High Court Karnataka High Court

M/S Advaith Communications vs Managing Director M/S Cosmos … on 12 September, 2008

Karnataka High Court
M/S Advaith Communications vs Managing Director M/S Cosmos … on 12 September, 2008
Author: Jawad Rahim


1

1:»: THE Hiiifi comm’ GF KARNATAKA AT sANGALa:§Ej

EATED THIS THE 12″‘ DAY 0:-” SEPTEMBER aefiay’: ”

BEFORE

THE HG%’=i’B¥.E MR. 3USTI£E:’3§s5ffi::§ FfAH’iM

3

BETWEEN :

W3 ADVAi”?’i~i CEEMMJ hsicmm:-:53
N€.1.$41,f2, 32″” ca£3s3’$,, 1.oT?.=’MA:rq% XA
4*” amcsc, EAYANAGA *
ANGALGRE-E930 ezlzvy % ; 2
aEmEsEr§TE9’1sY ifrs gP?;0?az’:’ffi3R%_i’
KSPRA’:5>§iAf=§TH~_ _ :j A
31% K :45 sc3H;%C§+A%t§%-3G:%sA%
AGED 29.,¥’E,&;as %

”” % PETITIONER

{av 53.; Nfhe m9;2:s3:a:-:A SHASTRY, ADV.)

ARD:

mmsxwié maemaa %
r~ez,r;».«:< cosms c:3r4§uc"{oRs

% .39;A $ATH¥AMAMGA;A zuousmm

j :3? SARi..v13A*a'-.5-QMAR A.PA'f'IL, ADV.)

% kkkA;'éfifi~~.}'%% 1
% *r:::«%sr«:%:sR«,5?2k:c4
% asspormsm

7.CI’v’Ii, REVISEGN PETITION IS FILED U/S 18 CEF THE SMALL
_4 CA¥_;§SESDL.$MALL CAUSES EUGE, BANGALORE,
T ;”‘§S§*fiS$IP€G THE SUIT KER RECOVERY OF MONEY.

(9m/

3

b) The éefendafit afiar azzcepting the benefit, fai.%édT is

way the fuii amcunt. In this regard, it was

after the instrument was instailed, re§§é’n:defi_t.:

acktmwiedgefi the same 3216 paid R.$J.i’V6′,’EfiG,??-_ a;fi:i §;§4r;~%;ii’é;&3″.

to: gay the baiarxce éf Rs.9,861/_- ir’: a ?J:::é’e§{‘s i::ut

to 56: Sf). Severai demands fi*~:a :6~a in iii-:i.s ‘fééafdi ‘iéfeved V

futiée which rzecessitateé.__’ieaai””‘a€tij§fi”»L.gnd A a “”:’1v3féce was
issued caiiing 11:31:22: the é’aeifVe.i*:’g:i§r’:§*:i: t;a Since
it was mzwt c¢rrn;:ai§é;d;V suit tiiaimina
Fés.15,060/– ‘%.}*:e. instrument, intermt

and iegaiv ‘fi’éti’cé}f::ha’f9°g xéa#: ‘ ‘ » V V’

C) savié” _éi.:V.i’:t= resisted by the éefendant

__vV.centen§:éi’fig thatV”t!§ e vv’1ec;;j§prnent instaiieé by the petitiener

V ” §*’v?fA3:5I«..%§6f_fiC$§.tjlfiéivfifiefiifiéé étarrdard afifi beiievine that the

zéf-cxd7’i:.c_§A cf SYNTEL comjaany, paid Rs.1G,0G0/-

H VV .iater ‘§t ¥%§ti’cé:i that the aquipment was mt furxctionai.

‘ ‘A44″‘v€ié:1se,qué’:”:% ta such breach of trust, resporederzt sufierad

__~_i1c>§.i$””a*£1d hence, ciaimed damaqés af Rs.18,,000;’- with

VT : . “%r1tér@t at 12% 23.3. frerr: the réetitianer cm the grmmd that

n ” A’ it had suffered ifiss an account sf defective ifistrument.

4
é) The iearmd judge grantefi ieave it: the éeferadant

to raise manta? ciaim permissibie under Grder VIVIi’ iR;2ie

6(3), C.P.C. The counter ciaim was resistefi by _§i’:af

by regaiyfrejoinder éenying aiieaaiicms and pqi.fif§ng’ %:$I§:2tL’¢_ti’:g*st*«J ‘

the ciaim put ferward by the respoiffJderf::t}_’T$~«iva’;<:.JTr:§t' .;;i,$ '

the instaiiatien wag cemgaiet-,=,-Y, but 'i%f:_ér'& ma_;é'.%.iiévé §i§é'ez1 "~

same ciefects. _ _ A 4
&) Arsaiyzinvj tfie e{;_iéer:c_é"§:fffi€i§:%§,"vvs§des, tfié 'fvriai mart
heid that the piaintiff figagiii-i§§1éf_' léVér:2!.§§}n–'.i{fi_é~_suppiied sub-

étanéaré equigagwiémfand1._w&s*:{hus=ifi§$t* efsfiitied to sufitairs the

szzit ciaizfn. ._ .1d&:fé:1dant's ccxunter ciaim and

dismisseéé Véfifiti .–'t:E-j.;=;4'V¥f:iaintiff whiie decreeing the

ccun.t;fa'?%c§aimVif: ~3 "5 i1mV:Gf Rs.11,800/– by way cf damaga.

§5ha,éarn_éTi3.V%;a"ssaiied in EMS revisicrn.

3. * Eaurssei far the 3:.-etitierzer weuié cuntend that

“~,., <evideru:é"évaiiabie Q?! retard has net baa?» afipraciated in

A ":fi_':x!;E:¥.'f€3A_i'¥'é=t'i perspective. The petitieraer' fiéé estabfished the

V' 'm\.;é';%t ciaim that he had, §:1 terms at' the contract, instaiied the

.eaui§ment arsd was thu$ errtitied ta a decree. He

(.9)/V

7

3*’. Sirsté the triai court has net cergsiciered this asgfxéct, it

is mt prewar is give firrafity is the cfaim csf bcth’V3.%ti’&V$€;_”L:’

aizngaregariate éffiéi’ that “r1-zeds ta be £’)éS:’5é=§ is :2; *a'[si$} éthé: _

impugned judgment and to remit;”tAié锑s7§a§:te¥.’ ‘4tij::%evV E§f§Ia5£’:\

mutt far ffiifiifig the issue as ifiéféfiaffif;”a5GVé;_”_3fiC’§

pass anprtrtzriate eréer.

8.. In tfie rauit, thé:.._”iif:}}p:}?_g:1;.§.~q ‘ ‘j–;;§:__?;:;*r:en£ is fiéi aside.
The matter is remande§…t§j:Vth’é_é;fié§”‘¢:§i3§%i”.to cieéiée the
auesticm ef ju_:”§ié}éii§;??i:£bf: _af u”:.é €tfién_ :.§iz§.v;¢ a§?3$”‘ép;:rc;3riate crrders,

after aivinq éppé%tgnif&

Sd/-‘%
Judge