The   before the Trial
Court.    respondents in the

year 1995.”t.hesanje-was’-..dismissed for nor1–proseeution

on 5.1.’§3′.2QO1.4.’ themlpetitioner had filed written

the yearml1996. An application was filed

under-‘C_)lrde4r’–«I}l_{lF:.{:ule 9 of the Code of Civil Procedure, 1908

Mlihereinafterl referred to as ‘CPC’) as on 10.1.2002. The

was eontested and was disposed of, only by an order

l.lclpatl’e-dlI5;ll10.2009, whereby the Trial Court has allowed the

ifii

‘9.)

application. The pendency of the application fovrVV_:o.\_:fe.r

seven years is wholly inexplicable and it .

that the respondent was to blamefo1i_the'”d’eiay.hit’

however seen that the present petitioner,

respondent in the application,
by tendering evidence vtoz thepti–eojntriary. hi the
respondent had tendered’ ‘4tfi§Vsd.d:_¢ie.n1.onstrate that
there was an t.1ri–fo1ftun.fa’t’e family which
prevented the’ ‘attending the Court
on the day the suit was
dismissed and the Trial Court has

accepted’ -the rueaso’r1s’ assigned and has awarded Cost of

present petitioner. it is this, “‘Wh_iC_- is

er ~ . it .1 ”

the unfortunate delay in the application

IX Rule 9 of the CPC, being disposed of after

5?

a gap of seven years is shocking, the fact remains _
present petitioner has not chosen to contest .
tendering evidence. Hence, the TI’ia1:C’Ol,lft ” ”
the application, is not out of place}
imposed is of only Rs.200/- hash
been allowed after a gap ‘oi1..giiEren the
circumstance that the more time
and gwen the the for several
years, it is imposed may be
enhanced. ifiecorciiiiiigifiiiipjmégisitlgisstgtoiriiposed shall be
enhanoed to is directed to
pay the costg. on the next. date ofhiihearing. The Trial Court

is 4u_rtherVd’ir’ec3ted to expedite the disposal of the suit.

SdI§____
‘Judge