.i'J
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
DATED THIS THE 18th DAY OF FEBRUARY;_:'2'O~«1.'Q-..: _
BEFORE % ' 1
THE I-ION'BLE MR..JUsT1cE s'u1EHA1sH_Rf.'AI;1"' é
WRIT PETITION NO.6024ii/2EJ_10%GM+CPQ1
BETWEEN:
SMT. RATNAMMA W/O D_EvENDRAPRA_ JIR1BHA'VI.._
AGED ABOUT: 53 YEARS, 'QCC:I4IOUS--E_HOLD " '
R/O HIREKONATITQ: HII'~2KERUR "
NOW R/AT SUNAKALBIDIRI,-1 * * '
TQ:RANEBENNUR.,_D1sT:HAvERI ' -.
. : ....PETITIONER
{BY SRI VB.' SHARANAB.A.S'A.WA;"ADV. )
SMT. ._GURUDE_VIACLA1MI_NG -TOA BE
w/O DEVENDRAPPA JIRIBHAVAI
AGED ABOUT 5'2YEA~RS; 0CC:HOUSEHOLD
R /O. suNAKALB1D,R:~...~~
; TO:_RANEEENNUR, ' DIST: HAVERI
._.
SR1": BASAVARAJAPPA CLAIMING TO
* A. _ S,/O«D'EVENDRAPPA JIRLBHAVI
A _ 'A GED ~ABO'L;.T 25 YEARS, OCC:STUDENT
._ " .._V%R/'O'sL;NAi{ALB1DR1,
A _ TQ;_RAREBENNUR, D1sT:HAvER1
3. SR1; SHIVANANAD CLAIMING TO BE
T A S /O' DEVENDRAPPA JIRLBHAVI
' AGED ABOUT 23 YEARS, OCC:STUDENT
_fR/O SUNAKALBIDRI,
TQ:RANEBENNUR, DIST:HAVERI
ALL ARE NOW R /AT KATARAK1 VILLAGE
TQ 8!. DIST: KOPPAL
4. THE BRANCH MANAGER
LIFE INSURANCE CORPORATION OF INDIA
BRANCH RANEBENNUR, TQ:RANEI3ENNUR, DIST:HAvERI
...REsPONDENTs
THIS WRIT PETITION IS FILED UNDER ARTICLES 22,6.AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO "SET. jAS'IvDE
THE ORDER DATED 15/12/2009 PASSED I3'g*""THE.._ CIVIL
JUDGE(SR.DN) AT KOPPAL ON I.A.NO.I1 /09 (FILED U/O 41
27 OF' CPC IN R.A.NO.7/09 AND R.A.NO.16/O9..VV1DE ANNEXUREV
D AND ETC. : " " . = *
THIS WRIT PETITION COIVIING EOR"~PRELIfMIANtARY
HEARING THIS DAY, THE COURT MADE THE EOLvI.OwI'Nc;; '
ORDER
Petitioner be:Hgt¢_ aggitiex,§;ejdVt”ip”‘by t1’Ie'”O”r”der dated
15/ 12/ 2009 passed ‘has filed this Writ
4’ ,C’o’nte:S’tiiig–._T’respondents have filed an
apgplieatioii XLI Rule 27 of the Code of Civil
production of additional evidence in the
. said application was opposed by the
petitienefi
Appellate Court Considering that the
Sdocuments Sought to be produced are very much
&&~L
‘T’
essential and they go to the root of the matter and also
the reasons given for non production of;-._these
documents was satisfactory, as the applicant
secure the documents and were
knowledge of the applicant and; su::vha_th:e helow
allowed the documents to_b_e produced.
has made it clear that the”i’e»a:dd.itional_ evidericelnwill be
looked in the appe’al_”‘itse1’_fi 1. will he decided.
The order shows for receiving
additionalVe_vid}31*1lcc_at theiiappellatefiourt.
the learned Judge
having satisfied’V.with’t–he cause shown by the applicant,
” _ all.:ow_ed theapplication.
A grounds to interfere. Petition dismissed.
35/ ‘1
Iudcje