High Court Karnataka High Court

Shri.P N Anada Sihma vs Sri. P N Vijendra on 29 October, 2010

Karnataka High Court
Shri.P N Anada Sihma vs Sri. P N Vijendra on 29 October, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALOREJE».

DATED THIS THE 29"' DAY OF OCTOBER, 201.3. 

BEFORE

THE HON'BLE MR. JUSTICE A.N.vErgJOGEO'PAL'A 

WRIT PETITION NOS.13122j131234/'2{E3iG (G:§«I.4.cI>C)"  E

BETWEEN:

1 SR1 P.N.ANADA SIHMA _ ._ . _ .
S/O LATE H.G.NARAYANArvIDRTHY if ;
AGED ABOUT 45 YEARS  V  2
R/AT NO.1950,   - *
KOTWAL RAMAI_.Lf~"_Hu STREET . _
MYSORE. I    

2 SRI P.N.GURLlRA3  '   I.  

S/O LATE H~.G_. NARA"I':,!-\INA'EV3URTH'i'"*=~-- 

AGED AEOOT 61 YEA'R._S,=_  " __
R/AT NO.S8, 'G.H.v.,'s.--.LAvO:.;T'« "
8TH MAIN, W CROSS,  " 
VBAYANAGARA, =v' .HMIROLIDHAR
 _SIO_LATE»,H.G';AIA'RA¥ANAMuRTHY
AGHIAAEOUVT 51,' 'YEARS
R/AT ':\£O.19:"3-O 
_ 1<OT'wAL.._RAM«AIAH STREET
,_MYSoR..E. 
'   PETITIONERS

 ._ '(BY IQRAGHUPATHY, ADV.)

£._N'D.: _

   SR1 P.N.VIJEi\EDRA

S/O LATE H . G. NARAYANAMURTHY

 



AGED ABOUT 56 YEARS,
BEHIND MITHRA NIVAS
KUSHALNAGARA
SOMAVARPET TALUK.

SMT. LEELA
W/O VEKATACHALAPATHY   -
R/AT KOTE, RERIYAPATTANA TOWN '
MYSORE DISTRICT.

P.N.PADMA
C/O SRI. P.N. MURULIDHAR  »
R/AT KOTE, PERIYAPATTANA TOWN  '
MYSORE DISTRICT .    "  '

R3 DELETED VIDE ORDER DATEDO-77f6:;V2Q.i_0-  

P.N.l:AN,Ar;4'uRTHY   " 
AGED ABOuT'42'YEAR;s,' _    '
R/AT KOTE, RER:Y_A_PATT,AA_:AT~TAO_wN'
MYSORE. D.:.sTR1_cT."< :;,.  A

SMTLALITRAMMA  '    
W/O LATE H;<3.Er»:.ARAYA'p1AMp'RTHY
AGEDABOUT 85_YEARS,"-
R/AT«;gOTE, RER1¥'A.RATTA.NA TOWN

'3"'TTMYSOREEDISTRICT. " """ "

 O_Srv'.T."MADHu.'RAO_V 

C,/_O-S R1 V'P.'Nv,,J_A'./¥A'&§HIMA

S RI  N .3__AYASH IMA

{us/O LATE +3.6. NARAYANAMURTHY

V' "..jjRA6V '&=R7 DELETED VIDE ORDER DATED 7.6.2010

  P;'{\I.USHA
  HS/70 S.s.MOHAN

 AGED ABOUT 54 YEARS,
' R/AT NO.1950,

KOTWAL RAMAIAH STREET
MYSORE.

 



2. The suit having been transferred to the Court of Civil

Judge (Sr. Dn.), Periyapattana, from the Court of Civil Judge.__(Sr.

Dn.), Hunsur, the Court has raised other additionalNis'sVu'es'--..:on

15.12.2009. Piaintiff filed I.A.23 on 9.3.10 to re-opfén  

and I.A.24 to recall DW--1 for further""'cross?.exa.n§iVinati:o'nC

respect of the additional issues frameclfiin'*--_the . 

defendant filed statement of objectio,r1s..to boththefapfplicatilons. V

The Trial Court has allowed rE,.As. Q23'  an'd"'has'V4ordered
DW~:l. to keep himself present"be_fore~.the  further cross-

examination by the_plaj:n'tiff   The said order
has been questioned 't'h..eseV444Wwr_it'petitions.

3. ;Sri_   learned counsel appearing for
the .p'etitiVo'neFpoilriited outthat, the Trial Court has committed a

factual  of which the impugned order has been

l'v.VrpVa3sed.f'v._Learne'd~'counsel pointed out that DW--3 has not

' ""d«éAp0Vsed gaftervthe additional issues were raised in the suit and on

A'-macfcount'ofthe misdirection, the impugned order has come to be

', t

 



4. Learned counsel appearing for the 15' respondent /

plaintiff contends that, DW~3 has deposed before the Court.-after

the additional issues have been raised and hence, the

order is justified.

5. I have perused the writ petiti’on’~pap5_ers.”

for consideration is, whether the impug

6. Defendant 7 is a V

separate written statement,”‘~.l,_ias .vco’n’cVede’di~.._the cl’airri of the

plaintiff and has sought allotrnent Evidence of

ow–3 is not plaintiff. Taking the said
circumstance into4..accounta,’th”e:ElTirial Court could not have passed
theV.i,rnpuVg’ri:,edLcrderwnidi-rec_t_i_ng the recalling of DW–§ for further
cross –‘e§§a”m ” V .,

AV”.~-.,,’AfteVr”_’*the;.additional issues were raised, indisputably,

Vifthe-contestlrlgéparties have not led any evidence. The plaintiff

.1 –hVas”fiI,eid’irnerno reserving right to lead rebuttal evidence on the

if’i-“jadd.i.tio’n§a»l'”issues. Such a right could have been reserved

.”””v..,Aprov:ided the contesting defendants had adduced any further

/’
/’

evidence after the additional issues were framed. Since the

contesting defendants did not lead any evidence on or.-after

15.12.09, the ground on which LAS. 23 and 24

aliowed, is irrationai and illegai. There is aisgf.”‘procVe’d’i]ra_i’_4’c M

impropriety committed by the Triai;’C’ourtA_ in

impugned order.

In the resuit, the writ petiti.dn–s are’—-aiiavq;gci\./,:yVya’n’d it the it

sac’?