High Court Karnataka High Court

Muniyappa Since Decd By His Lrs vs Nanjappa Since Decd By His Lrs on 28 May, 2009

Karnataka High Court
Muniyappa Since Decd By His Lrs vs Nanjappa Since Decd By His Lrs on 28 May, 2009
Author: H N Das
E
IN TI~IE1 IHGH COURT OF KARNATAKA AT BANGALORE

DATED mm THE 28"' DAY OF MAY, 2009

BEFORIE

TEE H()N'BLE MR. JUSTICE RN. NAGAMOHAN 1::As~ 5   jf  ;, A' 

WRIT PETITION Ng. 994412009 [GM-C1',.!.3_--}.'..A«': 

BETWEEN :

ouumumu-nu.-.-------_

1 MUNIYAPPA  
smcr: nncmsm BY HIS LR  

la M,  HNA

S/'OMUNIYAPPA   - 
smcn DECEASED BY 1~};{Sf'I.RS_  1 ' '

i. Smt.     
w/0 LATIE R.A1\aI}.KR1SEiN'A
AGED ABGUI" SSVY-EARS '  "
octcs HQUSEWXFE, RIAT N0. 75/1,
6'm?CB.9SS_, 3""  L ET

 " .B)50¢'G'A;£,QE«.§600I8

ii;---  R; 

" S/G'LAIafi?.AMAKR1sImA
A-{}ED_ ABQUT 35 YEARS
occ; SERVICE IN BBW

 R/AT N0. 7511, 5"' CROSS
*  =B_A_}§IGALORE-56G0i8

T   S1i.R.I)EEPAK@ IJEEPU

szo LATE RAMAKRISHNA
AGED ABOUT 29 YEARS
occ: PRIVATE SERVICE
R/AT NO. 75/1, 61"" cnoss
3*" MAIN , CHAMARAJFET
BANGAI,,ORE~S60018

 \e"'\.r"



r.¢_A

Smt. R.A.IAIvflV.{A
w/G. V. CHANNAPPA

AGED ABOUT 53 YEARS
occ: HOUSEWIFE

R,/AT NO. 23, 5"' MAIN
VINAYAKA NAGAR
KENGBRI SATELLITE TOWN
BANGALORE-560060

Smt. s 
Wff) Szi. IG=;1vn=~ANNA

AGED ABOUT 53 YEARS

occ; HOUSBWIFE %
RIAT OBECHOODAHALLI VHJLAGE
UTTARAHALLI HOBLI G L'  A
BANGALORE scum TALUK 

Smt. GO  ._ 
W/O LATE NAGARAJU ' ' _G A
AGED ABOUT 45 YEARS" H '

occ:    

RIAI VéfiiCIix'ff()I)!.§G:*§IV;A£A.:i_?fl,LAi§E V

UITARAHAI..LI'§iOBLI  .. G
BANGALORE SQU"I_'H_T:%LL'I§:~*'

Smi. YASRGDADAAM :5, YASHGDA
Wzi) CEAEOWDA-REDDY
AGED Maw 44 YEARS

 j «Qcc:HoGSEwH-"E
 _  Ri':5.T"G&BI{3I*IQ03Z)AIiALLI VILLAGE
 i.~.TiITARAHA£;IJ;HOBLI

' BANGA1;G.RE'somH TALUK
 G {}A1;Ih1:§.RASAI'PA @ GALAPPA
* V» V s12~;cE DECEASED BY ms LRS

Z  Sari; G. NAGARAJA
M G' szo LATE GALINARASAPPA

AGED ABOUT 55 YEARS

OCC: GOVT. SERVANT

RIAT OBICHOODA§vL'\LLIV1L.LAGE
UFTARAHALLI HOBLI
BANGALORE SC3U'I'H TALUK

OAR/""



2b.

2:!

Sri. G. GALAPPA

S:/O LATE GALNARASAPPA

AGED ABOUT 52 YEARS

OCC: AGRICULTURIST

R/AT OBICHOODAI-{ALL} VELAGE
UTTARAI-IALLI HOBLI
BANGALORE SOUTH TALUK

Sn". G. MUNfi(RISHNAPPA
sxo LATE GALINARASAPPA

AGED ABOUT 40 YEARS

ace: GOVERNMENT SERVANT , .
war OBICHOODAHALLI xrugmea " , %
UITARAEMLLE HOBLI  "  
BANGALORE SOUTH TALUK  4

Sri. G. SUTRESH _ '. 5   1. .
310 LATE GALMARASAPPA = _  L

AGED ABOUT 36YEARS '- _  '
c3cC:AGR1CtImIIR1sfI""""~Q " 1 
WAT OBICI§£0G1)_AKAE.LI:VI};LA  2 

 _
BANGALORE Sfjuifl fI%A;,"LTK '

WK) LATE' f}_ALINARAS APPA
ace: 1~I0UsEw.u<'E

- AGE?) ABOUT 73' rains

LA ' »,1z;'A';' QB1CHo0DAHALL1vn..LAGE
* mTARAHA;..L:H0BL1

"B_ANGAL§}R:;E';'SOU"IH TALUK.

ma-uni ---

_'  

 PETTIEONERS

V V' {By srisrs S..f3HA;T, ADV.)
1' 'A "  9 .

V ' '»-1'-ILIXNJAPPA
 smcfi DECD BY ms LRS

Sri.  PA

SfO LATE NANJAPPA

AGED ABOUT 65 YEARS

OCC: AGRICULTURIST

R/AT OBICKOODAHAILI VILLAGE
UYTARAHALLI HOBLI
BANGALGRE SOUTH TALUK.

&""



2 Sim. PARVA 
D/O DODDA ARASAIVIMA
AGED ABOUT 67 YEARS
OCC: AGRICULTURE
RJAT U'I'1"ARHALL.I VILLAGE AND HGBLI

(By Sri. V B SEfiVAK.UMAR, ADV, FORRI A ..  _ V
sd. K sHAsI+mHARA PARLATHAJA,  FOR my '   

THIS WRIT PETITION 1S' -FJLLED   226 AND
227 OF THE CONSTITUTION OF  TO CALL
FOR THE ENTIRE RECORDS !1*~I"€}S.NO.68¢)! 1976 PE1N'DING ON TEE
FILE OF THE CIVII    RURAL DIST.

BANGALORE   . -

THIS   C$;~I"'FoR ORDERS ms
DAY, 'rm c0'm'1j}§AssEm THE'FOLL€}'£1!B\IG;

M _'e7ghbéHgNT
In this we-:1'  petit{oz3 fl1e"gvei_itiener has prayed fer a writ in em

.natu:'e ofieeaficxrazi  tfie order dated 03.04.2009 in OS. No.

"~5_so?1j9:z.5; pa.s?s¢d% ems Civil Judge (Junior Division) at Bangalore Rural

Digaazci-Tgnevkigg;~v:§Af.$5; 33 filed under Order 26 Rule 10A CPC.

 AA ?2. Pefifiiznem are the defendants and respondents are the plaintiffs

Triai Com-L In this order, for convenience, the parties are

P to their status before the Trial Court.

3. P1aintifl°s filed (3.8. No. 68(}!19′.?6 for recovery of possession of
plaint schedule propeny and for ether reliefs. After completion of

evidence on both the side, the plaintifis filed LA. No. 33 under Order 26

5

Rule 10A CPC for appointment of a haneiwriting expert as

Commissioner to compare the signature of one Gali Hammiaiah iii ”

and Ex.P.27. Under the hnpugned order She Trial T’ —

application, LA. Ne. 33. Aggrieved by this bf

defenciamts have filed this writ petition. _

4. Heard arguments on the ‘i31e_e11Ati1§’e writ

5. This is aeeiif from fire
defendants. The possession of plain:
schedule the regetered git deed
dated 26.12.i9e3 by Gali Hanmnaiah. Plaintfis

fispate eigxiatere of Gali Hanumaiah an Ex.}). 1.

‘Vv]37’t3ITi11¢3£”‘:_1i151′:’6 Ex.P.2’? registered sale (iced of the

same is executed by Gali Hanumaiah in respect

of Therefore the plaintifis filed an application under

25 IVOA CPC fer appointment of a finger piint expert for

sigiature of Gali Hanmnaiah on Ex.D.1 and Ex.P.27. Since

” ‘$16 Aiegrai is completed on both the side no patejudice will be caused

” ” of the parties byieferring Ex.D.1 and Ex.I’.27 for eempaaison by a

i finger print expert. Even flue report of finger print expert is not the

etmciusive proof. The: repert is subject to the objections and evidence of

expert. Further the Court is rmuired to examine the report of the

KjL\’.\/gk
E

Commissioner with other evidence on record. Therefore the defendaiits

will have an opportunity to submit their version on the fmdingsV.9f” ..,,

print expert.

6. However Sri. B.S. Bhat ieamed eounsei

eentcnd that in the course of the 0rder’f[§g<~.r1j;ial Cfiliit vi

observation with regaad to the g_enuinene_s__e isvifso then
the same do not bind the or The thiger print
expert shall examine the sig:r:a':t'.*..=.fe::'VV&:ii;5;.;_31i'i:9':ssion of Gali
Hanumaiah on by any one
of me course of the impugned
order. it shalt not be influenced

by its own ggtion in at the time of Eta! disposal

offime case; » _

fiomthe year1976.'I'1x:refore a direction

is i$i1e. the to secure the report ofthe Commissioner

at time and thereafter to cfmpoie the matter as

egggaaaiaiggiyigs mine. With the abme obsenation, the petition is

Sdlfi

I11 dge

LS!”290520€!9