High Court Karnataka High Court

M/S. Vestas Wind Technology India … vs M/S. Mspl Ltd. on 17 February, 2010

Karnataka High Court
M/S. Vestas Wind Technology India … vs M/S. Mspl Ltd. on 17 February, 2010
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA 
CIRCUIT BENCH AT DHARWAD  I'   
DATED THIS THE 17TH DAY OF REBRIJ.A1R3f._._2D:ID I I 7' 
BEFORE  A. I   I »
THE HON'BLE MR.JIIs.TICEI'sIIEHAsH--"-DI' ADI'  I

WRIT PETiTIONS"'N.D'.6D 146;2I01--I) :
AND 60.153-155-;'--£20~1_O"{QM--CPCI_ 

BETWEEN:

INDIA PVT.  _ I A ._ 
298, 0LD,MAHA.I-3ALIRIJ__  ROAD, .
SHOLINGANALLUR; CHENNAI..I60'Q0'19
REPRE.sEN'TE'D~1--I3Y_ITS AUTH..QR1sED SIGNATORY
MR.€5.RENGARAJAN._"=,I .  ...PETIT1oNER

(BY S'I2I;sRINIVAé_j~RAc§HA\£AN, ADV FOR
M / s'*-.1I$IDIJs* LAW)» 

 

. "M/:3,VMS?L'L.TD
A  CG--.QRERAT_IvE COLONY,
' ._ HQ«sPET..58:3j203
'REPRESENTED BY ITS

MANAGING DIRECTOR. ...RESPONDENT

A ;(_.l3Y SR1.s.s.NAGANAND, sR.ADv FOR

SRI.G.K.I-IIREGOUDAR, ADV)

THIS PETITION IS FILED UNDER ARTICLES 226 AND

227 OF THE CONSTITUTION OF’ INDIA PRAYING TO QUASH

THE ORDERS DT.07.01.201O PASSED BY THE LEARNED

CIVIL JUDGE (SR.DN.) AT HOSPET ON I.A.NO.27
PREFERRED BY THE PETITIONER ABOVE NAMED IN
O.S.NO.50/2005 AND ETC.,

THIS PETITION COMING ON FOR oRpERTs.;__’__j’Tfqis.

DAY, THE COURT MADE THE FOLLOWING:

1. After hearing for some._vti’m_e, learned the-A’

petitioner has filed a memo. gC.opy._o’f..the memo isiiserved on

the learned senior counsel -Sri,Nfaganarid,* _

2. Sri.Nagar’1arM1id, learned s«eniori.veot1nse1 appearing for

the rivespondrénts he has no objection to
dispose of the «memo is placed on record and

made as part_ofith’is order.

_fi1A”-‘etitivoriver has sought for consolidating and dubbing

i’W_s”1’i1_ts’:”‘O.S.No.49/2005, O.S.No.112/2005 and

Oi:E;’3.I\fo;i14i’;/2005 with O.S.No.50/OS and to dispose of the

it is same a common judgment.

hi4. Sri.Naganand, learned senior counsel appearing for

the contesting respondent submitted that in some case the

defendants are different and it may not be possible for the
trial court to pass common judgment, same may beylesft to

trial court itself.

5. Memo filed by the petitioner’s~ciounse’I readis:Vasl”L1nder;g

“In the above petition Zthepetitionerig
questioned the legalitylofugtheforder of
of the Principal Civil Jsege (st.1:>’h..i} ‘sitd J;/isc,
Hospet, dated e.j.o1.;2o’1o”i_jiti “-»o.s.1\i’o.50 /£005
refusing to consolidate the suits
o.s.49/2005, oA.is..1:’1’2/ :,stnd~vO.a:._:£ 714/05 with

the suit; the same by a

l
V A has already filed affidavits
hy__ vvay in chief in o.s.49/05,
._ o.s§’i1V2/Q5. stid’~~io.s.114/05. The petitioner
t~ha_t__upon consolidation and clubbing of
a°siiit.is”-.o.s.49/05, o.s.112/05 and o.s.114/05

– ../05 with all four suits to be disposed
of a common judgment with common
H evidence, the petitioner may be permitted to and
“wsill file in two weeks a fresh affidavit by way of
additional evidence in the consolidated suits and
mark additional documents if any and in View of

the above will withdraw the affidavits by way of

evidence already filed in O.S.49/05, 0.8.112/05
and 0.8.114/05 before the Court of the
Principal Judge (Sr.Dn.) 81; JMFC, Hospet.”

6. In terms of the memo, the trial courtiiii-S. d:i_rec’ted fig

dispose of the suits. The trial court isidirected’t–o:_iconso1idat«e

and club O.S.No.49/2005, “vojs.No.1Jis2i,/Qeosii:–¢’i”~~a.ifid.,L

O.S.No.114/2005 with o.s;1§i’o.s0/05._’_an}i °’c;¢}idqct at

common trial and dispose of«’tir1ie”sii1:’itsit’–._

7. Both thewcounsei”su:brr1it_’tha,it’v_tirie;.”tiin1e fixed by this

court in 2006..4foriiidis§5osa1 of the suits and
connected matters may 31.07.2010. In
View of the aboveideireloprnenti; extended upto

31.07.2910 fore-§iis’po.sa1 of theflisuitsi

8. “the “aibO»\I:ti’,’t(:)3i)vS(i3iI”JatiOnS, the writ petition stands

35/5,.

fudge

disposed of. his

1m%- _ ‘-