High Court Karnataka High Court

Smt H Sumathi Udupa W/O H.V.K. … vs Smt Saroja S K Bhat Major on 9 December, 2009

Karnataka High Court
Smt H Sumathi Udupa W/O H.V.K. … vs Smt Saroja S K Bhat Major on 9 December, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

[)A'i'ED THIS THE 09th DAY OF DECEMBER 20,09
BEFORE   

THE HONBLE MRJUSTICE ANAND  

WRIT PETITION No.298*36 /'2OOs'3{Gv1\?I:}:(i.1?_CV:j5? 

BEIIWEEN:

Smt H Sumathi Udupa

W/O H.\/CK. Udupa

aged about 70 Yearsg .

R/A 94-138 & 137.   I   ;  I 

Tenkapet Ward Udupi 'I'oyv"nf"V   "fj..._{_'..PETITIONER

(By Shri: A   Ad:\}"o:é*athe)

1 S1i:II,_S.avro_'ja"SVI'K  Major
_ . I R/A'9fié"'}I,E31. ,'Tef1kapet Ward
 Udupi 'l"'owI1 _

  Bhat Major
R 934- 150A. Tenkapet Ward
v_Ud1Ipi Town

"    $har1tha Karanth

Major. D/O Lt. K.S.KaI'anth
R/ A 94-150.

'l'eI'1kap€t. Ward

Udupi Town

@



Narayana

Major, S/O Lt K.S.Ka1'anth
R/A 9--4-- 150.

Tcznkapet Ward

Udupi Town

Narasimha

Major, S/O Lt K.S.Karant1_r1
R/A 9-4-150, 
Tenkapet Ward 
Udupi Town

J aiaj akshi

Major. S / O 

R/A 9--4--150, _  .
Tenkapefr._Ward_...  _  '
Uéupiif-awn I

 M '' V

Major,  O:_L_f  K;S';«Karanth
R/A49-4--150',.. " 

-- -. Tenkapet 'Ward

 o'3'C'UPi Towno o

-   2 a'*¢§%ndra

Ma-jjor,'o1'S/O Lt K.S.Karanth
,R;A4..9-4m15o

" .. Tenkapet Ward

Udupi Town

Lakshmi
Major, D/O Lt K.S.Karanth

E



10

11

12

14 VA

R/A 9--4-150.
Tenkapet Ward
Udupi T own

Ramachandra Govlndaraya Pa}
Major,

R/A 9~4~143 ,

Tenkapet Ward   
Udupi Town 

K.Narayana Nayak  

S / O K. Ramaohandra 4I"€ay'ak
Major, R/A Amb.egi11u',"" --  
Puttur Panohyatf ~  "
Uciupi T'

Yasho-da:t__ih;_a.,. "Major _.  '

    V  V
7--ShiVa1i \r'iI1-~:;ge,.v ~ ' '

M;;_1r1i_pa1  '  »

2 :Sul_{aI1yAa"«-. ..... 
. V *=1\2;a;*o;:_ R/A Anantha N agar
  _ 'V vShi_va1'i Village,
" 'Mani "

Rafnakara
Major R/A Anantha Nagar

Shivali Village,
Mani pal

K



15

17

18

V-.R]'A"Anantha Nagar
~~ V Shivali Village,
"Manipal

Gururaja

Major R/A Anantha Nagar
Shivali Village,

Manipal

Madhava

Major R/A Anantha Nagar
Shivali Village,   
Manipal I

Narah ari --   _
Major R/A Anantha Nagar _
Shlvali Village,  .  "
Manipal ' . 

Narai/anal  V   
Maj Q1'?_R/ iA~'A.11antl1a Nagar" " 
     A

V » v.B.Ajv:: Klima-r '
'  _l_\/lajoi"R]';A....D_,1'~J'0.9«4m133.
V A ""lf'er1"l<apei. Ward ,
" ~ . _ "  Tovm.

Vijjayaeiakshmi, major, respondents 12 to 18 & 20

are legal representatives
of deceased B.Krishnaiah

.. RESPONDENTS

UN

This Writ Petition is filed under Articles 226 and
227 of the constitution of India with a prayer to quash
the order passed by the learned Principal Civi.1’~.._Judge
(Jr.Dn.) At Udupi Passed In O.S.No.l2/92 O1ic,.I.A.:\lo.29
Dated 18.8.09. produced at Anr1exure-H. ”

This Writ Petition coming onp.for’f.Pr–e1imin_ar’ypll»
hearing ‘B’ group this dayftlie i’;o1_.i.rt’-vinade’ the T

following:– V
O»RIT_)__if3R if
The present petition the civil
suit, who has filed appointment of a
Commissioners vpeveliln-beforel’*evidence on his
behalf. The the application on
the grounditlia,-t.fit’wtrhefiipvrovision cannot be invoked to
gather llincumbent on the plaintiff to

t:eI1der evide1’1l”ce_.l: in the first place and thereafter, to see}:

.A local inV«estig*ation if any. This. on principle, is the

c«orreCt.V’1?i’eWr:=ll There is no ground made out for

j interference. However. the petitioner shall not be shut~

oult’=..frorn seeking a similar relief, at a later point of time

andlf it is for the trial Court to consider such an

ii