_ I _
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 4*?" DAY OF FEBRUARY 2o1I
BEFORE D"
THE HONBLE MRJUSTICE RAM _
WRIT PETITION No. 2550/2011 "
BETWEEN:
SM'? NALINA
AGED ABOUT 37 YEARS
w/0 SR1 D M NAGESH
HINDU, NO. 242, FIRST FLOOR,
13TH MAIN, BSK~ISTAG1E.a A
BANGALOREEO. ; V. PE'1T1'IONER
{BY SR1 : R SHAILEZSH KUMAR, Qfiijjxfg I
DR K C_CH4ANNAPI?A.. _ ._ __
AGED A;30Uj1' 55.,Y.b3AI?S" "
s/0 LATE ICHAVNNAPFA "
HINDU, NO. "24_L8; I.s*'1.' MAIN.
BSK E STAGE. E%A£\fFGAI.()RZ+3m50. RESPONDENT
A,' '(BIT :11'. ZSCIHANDRAPRABIAIA, ADV}
17-SIE'.'§'I'I'IOI;.\I FILEI) UNDER ARTICLE 2226 SI 22'? OF
COI'§SfITIU7IION OF INDIA PRAYING TO CALL FOR THE
RECORDSVIN OS.NO.3385/08 PENDING BEFORE TI~'IE XIV ADDL.
CITYzCITV\/IL JUDGE, BANGALORE & SET ASIDE THE ORDER
I)'I'.4.I.2."IO PASSED ON !A.NO.V VTDE ANN~«E 8: PERMIT THE
"Fm'ITIONER TO CROSSMEXAMINE I3.W.I IN T HE SIAD IVIATFER
" _ I:3E~OI'ENING THE CASE; AND ETC.
T}--IIS \N.P. IS COMING ON FOR ORDERS, THIS DAY, THE
-- " ICOURT MADE TI-IE FOI.I4OWING:§
ORDER
Though this petition is listed for orders.~fWitliflie
consent of the learned Counsel for the
heard and disposed of by this order. A
2. Having heard the
parties extensively and exaiffiiried the ‘ordefV”*–ifii’}51jgned’.VV
ends of justice would be petition
and quashing the ord’ehr;_dt’.* of the XIV Addl.
City Civil agage, }§»a.;rrgal:o1?e_,~~_VVV_’irif’ ; O.S.No.3385/08
rejecting i’f.AfNo’§’5il-ford”‘–p’efiii.ission ‘to cross-examinePW»~ 1
subject to piiet-itioner on terms.
in” theresfgltwigijetition is allowed. I.A.No.5 filed
by’3,the’ petitioney_/_defendant is allowed. PW–1 to be
‘ ;ten_de1je’e:1 crosswexamination on 8/2/20}. 1 on which
tl1e”cjjp{etitioner is directed to crossexamine the
witness. and conclude the crossexaminatlon, on
V’ iplayment of cost of 3′ 5,000/– (Rupees Five Thousand
honly)
‘R
‘ ‘Ki
4. Cost of ?’ 5,000/~ paid in cash by the pe1ii_ti0ne.1′,
is acknowiedgcd by the learned COL1I1S€}._g’~.’fO1f» ‘~.il1’1€
respondent.
Rd/~