IN THE HIGH cou§<T OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 23*" DAY or MAY, 2009 S f ~
BEFORE
THE HON'BLE MR. JUSTICE ASH{}K"'8--.,HIF'féZ'HviGf$i§§ A
WRIT PE'f"£"'¥'ION {V0.61156[2:€39,9_{§F§~C5?€;i 1
BETWEEN:
1. SAHADEVAWA, S/0 HAw,mAPPA'TA;AwAR,
AGE: 73 YEARS, occ: AGRICLUTt}RE,:j_' ;
R/O SHELAVADI «- 535 453, TALI: 1~aA*.iA§_GL1_N~:),~.,
QIST: DHARWAD. - _ T
2, MAHADEVAPPA, 'S,{0~.H,Q.hi;A_M$§PRA TALAWAR,
AGE: '71 YEARS, 0CC:'vAGRi:ULTuRE,
:2/0 SHELAVADI 53$ 4~s3,..,TA:;: NAVALGUND,
DIST: DHARWAD. _ T :PE'lTl'IC)NERS
(EW SR1 $A11K3XIv---,--.ADVOCATE)
Aflfi;: "
,,,..,_sA:uT=;:=, S/O'.V*§éiA;*¥AMAPPA TALAWAR,
AGE: 57 occ: A<sa1cuL.T:.:aE,
TTTTM; SHELAVAD2 -- sas 453,. TAL: NAVALGUND,
' " " '9'.IS.'lf":' DHARWAD.
'"*fjj,4,,":'(riEsP.69i2001. The Appellate Cee.rt'Lv~aliowed' "the. eppeai and
remanded the matter, as lt rn<§_l*e:npportunity has to
be given to the reeg§en_dent"'toitzroseéexemizeelthe P.W.1. The
Appellate Ceurt 'the sides to co-eperate with
the Tea} Courtvforlthe"5peVed§r:'_;}i$posal of the remanded matter.
3. ~T_lfie ren1_e'n'r:re7t§.'fo{§'to}1, the notice. Eut
$hen, the Trial Court has aifiowedftfhe.§anf:e'h§vrrre'h3: application, as
the arrzendyénerxt ciarificatory in nature. The
partktuiars of fhe!f::3,ctV:e etateci are sought te be supplied
£2.31.' the»43reep~enc¥e£it'.=--.ivvjhe amendment only furnishes the
cf'¥'a_{i§§eati_or;.,ee.te:fhe proceedings which have taken piece before
thehhhresreeuey"Ce:ufie=;"v..anfi the mutation entries effected in the
revenue'.4'i"e;co§f:éS;'.V Theee proceedings are also admitteé by the
h'h[p¢;:::¢;zrer:%7 vvtensiéering these aspects of tee matter, the "Erie:
formed the View that the amendment in question
v.ro1£'£d'Tno£ change the nature of the em: or aiter the cause of
action,
353%
7. Altheugh the conduct of the respendent is
is wanting, the Triai Court has allowed the
application. The Trial Court cannot be held t_ci~i--ee'j:at"~ii:ai.=.i;t
taking the iiberai approach and conseqiiefntiy':'a"£i*e§vin'g_'_:A£i2e
amendment application. I the2'efoi*e_,_. do
as far as the Trial Court's ordeuf=.._a'iiewin"g'---t_ifie': amendment
application is cancerned.
8. However, the petit'i'onei's' fV»cc:e'i'i~<;ei'~.ne--"'are else to be
addressed. a*n.di--.vfo'i"'rioi--lapse on their part, the
petitioners lseéveittzéeperiylendment belatedly sought by
the respondentg'i"iiex'ainendlefient application is filed after 15
io--n.g_ yea»i'e,ef__lAthe filirigt :e._f..ti"ae suit. The ieng deiey of 6 years in
fiilri__g' the..wi*it;iien~.sl:etereent, not choosing to cross-examine the
petiti'o'nei's,; 'filling the application fer recaliirsg the
Veeetitinneiis'..(§i%eii*itiffs') witnesses, filing the Civil Revision Fetitieri
; --...isVee.l§'i.eg'permission ti: cross~exareine the said witnesses but not
'A'-4'j~..c'i'oes§e;s<ai9ninirig them even on the ebteiriing of the permission ei
' tfieifilalnds of this Ceurt, making the amendment appiication after
nears ef the passing of the remand order; etc., are too glaring to
fl8}«i
7
be ignored. Considering these asoects of the matter, _4It.Vé_Vaein it
necessary and just to confirm the Triai Courts order 3V§§.i'i'oi;§"i,jiji::g1'. the
amendment appiicatton by imposing the foiiowingf'con£2i,ti'o:nvs; it
(a)
(5)5 '
3-tseeking theédfiournrnents Lznnecesoariiy.
..
The respondent shat]. payA14′._an~.V_exeri9iv;3;iA
Rs.1s,ooo/- to the petivti:é~ner’sv.wit_hini:2 i°w§éksiAfrom”
the date of serving mraicoipgii;ss%:ms iordervjetther on
himseif or on hie ‘_;_The petitioners’
side serisfe co.o§?”.j_V~of_’ ‘tiiivis order on the
res;Songi”ent”‘o{ »h%s’j*–c”o–u_n}:eé1ja,opearing for htm in the
‘suit “pro¢eéd,i:ng§;’ ~ ‘ ‘
.. ‘ifi1eaufeas:Vponh€ieA:i’t entail not protract the proceedings by
Court shaii dispose of the suit as
.. ”’e;tpéd¥tious%y as possibie and in any case, within an
outer iimit of 4 months from today. If need be, the
Trio: Court shaii take up the case on daywto-ctay
basis.
flag
an; 2 Acre ‘V
i
(d) If the respondent defamts in depositing thg’T §dst of
Rs.15,00E}/- within the stipulated
benefit of amendment shaii not rgmai:If1’~.,a}1c<:::r%Jed
him.
The petition is dispcsed of Va,<.ft_:4_erdi4:'1g_lj';'.~-
JUDGE”
sac*