] WP.6O I 34/20! 0 (GM-CPC)
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD 2
DATED THIS THE 29TH DAY OF JANUAEY,
BEFOR:.E'""
THE HONBLE MR.JUSTi:CE:"H?G.RA_ME.SHx
W.P. No.6O13V<=l'/'--;".2"(3-10 (cmmcg k
Between: a V' A V
Ninganagouda, - V 1
S/0 Budanagouda Pa'ti'l,-- " .
Aged 73 ye_;:~.r::«;, Oce:*_Ag1"ieu1tu;*e-Q"'u.__...f
R/0. Huggin.a1<:fere,'v
Taiuk: Ka1ag;atag1';-- » ' '
Aiavatti, S'apt€{p},1Vr, "
Dharwacr = .. PETITIONER
(By
A§1LD;..I _
.
_ Bhimanagouda Goudar,
” ~.A~ged §33v”years, Occ: Agriculture.
R/ Byrapur, Taluk: Savanur.
Haven’.
.. Shivaraagouda,
S / 0 Puttanagouda Goudar,
Aged 45 years, Occ: Agriculture.
R/ 0. Byrapur, Taiuk: Savanur.
Dist: Haveri.
2 WP.60E34/2010 (GM–CPC)
3. Basavanteppa,
S / 0 Hanumanthappa Kuri,
Age: 53 years, Occ: Agriculture.
R/0. Byrapur, Talukz Savanur.
Dist: Haveri.
4. B.C. Patil,
S/0 Bhimanagouda, A
S / 0 Charmabasa Gouda’}?ati’1,’
Aged 48 years, Ocei Advoeiatei’.
R / 0. Hiremath Bui1d.iiig,
Byrapur Chowk, 0 ” F
Hubli, Dharwad Dist)’ * RESPONDENTS
This writ petition isfiled…3i’11der1’_tArtic1es 226 86
227 of the C.9nstitt1t*i’o»r2::’of ‘iridia, ‘praying to quash the
order Qn”, “_’I.A.§N0.:;iX.~’ “«.d’at’ed_____7 10.12.2009 in
O.S.N0.2.I”-,/20003 file the Civil Judge (Sr.Dn),
Haveri, 5vide” Afinextirij ajnclietc.
on for preliminary
hea;1fing’thtiSV’t’iay;ith’e_C’eui”t made the following-
“This v.WI”i§__p_€ftiition by defendant No.1 is directed
interlocutory order dated 10.12.2009
(‘i”-“iii”1r1.Ve;:t5§’1jije.¥1’0r) dismissing his application — I.A.9 filed
” yvritten statement.
tintiéi; bidet 6 Rule 17 of cpc for ameridmerlt of his
%><:§i§\?f»\..
WP.60l34/2010 (GM–CPC)
Lu)
2. I have heard the learned Counsel for the
petitioner and perused the impugned -«or-dp’ori”*.VAat
Annexure–G. The learned Counsel for
in support of the writ petition reliepd on it
the I-ion’ble Supreme
BUILDERS 86 oexfeiiiopieeso M/Sill
NARAYANASWAM’;’.§z, S(}N”S*. (2009 ‘Si/KR (Civil)
1066). The the effect that
the suit a compromise
deoreef it the compromise
cieeree and void. The trial
collirtulloni the matter, has held that
such ali”coiritentio’n has already been taken in the
i _ iwriftiienistatemeritlfiled by the petitioner. It is relevant
if reasoning of the trial court at para–7 of
“the imphigned order:
“7. Points No.1 & 2: I have carefully gone
through the written statement of the I85
defendant filed in this suit. In para No. 10 as
pointed out by the plaintiff in his objection
has specifically contended that the decree
i . -‘
2, g /
‘=7: ;
F
4 WP.60i34/2010 (GM~CPC)
passed in Lok Adalat cannot be challenged by
objection and suit in this fashion. He also
has specifically pleaded that this Coiirt
no jurisdiction to entertain the suit to**declar€-7_._”
the order passed in Lok Adalat as”nul.ll’and_”* ”
void. Therefore, I am of the opin.io_r_tV~.that the
plaintiff has already tak’en..suc_4h pleahini his
written statement though he has .not–.quoVted,.vf
the specific provision U/V2;-3._Rule L-3′{Aj~ of.CI?C..V
The said provision’ can be,_urged”;by.the 13?
defendant at the time “of disposalojf this case.
The 181 defendant is atliberty to approach the
same before =the caumte frarne issues” in this
regard if it–_ :..”iotl_ by this Court.
Therefore, I am of the..,_”opinion that the
proposed ameridn’ient.,in_ muggy is necessary
for proper adjudication”Qf..this suit in view of
the factffthatvplai-rityjf«-has already pleaded his
pleadin.gs”as proposed in ‘1’.A.No. 9. Therefore,
anfswt::r_ po.int__no’.1.__as5in the ‘negative and
if paiss»the7foliouat§l1g.”‘ .
l ‘I the matter in the iight of
the fpriiicipiershviiaid «down by the Supreme Court in
r _ itits’uF§i*An,_eV RAMS RAM CHANDER RAI (AIR 2003 SC
to exercise of jurisdiction under
“‘Arti.§3Iesi«:””226 8:: 227 of the Constitution of India
A. ,_pertaining to interlocutory orders passed by Courts
i”‘s1::1bordinate to the High Court. In my opinion, the
impugned order does not suffer from any error of
\ ta ./
2%
K’ Hr’
./
2′
5 WP.60I34/20!!) (GM~CPC)
jurisdiction or error apparent on the face of the record
or gross failure of justice to warrant in?err’férer1ce
under the extraordinary jurisdiction
under Articles 226 85 227 of sue’ Cons1;itL:1fion_of’India..
The writ petition is accordingljf.dis:jnisse.¢i–, ~ ‘~ n K
.i§’*’%i;3″‘3GE
Petition dismissed. 9