High Court Karnataka High Court

Siddamma vs Eshwarappa on 17 September, 2008

Karnataka High Court
Siddamma vs Eshwarappa on 17 September, 2008
Author: A.S.Bopanna
..---. - yr-vvwnuu '.7:

''''"'''''"''"V'* "I9?! Ur KAKNATAKA i-ilt.-'pH COURT 0? KARNAYAKA RIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HESS"! C!

IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE 17TH DAY OF smvzfgmsmmzacék;    %

BEFORE

THE I~ION'BLE MR. JUS'PIC§i1;_A;.$.BIi)i'1£§:.§ii!"1\iA'.EV"A   

W.P. No.791l2QO6 tGMj;g=~e1F %

BETWEEN: A        

Siddamma, W] %Birafiar,'~7' '~ 
Age 61 years, 0cc:1'£0us3fig1djwt§rk,   H »

RI 0-55311361323111'; T€iiA3;1I'ad i3) .'~T; H   V
Dist. Bidar.  %%%%         PETITIONER

(By Sri K V swamy, Adv};   M 
    "  _____ 
1.    sxlate Shivamurteppa,

I'-ag¢ +%8 "}*t:i:!;'s,V.Q*¢$c:Agt'icu1t13;t'c,
R/" Sizidcshwaxwadi,

k % _ Tq. Bhaiki,'B'ist: Bidazr.

  *..Si;I1oe  by his L.Rs.
 " ._Rats;pon£icnts No.2 to 7
  (ztmeitdad "wide Court order
  dated 26.3.2008)

   _   V' 'Kashappa, s/ojate Shivamurteppa,

 »  Age 44 years, 0cc:Agricu1ture:,
R/o.v1'l}a,ge Siddesharwadi,
Tq. Bhalki, Dist: Bidazr,

1.



nun: as-vs: In-Iul\aI\I \lI l\l'\!\l'I"|Il'\l\.I'\ l"!i\'f1 \a\JUK'    C

3. Vaijinath, s/o.late Shivamurteppa,
Age 39 years, Occ:Ag*iculture,
R/o.vilJage Siddeshaiwadi,

Tq. Bhalki, Dist: Bidar.

4. Yeshwanthappa, S/o.1ate     

Age 3'? years, Occ:Agricu1ture,
R / owillage Siddesharwadzfi .. _V
'I'q. Bhalki, Dist; Bidar.  "

5. Sa11gappa@SaI1gasi1e.tty, "  _¢ V 
s/o.1ate ShiVamurtcppa,_    °
Age 31 years, Occ:Agic'uit11}'e,: ,
R/o.village Sir:'xd.cshwaI'wsiadi," . .
Tq. Bhalki,    

6. Rajkultnar s,?-0._,1ate'~S1fi:.fam'arieppa,
Age   
R/o..SiddeSh§var'£1zaé_i,'2._'
Tq. Bhalki, .Dist:-.,B£dar..A    

7 . Laxmibéi, w;
Age '.?6 years, Oct: Household work,
 , A Rfi;§.vi1Lqge Sidciestnriaxwadi,
.    Bidar.  RESPONDENTS
(B§sfi.R g .Si{j}£.%1pi§rkar, Adv.)

This  med under Articles 226 and 227 of the

 (3onstitutioi1.. of India, praying to quash the inapugmed

  23.3.2005 made in O.S.NO.54/2003

  as A1mexum~D passed by the Civil Judge
 (_S1.f.i)_t1'.}.I3ha11<i.

 _   -~~--;l'his WP coming on for preliminary hearing in 'B'
  gqfoup this day, the Court made the fo1lowing:-

2

a
Q



--- 'nu un-uuruuur-I

m-an Ab-AA-Axao... ur nnumnlmm men COURT or KARNATAKA men coum' or KARNATAKA HIGH COURT or KARNAIAKA HfGI-f c»

ORDER

The pefitioner is before this court
order dated 23.3.2005 passed

Judge (Sr.Dn.), Bhalki in o.s.No.54/::;Q§o3,

impugned at Annexure~D be h
herein is the 2nd defendan%:’_i;1 the
said suit, the defendants .-fie-‘i:£t;e%z:i.’.~staten1ent
beyond the same is
contemplated “of CPC. Hence,
only on has refused to
accept the by its order dated

23.3.2oo5. _ In%’th¢n there is no mordinate

‘the writ statement had been

but no doubt, it was beyond the

V ‘of The law in this regard is now Well
‘ W provision contained in Order 8 Ruie 1 of
directory and not mandatory. Since in the
ease, the written statement had been fiied
9′ a reasonable period, the trial court was not

justified in not accepting the same. Accordingly, the

is

. –__.. – -pr’-I1: ‘II

.u-mm-umvn ruufl or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

order dated 23.3.2005, which is impugied

petition is quashed. The trial court is three’ ted ‘

the written statement filed by defen(ia}it’I§(_).i2 on”

proceed with the matter thereaiitm-. its

the year 2003, the trial
dispose off the suit as the
learned cotmsel appearifig shail co—
operate with the; I

With .. the” directions, the
petition order as to costs.

Sdfw
Judge