High Court Karnataka High Court

Smt Akkamma W/O Chikkanagouda … vs Smt Chinnavva W/O Dundappa Maragi on 23 March, 2009

Karnataka High Court
Smt Akkamma W/O Chikkanagouda … vs Smt Chinnavva W/O Dundappa Maragi on 23 March, 2009
Author: Ajit J Gunjal
: 1 :
IN THE HIGH COURT OF KARNATAKA

CIRCUYI' BENCH AT DHARWAD
DATED THIS THE 23*" DAY OF MARCH 2009

BEFORE

THE H()N'BLE MR.JUS'I'IC'.E AJYI' J.GUrsz.J_ég;;': A.

WRIT PETI'I'iON Nos.604O0--401/2009(GM--(;"1I'C)L'  "  '

BETWEEN:

1.

Smt.Akkamma, V 1
Wfo Chikkanagouda Kersgli,

Age:6_8 » 4 _
.0cc=.H01iSéh9fi,%%..” ”

[R] 0 G11d_dasia Anwsti, .

‘Tq:-Ran.eb::fi1;fir_,b ” ‘

I3iSf£–HaVtt}§’i.’ ”

2. _ ‘V Smt.Kama1.avvaLv_a1ihs Laxmavva,
V, W./o Mailagppa Andalagi,

.age;57 ycars; “”

‘ V. 3 Gcc:He11sehoki,
.. “R [ b.La;cr’e.eshWa1*a,
. ‘I’:g’:’Shi2.~a}1atti,,
QiSt:.{;}.’ak1ag.

3. ~ :Smt.vSha11tavv.’«.-L,

W 0 Yellappa Tukkappanavar,

AA Age-:52 years,

‘ Occ:Hou$t:ho1d,
R/0 Mishrikote,
‘I’q:Kalaghatag”, Distfihazwad. …Petitioners

(By Sri. P. G. Mogali, Adv.)

AND:

Smt.Chi1mavva,

W/0 Dundappa Maragi,

Age:66 years, I ‘

R/0 Kalasur, . 1 A. ~ _ _
Tqzsavamnc, Distzfiaveri. _ ..,T1’€03pond’e;n’*t0 *

(By Sr1.C.V.Ratt|hai11 and
Sri.B.F’.Mcgundi, Advs)

This pctitzion is flied _1A1L;de;r’Afti;é}cS’0’226 and 227 of the
Constitution of India praying quas”h.f”tt1e.order passed by
the Addl. Civil Judge-., (Sr. ‘l1’s1A3,;) IJMFC, Haveri in
O.S.NO.43/52.0536 ‘O11 LIA’ ‘ 1% V dt.05.01.2009 at

Anncxurc—I~’iV }?;n(i;5tét<3.,.V
0-Jim 0Vfi'for {:1Viiers, this day, tht: Court
madcv0'ihe'f0§ismifig:»V. " – '
%Tf0RDER

1. _ u when ‘0;;=;{._ was listed on 16.03.2009, a

” _ xxr.-A:A1V sV’L3=g’ed. by the learned counsel for the

V notwithstanding the interim order ganted by

” 13.01.2009, the learned trial Judge insisted

shouid cross-examine the defendants and

” ihair wimcsses. In the circumstances, the plaintiffs were

édinpelied ’00 cross-examine the defendants on 23.01.2099.

” It was further submitted that pursuant to an afidavit, this

fact was ‘mvought to the 11012100 of the learned ttriai Judge. The %

%

:3:

ma! Juége was directed to ofier an

regisny was summoned to secure __th.e_I_eco1«ds§”‘*-:”v

2. Expianation is oifered iby __le3fned

the records are also summone’d,a”

3. A perusal of i§’.=;1i; thecontention of
the petitioners inasmtxchies. filed before the
learned order was granted
by this V:-3 tgnémo was filed oniy on
copy of the interim order
grantee}. thereafter the trial Judge has

deferred efiie A”‘-Heisiee, it does not lie in the mouth of

v _ the i)C*lii?i0;3ers to eoiitend notwithstanding the interim order

4’tE1_.is_’_{)ourt having been brought to the notice, the

1:ft”iev1’}L:.¥udge insisted that the matter should go on.

Explazjsrtion offered by the learned trial Judge is accepted.

‘ Coming to the meats of the case, an application IA–VIII

” filed by the defendants for production of 14 documents.

initially, the said application was allowed as against which

the petitioners preferred a Writ Petition before this Court in fl

,/<5

further submits that if the appiication is
objection the documents are marked, it woum .

to the interest of the plaintiffs.

8. Learned counsel for
that objections to the appficafiod “arei€,._fi1eh§* ‘égid plaintifis
were heard. It is 01113} is allowed.

‘7. Indeed,’ as well as the
that objections were
filed heard. There is no
masofi-_foj-,1me observation made by the learned

trial J11dgxe”*«t1d1.-east obfieetions were filed and the petitioners

tiideed,’ the learned trial Judge was of the

‘ avoid multiplicity of the proceedings, the

a;§pa§cafi¢§;«:_ “required to be granted which to my mind

apfieaxsetohvbe a right decision.

In so far as the adnzzissihility of the documents in the

.vv’¢iridence is concerned, the said admissibility is kept open

and the defendants are required to prove the said documents

,/

//../

in accordance with law. Havirig said so, I am of the View that W

the impugned oréer does not warratiinterference. Petition

stands rejected. -_-_