High Court Karnataka High Court

Pratap vs Santosh on 13 March, 2008

Karnataka High Court
Pratap vs Santosh on 13 March, 2008
Author: H.G.Ramesh
. 1 ..
W.P.NO.3851/2008

III THE HIGH COURT OF KARKATMM AT BANGALORE

DATED TI-I18 THE 13" DAY OF' KARO}! 2008 

BEFORE

mm Hcmsm mt. Jusflcn H. G.  , [:: '  H

wan' PE'I'I'I'ION No.3851 OF #2003  %  L  

'I' K:

PRATAP
sxo GURUNATH BHATKANDE 

AGE: 62 YEARS, occ: BUSiNESS  '

R/O cps No.959 .   

KALIAMBRAI   _ ._   AA 
BELGAUM ~ 590 001      T"~.VV;PE'?3.TIONER

(BY am v R DATAR. my)

1 SA¥\fI'OSI{ V'   %»   * -

S] 0 'CIMNDRAKAMT'H_1N--DALAGEKAR
AGE: 45 YEARS, c:;r.:c;_ BUSINESS
R/O cTS--.r_;ov.159_7 A ' '

RA:.aDEv csA;.Li~ * -

.B.gLGAUM - 5-90 902'.

V.  LA ' v..,é}M*;51éA'1?1~iAMALA

 Tw',t.o-?;i£Nz9.R*«BHATKANDE

. "-AGEV:-vmaqoizv.-V"

1 CCC; H0l;}$EHOLD WORK
1%:/0 V959, KALZ AMBRAI
BELGAUM »- 590 001

 : f '  " =SHil§VI'SH

. _s}_0 ZUNZAR BHATKANDE

 mm: MAJOR, occ: BUSINESS
; R/O 959, KALI AMBRAI
T BELGAUM - 590 002

    MAYUR

S/O ZUNZAR BI-IATKANDE



W.P.fiO.3851/2008

AGE: MAJOR, OCC: BUSINESS
R/O 959, KALI AMBRAI
BELGAUN -- 590 001

5 GIRKSH
S/O ZUNZAR BHATKANDE
AGE: MAJOR, OCC: BUSINESS   
R/O 959,, KALI AMBRAI I

BELGAUM --- 590 001   _

THIS WRIT ?E'I'I'1'iONIS FILED--§JNDE'B? Aie.'r1cLEs 225. as
227 OF THE CONS'i'ITU'E'ION OF' Irwin' 'PRAYIN«"3_ '1-A0 .CALL FOR
RECORDS on THE FILE OF THE cEf:*1*1'1or§ C§)§£1NGA"'tir¢-  PRELIMINARY
HEARING THIS pair,  cQ::11'<*.r_MA_B§;-- THE FOLLOWING:

"" H    

This m-t%%W:;mm :a;§fae£cndant No.1 is directed

aga1n' st   dated 18.02.2008

_VV(A1me;;}:iI*c--F)   the mal Court ----~ the Court of

 _C1v1' ' '1 Judge (J;r.Dn.), Belgaum, in the

  By the impugned order, the

V  :1V.1£iS;rcjected the applications - I.A.Nos.3 35 4

   ttié petitioner] defendant No.1 in the aforesaid

 srnt[L1;A.No.3 was filed under Order 11 Rule 14 r/W

 Sééfion 151 of CPC 130 direct the plaintiff to produce

'certain documents referred to ther<~:.in. I.A.No.4 was

W



W.P.NC}.3851/2008

filed under Order 11 Rule 1 read with Section 151V--"of

CPC to grant leave to the petitioner] defendant ~ V.

deliver interrogatories to the plaintifi'.

2. I have heard the Ieamed cc;iiiisei« K 

the petitioner and perused _1:1_1e  

Annexure-F. It is relevant  to'  
I'easo111'ng of the trial   t11e efoi?esaid

applications:

'12.   ...     gmm by

the  J  deed dated
4.5.2991

, mnstmction
permissibn approved by the
and city survey map
e documents and which are

fgfar certgfied copies from the

Therefore question of
of direction to the plaintz_’fl”does not
AA The documents sought at SI.No.3 3
A’ “n deed, same has been produced by

e :ne pza.:ntga° which is the cenified copy.

Therefore again issue of direction for

production of the said document does not

W

W.P.N().3851/2008

13. The defendcmtNo.1 sought the –

No.1697/A contending that 2 V’ ”

purchased out of joirit
not, whether it is the iogi
finn, whether was

the joint family and ‘olZeged”V”pur¢he;§e”‘_of the
property etc, defied the

and plairtafi’ for
interjrogatmg “” e ‘ fl, ofyttheppmmufios not
at tennmat’ ed
the by giving the

the ownership of the pzaxnzgar

re the property, whether it is

joi:1t” frérnily property or partnersldp. The
persons of suit property have got

I em, right to question about the title of the
not by the defendants who have

tenants in the suit property. Therefore

W

W.P.N().38:’5}[2008

considering thefacts and circumstances of

the ease I am of the opinion that lA.No.3
4 filed by the aefenczam No.1 are liable tqbe %

3. I have examined the :7–:.

principles laid down by the
seam mw RAI via,
2003 ac 3044) relatifigi _;fm-isdiction
under Articles of name
pertaining to” paeeed by Courts
subordixme

4. In :tV’l”:«r;§_.V.:;e:L§1g3’ieatic>I1s — I.A.Nos.3 & 4

were oViViiy.%%to proceeding. It cannot be

” order suffers from any error of

apparent on the face of the record

to ‘1«31:”1}:’ieI’fere;t1ce under the extraordinary

. of this Court under Articles 226 & 227 of

‘ VC:’,><_f.:'3":.stit11i:iox1 of India.

W

W.P.NO.3851/2008

5. However, having reganti to the facts of the cas¢:,'”*1
direct the trial Court to dispose of thc… ‘ ”
expeditiousiy and in any event, within 10 % 3 1

the date of receipt / production of Qf T_

Petition dismissed.

KM/Ara      I;