High Court Karnataka High Court

M/S B N Padmanabhaiah And Sons, vs B G Sreenivasa Rao, on 9 November, 2010

Karnataka High Court
M/S B N Padmanabhaiah And Sons, vs B G Sreenivasa Rao, on 9 November, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 9"' DAY OF NOVEMBER, 2,'U-10.?   '

BEFORE_»__

THE HON'BLE MR. JUSTICE A.N.VETVJ,UG_OF7Z\L}X'--GC\iV[§AV.T_:"«.TE-1

WRIT PETITION NOS.2213O§T2:2131/2010'(GTi§%jC:PC'3"' 

BETWEEN:

1.

4_  rn ku T3, '~

M/s. B.N.Padmanabhaiah   

A registered firm of partners,"  V
Krishna cinema roa*d,.__  ' 
M.G. Road, TUm!(UI'j?.;'«...-'  =i   = 
Rep. by Registered §,ar'tn'ers.ni'p..'fir.mQ »
Krishna Takies, B.;.:P.,Suresh_.'CfA   
B.P. Suresh,  f _  .4 
Aged 59 years', . V'  "   
S/0. late B'.'N.P--adnTana.bhai--:ah,« 
'Baku!a' 4"' C"rQss,_ V' _ " . 
Siddaganga Ext'n._, » 

...PETITIONERS

(B;/'smzfi' TDe_e'p.asih,'re:e',----for Sri Amarnath Sinha Adv.)

V1

-.6..-

, BV,,G.Sree.nn/asa Rao,
~fAg"ed 61 years,
* _S/fo. iafe.B.P.Gopa!akrishna Rao,

E:-..N'~.P.*--Compound,

 ,___M'.G.'Road, Tumkur.

. Ramesh,
 "--Aged 58 years,
* S/0. fate B.P.Gopa!ai<rishna Rao,

 



V' was allowed by order dated 11.6.10. The cost
 intposedi: having not been paid and witness having not been

,,.,,,,.m"«e§{a'mVined, by order dated 23.6.10, the cross--examination of PW-

being irrational, if not set aside, would cause irremediabie.f"ha'i<m
to the petitioners. Learned counsel contends that,  

Court has mechanically passed the impu.g»n~ed '4 

4. Sri H.V. Harish, learned4_'couAns_:ei'- 
respondents 1 and 2, on the othevrihand, su'b.rn:itted.':lthat, the

petitioners have not utilisedvt:h’e._ to them by
the Trial Court and in view i.e., not
cross–examining with no other
alternative, i,afiIa the applications being

devoid of mevri’t,’Vithe.:i5m i-swjustified.

5. I have_pe_ruVsedV petition papers.

v 6_ ..’f,._.’éTri_e. point for consideration is:

if “tvh’e.V:’_ipetitioners should be provided with an

oppo’i’tunit.y'”stjo .E:ross–examine PW–1? ”

Ind-isputedly, the prayer of the petitioners for

/”

/’

The condition, if not complied with, the Trial CoiJr’i.:”%:’se:haii

proceed further for disposal of the suit from the stage

is pending.

Ordered accordingly.

sac:>+< A