High Court Karnataka High Court

Smt Yallawwa W/O Bhimarao … vs Shri Yallappa S/O Shivappa @ … on 23 February, 2010

Karnataka High Court
Smt Yallawwa W/O Bhimarao … vs Shri Yallappa S/O Shivappa @ … on 23 February, 2010
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 23TH DAY or FEBRI.L'§;:i§Y';''V.2§11i3. .

BEFORE,' 

THE I-ION'BLE MR. JUSTICE;'_'_A~.;S.ALBOIAAEKA--L.jVV'

CRP NO'.L1uO0V6/20(i__§j . _   

BETWEEN:

1. SMT. YALLAWWA" W_/fOVB.Ié--1,I_MARAO' MUTAGEKAR
AGE MAJQR, 0:20; HOURs.E .HQ:LD WORK
R/ 0 MLICHANDI «V1LJ.,A(:,3,,
TQ &'D1_sT BEL.GAiLjJ2\k1V--.  *

2. SHRI"N.fié'.RAYAN_ as/0 BI-IIMARAO MUTAGEKAR
AGE: '1VIAJ1OR"0C'C_1FI.OUSE HOLD WORK
R /0 MUCHANDI'--~VILF;AGE
TQ '&.__DIST"BELG.A"_UM

 3. .¥,é.H12.1 NAN'DU___$;O BHIMARAO MUTAGEKAR

 AGE MAJOR, OCC: AGRL

A  »  R/0 MUCHANDI WLLAGE
  DIST' BELGAUM

4.  SHRI, SURESI-I S/O BHIMARAO MUTAGEKAR
AGE: MAJOR, OCC: AGRL
..  R"/'O MUCHANDI VILLAGE
"TQ 82; DIST BELGAUM

"    sou SIDDAWWA D /0 BHIMARAO MUTAGEKAR

AGE : MAJOR, OCC: AGRL
R/O MUCHANDI VILLAGE,

3:

f»



TQ 82; DIST BELGAUM

KUMARI RENUKA D / O BHIMARAO MUTAGEKAR,
AGE: MAJOR, OCC AGRL

R/O MUCHAEVDI VILLAGE,

TQ 85 DIST BELGAUM

KUMARI KANTA D/O BHIMARAO    _

AGE :I\/IAJOR, OCC AGRL
R/O MUCHANDI VILLAGE,
TQ 85 DIST BELGAUM

SHRI MALLAPPA S / O APPANI\IA_CHO'i,T_GALE "  ' I  .

AGE: MAJOR, OCC: AG-RL
R/O MUCHANDI VILLAGE,
TQ 85 DIST BELGAUM 

SMT. NE1\/IAKKA'~W/_O?.NAGAP}?A'AEX/IBOJI
AGE: MAJOR, OCC-LAGRL? _  
R/O MUCAHANDIVILLAGE-_ | .,
TQ & DIST,:_:,}3ELGA;UM   

SH R1: GORALA. O'_R1\:I:t1i\V_CI':APPA_ AMBOJI
AGE: MAJOR, O_C'C,: AGRL

  R / O MU'cHAN'O1 VILLAGE
" _; TQ 81; 'DIST BELGAUM.

S"1--iR:, DEVAPPA S/O NAGAPPA AMBOJI,

I   MAJOR, Occ: AGRL

 R'/'«Q;MU.CHANDI VILLAGE

G'  TQGRLJIST BELGAUM.

'SI-IRI LAXMAN S /O NAGAPPA AMBOJI,

A *  AGE: MAJOR, OCC: AGRL
 R/O MUCHANDI VILLAGE,

I 'L TQ 85 DIST BELGAUM.

I I13.

SHRI CHANDRAKANT S / O NAGAPPA AMBOJI,
AGE: MAJOR, OCC: AGRL
R/O MUCHANDI VILLAGE

A

'V



22.

24.

25.

26.

TQ 82; DIST BELGAUM

SHRI BHARMA S/O BALAPPA PATIL
AGE: MAJOR, OCC: AGRL

R/O MUCHANDI VILLAGE,

TQ 85 DIST BELGAUM.

SMT SUBHADRA w/o SI]3v'DA1?fP:'\,V AMBGJI, 

AGE: MAJOR, occ; AGRL 
R/0 MUCHANDI VILLAGE,  
TQ 5:, DIST BELGAUNL. 

SHRI LAXMAN S,/O SIDDAPPALAAMBOJI, 
AGE: MAJOR, OCC: AGRL," ~  

R/0 MUCHANDI"'JILLAGE=, ' [ 

TQ & DIST BELGAUM.   

SHRI  C5'-SI?)'l3xA.1:?'PA"A1VI*}3:0JI,
AGE; 'I\/IAJ   '
R/0 Ix./,{UCHANI)I«..VII;L-AGE,Vi;

TQR"8a..1j'i;ST°E3ELGAUM. 

S:'HRI,G_S'Ui\T1GL" /'AGV,:Gs~njI,)ARRA AMBOJI,
AGE; MAJOR, Gcc; AGRL,

R/0 MU'CHAND1 VILLAGE
3 _; TQ. 8:, DIST BELGAUM.

  PINKI D/O SIDDAPPA AMBOJI
 AC--._E:~ MAJOR, occ; AGRL,

. "G.-.__R/O"_'»1\/ELZGCVHANDI VILLAGE,
A  TQ ,a;A;:;1sT BELGAUM.

 28,

SHRI SIDRAI SHIVARAY s/0 BALARRA DEMANI

A  AGE :I\/IAJOR, OCC : AGRL

A  :9.

A  j$R/0 MUCHANDI VILLAGE,

TQ 85 DIST BELGAUM.
SHRI MALLAPPA S / O APPANNA CI-IOUGALE,

AGE: MAJOR, OCC: AGRL,
R/O MUCI-IANDI VILLAGE,

A



TQ 8:. DIST BELGAUM.

2. SMT SHUSHILA W/O SIDRAI METRI
AGE: MAJOR, OCC: AGRL
R/O AMBEDKAR GALLI,
MUCHANDI VILLAGE,
TQ 8:3 DIST BELGAUM.

3. SOURENUKA w/0 SHIVAJI KAMBLE,   *
AGE: MAJOR, OCC: AGRL, 1' A
12/0 KUDREMANI VILLAGE,
TQ 85 DIST BELGAUM. 

4. sou LAXMIBAI w/0 RAJU~_DAfS ..
AGE: MAJOR, occ: AGRL,  
R/O A1\/EBEJDKAR GALL1",--~._ '-
MUCHANDI VILLAGE,  
TQ 85 DEST BELGAUM   

5. THE cHA1RMAN;A7, 

 UCHIT P'RA'$AD NILAYA,
;\VAUcHA:xs;:)..1%vILLAA'(:rE,E A
TQ an DEST'I-$ELGAU§\g£

5. .KALLAPPA:RUDi?A'i°PA MUCHANDI,
_; AGE: M}*mF__OR, c;-cc :AGRL,
'  R10 31 :23 D OLI',--'TQ:BELGAU M

  rizif  .13 MASEKAL

 AGE;:.__MAJOR,
 R/.0 KALAKAMB
" TQV EELGAUM

 RESPONDENTS

AE(13y’AAs;~1.: R MKULMRNEADV FOR 121-4)

“4

this regard it is contended that even on earlier

occasions the Trial court had imposed the cost._a~gai_nst

the plaintiff for not proceeding with the

said cost had not been paid, a_s…su_ch, ;thle”

lost the right to prosecute the ;”rnat_tler.

the order sheet is pointeld._V:to..V_shoiipthatl was”?

imposed on 24/7/2093 learned
counsel for the petitioner’ judgement of
the Hon’b1e’.S.u’prem;elll¢o_iiirt.lVinl”_:i2§ll1(if;liAlR KAR R 242
(Manohar;’SilngV Ors.). It is therefore,
conter:d’ed.llAl.pl’:4§lr llcoulnsel that the reasons
assigriedll and as such the Lower
Appellate’ have dismissed the Appeal.

if learned counsel for the respondent

ho’iveV§éI»ll”S€.eia;ls’Vito justify the orders passed by the Court

-V belhowiltllllis contended that even though the Lower

Appellate Court has directed for restoration of the suit

the same has been made subject to payment of the cost

and also the time frame has been fixed for disposal of

the suit. Said order passed by the Lower Appellate

f

3.

Q

Court is in consonance with the View expressed by the

Hon’ble Supreme Court in the case of GP. Srii/a__sltava

Vs. RK. Raizada and others, reported in

887. Hence, it is contended tha_t…i.t__cloesnot–:§j:alll”‘fo_r.panyl

interference.

4. In the light of have
perused the order lllhe Lower
Appellate Court while,..t.al<ing'._nopte'"§ffg?i.p§\l–l"contention has
also referred: relating to the
explanation.Vtoiteredl on the date of
dismiszsa1'_ this regard, lower Appellate
Court :'refelri*edl'.to and thereafter has taken

note,' 'or thel"'-eyiden-:e of PW.1. Ultimately, while

C.'Conljsiciveringl'-the aspect as to whether the plaintiffs

an opportunity, the explanation put

–V forth pishacclepted. The lower Appellate Court has taken

note, of the normal situation where the litigants in rural

areas would reply on the instruction given by the

“counsel with regard to their appearance in the Court.

Therefore, on taking note of this aspect the Lower

3\$Qr”*”I

Earlier order has merged with the subsequent order and
therefore, by that fact alone the opportunity cannot be

denied.

6. Further, with regard to grant of opport:u:r1vi.ty

to prosecute the matter, it is no doubt true,

was a some lapse on the pajfthof i

explanation for the same: has:4’beie.n acce_pted’~

Lower Appellate Court that’at’oo by and’

also by indicating suithiis:itojfb.e coznipleted within
the time frame. When” have been

imposed__ anVd’-“35.-Then»’op’pvo_rtunity is granted it is as per
the Supreme Court, wherein it is

heyld it that opportunity could be granted by imposing

. Such _C’Q’Iidv.ifii(_)1’1. Hence, I see no error in the order

~piasseid Jloower Appellate Court.

2 , Accordingly, petition being devoid of merit is

A dismissed. No order as to costs.

i

In View of the dismissal of the revision petition

Misc. 100600/O9 is also disposed of.

Vmb