High Court Karnataka High Court

Smt.Mariam W/O Vakkal Haji Attaur … vs Vakkal Haji Attaur Raheman on 30 October, 2009

Karnataka High Court
Smt.Mariam W/O Vakkal Haji Attaur … vs Vakkal Haji Attaur Raheman on 30 October, 2009
Author: K.Bhakthavatsala
WP No.65908 of 2009

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD

QATED THIS THE 30TH DAY OF OCTOBER.__"2:()Q'§'Vé~ ~ 
BEFORE %% " E%:L
TI-IE HON'BLE DR.JI.¥STICE Kg;I§jfiA1:%Tet;Av.étTsALA_T_ 
WRIT PETITION Ne.6>5908/'2--.009 rGM'--scPC1"    
BETWEEN: % V' % a H
W /0 Vakkal Haji Attauf 'Ra.hc_::i:a;1,    .
Age: 30 years, V A " . V  ' '
Occ: H0usehold,:w.0rk,;'

12/ 0 3rd cross; v'i:1t2a3*'aA:Nat3a§,   
Angel,  V     

.. PETITIONER
(By srj; M  "

AND:

Shriifi/etkizai I'Ix'c;:l._ji"J%3Lfg:_a.1.v1r Raheman,

 V. "*-Agé':" 31?fy'ear$, Occ: Business,
 /"ct T«~.3;'.AShv.rarya Apartments,
A 2-.R(-:-st Hausé mats,

Eanga1er'e--.l'(j;_  ...RESPONDENT

This writ petition is fiied under Articles 226 86 227

Constitution of India praying to quash the order
_ passed by the Trial Court in O.S.N0.6/2008 on I.A.N0.II
Wéetted 08.10.2009 passed by the Famiiy Court at

WP No.65908 Of 2009

Belgaum vide Annexure-E and allow the application for
amendment filed by the petitioner to meet the_en’dus~..of

justice.

This writ petition coming” on £014″ p.relilrninar*y it ”

hearing this day, the CgufttB1%dfithe..folvlovvingg~._ it

The petitioner, who is plaintiff ir:”o{_lsi.Nef;6/2008
on the file of Family is before this

Court praying forquashing”th*e_’o_rder Aerated 08.10.2009

passeclllofi VI Rule 17 of the

Code of Civil ‘ in the above said suit at

Annexureefill =

V counsel for the petitioner submits that

be’fore c0.m:me;ncement of the trial, the plaintiff having

*._notice’d_ that certain facts are not mentioned in the

filed an application seeking permission to amend

plaint. The application was opposed by the

L

WP No.65908 of 2009

respondent. After hearing the arguments, the ff_’a__mi1y
Court erred in rejecting the same. He further
the proposed amendment with regard to
and cruelty by the responde”nt/deferidanf’TI,
incorporated, the plaintiff

loss and injury.

3. Perused theta’ The present
petitioner hasfiied pp against the
respondent4’hi’i«sVEda1i’d.ii in the impugned
order that framed and trial has
commenced,’ has not shown any

circumstarmes’ of ‘such a”nature to permit her to amend

as priop’*’—-se’d. In View of the amended proviso

to 17 of the Code of Civil Procedure, the

triaJ_riCourt held that there is no prima facie case

ifirnade for allowing the amendment application. The

Court, on appreciation of the material placed on

C Wreicord, came to the conclusion that there is no merit in

WP No.65908 of 2009

the amendment application and rejected I.A.No.1I._.~I__ see
no illegality or infirmity in the impugned order. T ‘V
In the result, the Writ petition fails a.-nd» “seirrze W

hereby dismissed.

3w3%?

Kms*