High Court Karnataka High Court

Sri A M Chandrshekar S/O … vs Smt Ramanjanamma W/O Narayanappa on 27 November, 2009

Karnataka High Court
Sri A M Chandrshekar S/O … vs Smt Ramanjanamma W/O Narayanappa on 27 November, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORE'.

DATED THIS THE 2 7m DAY OF NOVEMBER L'

BEFORE

THE HONBLE MIJUSTICET AJIT    V

WRIT PETITION No.34519 61?' 2.Q9(C¥Z»"} CI5,Ql ' 

BETWEEN:

1. Sri A.M.Chand_fashek2II',
S / 0 Muniswamappa, -.__ f
Aged about 52 years.

2. SII}.1Z.C}:1iI11"1ElI.v1"¢f.AIg1'Ei*-,_    
D /0 Late MtI_nis1Wa.IIn.Va'ppa,

Aged abmgltfl  _ 

Both thevIresI--d.Ir:;g afii:  " AV

AgrahaI'é1nVii1Iage-" _  " I » "

Ye1ahanka.;~H0bIi, '  ,  

Bangalore North 'Ia.1Ii1;; .  ...PETI'I'IONERS

_ (Sri P".$f§fishnap}5a,.V_AI:iv.}:

SII;.I;.VRa.IIIvéiI'1j'ic1I1aIi'1'ma,

--   W/0ANaray3n"a,ppa,

-D/0 Late Anjanappa,

-I ..  j; v Agged abé1.1_t3' 55 ye ars
 * 'Ii;/ma=I~:osaha1Iy»vI11age,
  
 -I.-:?:angaIore North Taluk. ...RESPONDENT

action or the nature of the suit. He has also found that.
whatever the right accrued to the defendant is notlctalien

away and it does not set up a new case.

2. Mr.Krishnappa, learned
defendants submits that the, application isllplrgrioved
the matter is set down for arguinpeiits. it He:
that the amended does not permit
applications to be filed set down for

arguments.

3.v”llll;1l&V,;;i ‘impugned order. Insofar as the
applicability._of provisions to a proceedings of

this naturerit to’V-be’–.notinced that the suit is instituted in

the ‘fhe”‘ainending Act excludes applicability of

Rule 17 to the suits which are instituted

prior__to ainendrnent of Code of Civil Procedure.

2 if fiaving regard to these facts, I am of the View that

said contention is to be rejected. Insofar as the other

Kr