Karnataka High Court
Shobha V Pai vs B Pandurganga P Kini on 2 September, 2008
um-I COURT OF KAENATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HKGH COURT OF KARNAYAKA HEGR COURT OF KARNATAKA HIGH CG
.2.
'3"§§E$ EETITIOH CWGING 02*] 280R HERRIHG THIS DPLY,
THE Cfifiéi-'4:'1" MAEE TE-IE FQ{.«£.:Oi"3'.NG:
ISRBER
Theta is no refiresentatiafl {ck ¥h§f¥ ~
xaspandant. with tha ¢an3ant_Wg£ th§~T;aéhng§ V'
Caunsal far the gatitianar, @thi5,3§é:itie§' i;*;
takan mg fur final dispasal;»_
2. Hnard arguments.
3. ?ha pat:tian§§k§§§§i§an§§£§§;nt haoxa
tha ay§a1lata§$¢§§t ifi R4$L§¢;$5¥i9§7 an the file
cf fih% laaxfiéfifijfrfifiéigfii'.¢fifi§;» Juaga §sr.nn.),
fldugi is"&%£§£%xi$is°@@fiEt pr§ying for quashing
the araéré§§te§ $}§.2§U§fi§a§¢ on I.A.N¢.3 in the
ahmva saifixagpeai'yfi§éV$flnexure-A.
'é:'a€h§»z;;ie£""fécts af the case leading ta
§?§_g¢"' =,_:th~,i5 writ petitian may be mated as
'V'», undé:{
%haR*;v:aspandant filad a suit in
*« 9;s}$¢,13$;2ea5 ¢n tha :11; at the learned Civil
'._=§ufiga H €ar.Bn.}, Udupi against the present
"w$§fiitinner seeking for delivary at vacant
upaszassian cf the suit sahadula shay hearing near
fia.3%~24fi. af M3199 Central flrd cf Udupd City
i
nun Wu." W asnxmmwmfi mm wugu us» mmnmm man coum or ummamm ms;-s COURT or KARNATAXA am: comm' or KARNATAKA HIGH cc
-5..
F, It is gertinent tv mnntian that in
suggsrt cf the case af the re3pcndent*plaint§£f;
the patitmraar gat himself examined as
get marxefi Ext3.P1 :3 ?15. on nen§;£s]§:;3:§¢
dsfenfisntwgresent setitioner, sfisMfia3 snt'st§gQ§fis.H
inte the witness bx. But igpss hes shusbsfi§m s
axaminafi as n.w.1 besides em§minifi§;¢6sfssfis£ké£,
vishwssatha and Prahhagarasxssgafa as fifflsfiz ta
4n amt tha petitiafissfaézsfifisfisssfiss not get
marked any dqgugsntsl" fig Vfihs sbésis a: the
svidancs, t§si~§f§§i *¢D§r% §sss s#§f¢ed the suit
ans tag ____ "ss5fisfi%_i3ss%sw?_sa%riad bafara tha
aggaiiata snubtgs,"
3. 35 .fi¢ws sf stfié grcunds argeé by the
__§ati§i§fi§£ aw§ i£_;§g appellate Gaunt alsa feeis
*;hat~ s _ssgast. is raquirad far tha purpose cf
§s¢i&ings:£§g';a}sa cf the shag premises, the
V aggeiistaifiairt can consider that aspect qf the
' "3smstte; evéa smile disposing qf the appeal. finder
4issc§*--¢ir¢umstan¢as, I see na gsad grnunds tn
:*;?.3:at.s.rfare with the impugned szzrdax.
L
the writ: petition rails
. W
3 .I.._d..
3 u
an H
c . ' . . 2
_fl
N
f I
mu ,.m
t
1.
. aw
u m
S
Q 5
3 .4».
3 3
.3 .
t. 1
n M
I “M
a Q
«E ‘H…
by
Na C
n
a m
u :9: S._<._.<z¢<x no Esau mes. <x<…<2«5_ no 5500 E2: §<…¢§§ 3 yuaou max: 5_§. .5 :=…….