IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE '7t%a QAY OF DECEMBER,
BEFORE
THE HON'BLE MR. EUSTICE A.N.VENUGOPA--LA'::'GOWD_A "
WRIT PETITION NO. 18361:/e20J;£4}'t(j;'L,3W:§;4»fEPET-3" O S, 3
BETWEEN:
SMT.PUSHPA
AGED ABOUT 46 YEARS, .
D/O SRI DODDA MUNIYE!___U3..PPA', V V
R/AT No.63/G/GI, BLK PAPAN;NA»_ 1
BUILDING, GOVINDAPURA, ' _ '
ARABIC COLLEGE POST, ~
BENGALURU -- Ej'~60~Q45. g
.. ~ 7 S PETITEONER
(BY SRI K.V.SATH':*1A,NA"RA'{AI\i--.A"STSRILRAJSHEKAR, ADVS.)
AND: 3 O A
1 SR1' BoDDAr4UaY1'YELL.A'PRA @ PAPANNA
AGEDABGUT 71 YEARS,
, S/0 LATE..,ANJr:\:AP-PA
.. « R/AT GOVINDA_P_LJ RA,
ARABIC. COLLEGE POST,
_ BENC;Al__UR_U -560 045.
' AGEDAVBOUT 41 YEARS,
S/0 DCJDDA MUNIYELLAPPA @ PAPANNA.
3 SRTIGANGADHARA
A AGED ABOUT 28 YEARS,
°'_S/O DODDA MUNIYELLAPPA @ PAPANNA.
"(BY SR1 VIJAYASHEKARA GOWDA, ADV. FOR R2
BOTH ARE R/AT GOVINAPURA,
ARABIC COLLEGE POST,
BENGALURU - 560 045.
4 SMT VARALAKSHMI
AGED ABOUT 38 YEARS,
D/O SRI DODDA MUNIYELLARRA
R/AT NO. 62/E, G.I.B.L.I< PAPANNA
BUILDING, GOVINDAPURA, "
ARABIC COLLEGE POST,
BENGALURU 560 045.
5 SMT RADHA
AGED ABOUT 35 YEARS, _ _
D/O SRI DODDA Ml.fNIYEE.f.-APP?»
R/AT NO. NIRVANESHWARA I_\IA'GARA,~_
OPP I"-.* *.*
6 SMTJYQTHI;@ ._GIRI3AMMA_.--
AGED5ABOuT"34._Y,EARS,"'~ " , "
D/O SR; D»OI'}DA MuNiYELLARRA§
RYAYNO .1304 ," *;1:~.r DCROSS, " 3RD" MAIN
vfIJAYAN'AAIADA I«I,AGARA_, . _
BENGALURU' I560. ,o95_.* _
7 SMT 'ABBA _ ,
AGED AB-QUT32 YEARS,
,._%.,D/O. SR1 DODDA MUNIYELLAPPA
"R/._A,T NO.599/2',"I' MAIN
BASA\.:ES._I~;wARA NAGARA,
'*B"E--Ix1GALU_RLI, 560 037.
8. 'GMT 'TAIRA
AG;ED..A~BOuT 30 YEARS,
D/OSRI DODBA MUNIYELLAPPA
, , R/AT No.63/G/GI,
"u_BE_K PAPANNA BUILDING
_,-GOVINDAPURA, ARABIC COLLEGE POST,
BENGALURU 560 045.
RESPONDENTS
SRI LMALLESH, ADV. FOR R3;
SR1 GURU GANESH ASSOCIATES, FOR R8 )
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
QUASH THE IMPUGNED ORDER DATED 05.01.10, ON IA.NO.6
PASSED IN O.S.NO.-4116/2004, PEDNING ON THE FILE_.’OFVTHwE
CITY CIVIL JUDGE [CCH~16] AT BENGALURU AT ANNi§x_u?.E’_’-
THIS PETITION COMING ON FOR PRELIMINARI’ HjeA”RI’i\Eo.I_,’ I
IN ‘B’ GROUP THIS DAY, THE COURT THE_’F’O’LL.OW1’NG’-if
QRDERI
Petitioner has filed a soit~~.t,for pagmon,agamsrsome
respondents in the City Civii ,_C.o:;’:’rt,’=..BanoIa’i«ore.Jiwritten
statements were filed an–dié’the–,_sL§it contested. Issues
having been franired, trial””coinrhe:n.ced’. o..nI’»”3I.8.2OO7. The
zodrespohdenfruéa an agpucafioh underCl6 R417 coc R)
amend to which the petitioner fifed
statement of”~ob’ject’i’onS.. The Triaf Court by an order dated
“V’*«.,.5.1.’-2010-s.,a}~!owedE’I”;A.’6 subject to payment of cost of
was adjourned to 3.2.2010 for payment
ofIcoSt andI’fo.r’IVcarrying out the amendment. The cost was
ATV-‘r._I_”-paid by the 2″” defendant and was received by the learned
for the piaintiff, which is evident from the
acknowledgment in the order sheet date(I¥3.2.2010. Long
wf?
thereafter, this writ petition has been fiied questioning the
order passed on I.A.6 allowing the amendmentV.V’of’_”ntVhe
written statement filed by the 2″” defendant. b
2. Since I.A.6 was allowed'”‘C’on.dit’iQn_aiiyV:v’.end~.:’thxe;
Dlaintiff has received the eost on
petition filed on 14.5.2010 is uvn;t’enabI.e.~._ . i
In the result, petitioni” “st._a.r1.”ds_ dismissed. No
costs. ‘V
Ksj/–