High Court Karnataka High Court

Prashant Chennappa Jigajini vs Maruti Ram Chandra Mirajkar on 10 September, 2009

Karnataka High Court
Prashant Chennappa Jigajini vs Maruti Ram Chandra Mirajkar on 10 September, 2009
Author: Ajit J Gunjal
WP No.65 £72 of 2009

:1: g

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 10TH DAY 0? SEPTEMB_;~E3i"il''' %
BEFORE   "   0  2
THE HON'BLE MR.JUSTIC§fE;AJi'i' 
WRIT PETITION No.05i72iz/200-0  it  22
BETWEEN: 2  A A     it

Prashant Chennappa ;_I.i'ga}'i:.fiHi, 3.   i 
Age: 36 years, Occ: Businessg?'  _ _ 
R/o: Siddarameshwar'Traders,  ''

M.G.Road, Bag-aikot.     ...PETITIONER

(By Sri. Jag'aii_islii'- 0

Mirajkar; Age; 45 y'ea'1'.s_;_."'
Occ; Business, R/'o Bagalkot.

 Tc:/Disfii' Baga1ko.t,      ...REsPoNDENT

” Ttiiisiipeitition is filed under Articles 226 and 227 of

the«.._Co;’1stit=uti0n of India praying to quash the order
passed the Principal Civil Judge (Jr.Dn.), Bagalkot in

i.,A.No.’;No.8 in O.S.No.82/2008 dated 25.08.2009 Vide
» . _’ ” AVnn’exure–F

This petition coming on for preliminary hearing

.,«.i:10iS day, the Court made the following:

WP No.651’72 M2009
: 2 :
0 R D E R

The petition is iiable to be dismissed
following reasons: it if if

The responder1t-plaintiff filed * if
money. Written statement is
defendant. Petitioner–defeiidant
under Order XXVI Rule of Civil
Procedure read withl Evidence Act to
send the dispt1’te_d expert.

The learned Trial that it is a matter for
evidence. MoreoVeri,a1o_plication is made when the
matter isv.s§e.t down fo’r’-wargtunents. The impugned order

passed :’«.le”-mined Trial Judge rejecting the

eapgplicatiohnVlcaniriojt faulted. Petition stands rejected.

Sd/H
JUEGE