High Court Karnataka High Court

S Satish vs S Suresh on 2 June, 2009

Karnataka High Court
S Satish vs S Suresh on 2 June, 2009
Author: H N Das
IN THE men COURT OF KARNATAKA AT BANGALORE   

DATED THIS TI-IE 2ND DAY OF JUNE, 2009

BEFORE

THE I-I()N'BLE MR. JUSTICE 1~1.N. Negémomm I;>.}$;s:  Q  A .  

wnrr PETITION No. 965%?/2005  - . .  K

BETWEEN :

---uu.am.---n------unnun

Sxi. s SATESH

s/0 SOMEGOWDA
AGED ABOUT 31 YEARS
DADIGATTAVILLAGE'  1  %  ~ 
SHl?.AVANABELAG§T)L;%;.1iOBI--I %  
CI£ANNARAYAI_?.ATE~{AT.'\fE.U"£WDA «_

NAa\@§~§A1J.QI~...V   _ 
DANi)IGANAHALLE HOBLI

AGED'AB0uT~4s~y1:ARs

  CIiANN.ARA'1"A.?:?5i'FNA TALUK

 HASSAN DISTRICT.  RESPONDENT

 f '  5:23. G'Gi;RuRAJ, ADV.)

 u " " : TIflS WRIT PETTFION IS FILED UNi)ER ARTICLES 226 AND
 -, __ 227 OF 'I'HE CONSTITUTION OF INDIA WITI4 A PRAYER TO CALL
FOR TI-E RECORDS IN O.S.NO. 231/'2fl€)2 ON THE FILE. OF TIE

LEARNED CIVIL JUDGE (SR._DVN), CIBIANNARAYAPATNA
PERTAINEQG TO THE EVWUGNED ORDER DT. 9.6.2098 AT

ANNEX-A AND ETC.

'|

CNN'
*9;

M,»



2

THIS WRIT PETITION COMING ON FOR PRELIISIQNARY
HEARING B GRGUP THIS BAY, THE COURT PASSED THIS.
FOLLOWING;

JUDGMENT

Respondent filed 0.3. No. 231/2002 against the ‘

decree of swciific performance of an agwmenfi’ bf mic

At the: time of evidence of 1:).w.1 the pefiaofia; £i:%¢dTV1.A.’-N§_&%9

Order 26 Rule 10–A CPC for 3
Court Commissioner to ‘the sig;rg.at£i1’e_df7_.§l1c the
agecment of sale. Under the rejected LA.

No. 9. Hence, this writ pfsiitinn. ~ if V

2. Hemam ms” side and perused the entire writ

P313613.

V. ‘ for the raspondent brougnt to my notice that at

éf herein a criminal case was registered against

V V} as m:7:§sro others in (Lo. No. 4752902. In c.c. No. 4722002

” ” petitioner on the ageemcnt of sale dated 63.12.1999

viefeiféd ta 3 fmgm’ print expert and 3: opinion is secured and the

331:1: is marked as Ex.P.l2. Thttrefore the quesi1on’ of agzfm r::femn’ g the

on the mwmmt of saic dated 03.12.1999 fer another finger

paint expen will not arise. flowever the petititmer is at iibeny to produce

fire certified copy if the F31. report in CC. No. 4’7f2flO2 or to summon firs

OKx~\-