Karnataka High Court
Smt Narayanamma W/O Kodandappa vs Sri Papaiah on 9 December, 2009
1 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 9"' DAY OF DECEMBER BEFORE: THE HON'BLE MR. JUSTICE ANAND..B'YPTVARET)DRY' . WRIT PETITION N<).22-44v OE..20fUS*1 A 3 BETWEEN : .1. . _ Bang3.l()1*6. VD1'stA1*i_ct'.' " Smt.Narayanamnf1a, Wife of K.0danda'ip'pa, Aged: 46 Years, * _V_iIlR;(Tge, 1313 B£tQg21 iOrBG'!"f£'. _'[ WPETTTIONER " R' __ ( 'Shri.T:-Kodztn.dEi}*'2iih.a1, Advocate) sra..Pa;Rpaaah, .. Son of Late Sri.Muninag21p_pa, Aged about 53 Years, AA Residing atBagalur, A $21.12: Hobli, B21ngaE():'e North Taluk, Bangaiore District. S1"i.C.SL1bbzmna, Son of Chikkii Muniyappa, 3 I\.J Aged about 50 Years, Residing at Kattigenahalli Village, Jala Hobli, Bangalore North Taluk, _. .. ._ '» Bangalore District. mjsponfneinrs (By Sbri.K.Abbinav Anand, Advocate ilior .4 r .2 n . W. V . ...,. ..,- ._._v., .5 .-,. .9 This Writ Petition~..i_s filedllunder v}'xr_ticles 22.6"Vand 227 of the Constitution of lndia pi'ayi'1ng'--t() ?t[ucas'iifthefimpugned order dated: 13.12.2007 passed by the lea_r'i:e'd CivilJuidge.'--~(Seni01' Division) at Devanahalli on_'l'.A.No;'l'l"and ..i.2.TL1_¥1(I§11'«.SéCtl0n E5} of Code of Civil P1'ocedtir'ei"c:arid under'"oi'dei'.VX--V}._.Ru1e _I of Code of Civil Procedu_re.- "f_il'e.d7. 'VRie.s__pondentl.V_'l gin O.S.No. 132/2.006 vide AnneXui9ei--G.,a5nd This'-Writ_Peti*t.i_ori--~.eomi'ng on for preliminary hearing in 'B' group thistday, the Co.u1'tAr'_r;2_ade the following: -- ORDER
..Tl:.eP_etit_i_one1′ before this Court is the defendant in the Trial
‘Co”ni’t. Tnef_Pe1’titi()ner is aggrieved by the applications filed bythe
plz1iriti1’lf”;_t() produce an additional list of witnesses, much after the
.{i:liiln’}§g of the suit of the year 2000. It is this technical objection
__{‘.hat is sought to be raised by the defendant.
3