IN THE H§GIr"I COURT OF' KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATEL) THIS '}"'}{E oath DAY OF APRIL.-fi{:it:9VV'.' _
BEi?C}REM
THE HODVBLE MR...,IUsT:<f:::«: R_A§{i' 1$?;=;e;§;:.z&iAT'P: 7
Wm' ;)E°:*1rz'1+z:::»_:\_:_-_;s_zo.sé::o5»_a3';"-1:200$' .
BEWVEEZEN: V' V' " V' ' V
1, Sanjcev Raddy S/o;:_13"a.k}<g.{ R ,é:1;,<_V_
{§t1z1.'i:)nalli, age 37 ye'a'r53,A ; '
Gc<:_p:AgriCu1fcure. "
2. .
(W/ C: Raj 1.1) 'agéd. 33 g,»<f;_a1~:;;,
{)CC§.VH.('I'"€'13V€h01'é.A'_ " V
.. R/«.3 f\?i2st;fgmp'ur, '¥'q.fL1h;i11ch01i
" iiiixtafiuiigarga, """ " PETITIONERS
..aE::vi~;§fi*;:ti§g;dra. Redd}; Adv)
1. Pczfiisanma W10 Late 8aI{karedc¥§*,
V n Age:-Q56 years, occp.Agr:i<":11ltum
£1. Household, R/0 Rustumpur,
" --'f'q.€§hi:nchI;i Dist. Gulbarga.
Sazljeav Redd}-' S/0 Bakkarzsddy,
Age 33 years, occp.Ag11'cu1ture,
R] 0 Rustlzmgaur, 'Fq.Chi11ch0Ij,
District: {}u[l¥::a1'ga.
5;}. $9
{NJ
3. Fiaviiidxa Raddy" S} O Laie Bai{ka1'€dd}*,
Age 30 years, c)ccp.Agri1i.
D.ist.Guiba3:'ga.
4. Vanita W/0 Sanjeev Raddy,
Age 35 years, occp. Agxicu1tu.re;-_ V .
R/0 Satiwar, Manda} Zaheambacig
Dist Medak (AP). 'T '
."..«..:I§§3SI5f€L)Ni)EN'£'S
(By Sri.S.V.Pat:£1 AdvoCa_{$')_
This W2-.13 fi1§t<i":u:it1ef"A;;t;iéiié's and 2227 of the
Constitutionof:;iV:idié*. .t:0"' q1:5:~$h the order dated
28.1f;200§?. 1 -learned Civi} Judge {Jr.{)11.),
chinchagj as pm; in as N.126/200'? ané sic.
~ :'ifi'1iss_ W.P;.V"cc>.mjr1g on for Preiinainaxy hearing (8 Group}
d_éj; ,. the-.C0u1"*t madé the f0I1aw:£ng:-
ORDER
At this request 9f the leagrned C(}1.ZI1S€’5§S the matter is
up for finai tiisgosal.
w§1″”
:2. This mtition iS filed being aggrieved. by the; order
dated 28.1.2089 passeéi in ()8 350.126] 2007 on
the CiVi1J12€3,gE3 (..I,=:.D21) Chincholi, & ‘ V &
3. Natice of the suit was :”:4sezi:it’:ci’TV oi§:._t?:1e ‘;3gé§.§i5ia:ui&;1§s.
But. they could not flies {}i1Ci”tK;”§3’£?}I’it¥f3:I;iA’vS§3?€Ifl§Viif’~.$¥’ii};iJ};
Hence IA Ne.Vi was filsed per£fii*s${fi:)n file the
Written statement by –.c}§ndofiigg i:i.n*:”.dé1a_y* The trial court
rejected the same. Hengciihe firt;,se3i1:
the lcanmd counsel for the
}’}Ctviti§}I}.f’:I’A €:0zf._(¥:x:13§ s f13.af”§I:1e order passed by the trial ceurt is
L6;-%.:1aavA. ‘héxiéc Iiabk-3 to be set aside. Fmther the
V v'{“?’€)”{iI1§:3}g.f'(‘Zi’f” petitionar submits that them are bonaficiee
re*:féiS <::n:§ :*.;<;~':«_ .§3'm filing the Written statement in tima. The
wxitiaiifstatemant couid not have been filed on time since: the
' ~ iréC{)jrds pertaining to tha aarlifir suit could not ha traces} out.
finch an oppwrtumty may kindly be given to the petitiener
u R '{3}? permitting him ta EEC the Wiifififi siatcmerit,
3. Heard the learned counsel far the petitig:v:3$i==._’»_T’~.’I’he
Rfespondefit CO’i1I}.S6I is abse3:1t..
6. Admittadly the Written siatemcnt ha__s ’11Qt’
Withiz}. the pmscribad time. In tag: afiidayi: it is__’:s:,-3&5
the Case papers were misplaced Wifil fefeI*6:13.<:€'.jt<§"€11e £:e1':i'1ié'1'
suit as M289/1999 had'—-._'¢ozi£;1fia¢é"' in a
CGfl1pI'0III;tiSft. Ii is fo1*.;}1iS :"éé§.sd:1 delayvvhaé occurred.
G11 hearing the 1ea1*§1Vcci'y tizr:” while rejecting the said application
‘ $5 136: s:”–:t:Vmé1’éi:cie and an ogportunity be given is file
f§3:. fi1s the wfittcn statement by condoning the
:iz::’§é1y. V. I¥1{1~:’:§W;V€1′ inview of the cielay that has occurred it
wauidvvtska 31134; and proper if the petifiomers are dimeted to
.paL§”_c0$t to the Respondent, More over since the Suit is stiii
:§?i’§’f. preljxninarji stage acceptanca 0f the written statément
would 1104: prejudice the iespcantierzts.
7. For the afamsajti reasons, I pass t}:1#”:
0X’d€I’S:
‘ ::°J:1;” ”
1)
The delay in {fling the §VI’it§L.€”..i1 :
condoned and the (}T&C31″‘§§3’$S€{3« _th’e ‘I’I’1al
Court on I,A.No.\!I :’=.da’:: t :{£* 28;_1′;’2;:iQg:;”
330.126/200′? h.;¢:eby”s;-,ét asid.é. ‘
statement shall ti”r:- {&.:§1<en 0:1 aflgd {he trial
étourt shall pI"0C€ff:{i siiitv-inxiccerdanse
with law.
pay Cost of sum of
” ‘ Respondent/d.efendant by the
*nveX’t déié hrsforr: the tria} courtt.
is disposed eff accordingly.
Sd/~
JUDGE