m 1 m
EN THE HIGH CGURT 0? KARN%TRKfi AT BANG§LQR§* “.
BATED @313 THE 2?” DAY Q€»AUGu3?u2o§S[_”vJ.”
BEFGRE
$35 HON’BLE MR.JusT:¢a_N.k;?aT::; ‘””
WRIT PETITION NO.835lf2QQ?fGfi~C?Ci~.
BETWEEN
SR1 9 UMASHAFKAR”; %*” “®V*'”~v
AGED 44_¥EARS,j” _’»_k”7’
S/Q LATE a53AvAL:wGgp§Ar 1
R/RTvHQ,23}'”ILL»RQAD;*»,-‘
CoT$©NPEf,§_ “; _’g_ .
8ANGALoRE~56flnQ53″,”
*. ~ ‘ *5» “~ … PETITIONER
(BY SR1 T N éaafiuyafifiy é”sMT.@ JAYASHREE,
gDvs.,; 2 ~.
A§D *’
‘3, THE Raéovfiay OFFECSR~I
. DEBTS RECOVERY TRIBUNAL
.”‘, HRzs§:’BHAv%N,
V HflDSON CIRCLE,
“BANGALORE~S6O 001
…5_.
Rajecting the application on the tecéfiigéi
ground that the pzeposed amendmant i§’al:
eady7″
covered under issue No.1 is nat7sustainabIefx
The trial Court ought to”xh$§é: ae§iéed’fit5§5
matter taking into cQfigiderationVg§§é”wwell”
sattled law laid dgwn by ghe Apé%*CoQ%t and
this Court in seri&%*b§i§m£fl§fi§; Hence, the
order passed bY_tfié t%i§1f¢§#r% ié liable to
be set a§i§gi@i§h§g%;g0ifig ég%o the §ur1%er
meritsNamdYdéfie;iL3’Qfathe_éase.
5. In _the _Light. sf the facts and
circumstahces_’mi Vthéa=caae as stated above,
thi3.wrif pétifiidn is allowed in part. The
J *Q;déE:ny Z.RgVIL 3×1 O.S.No.9l03f2QO4 cm: the
“z;:§é2§§ tag xxviz Additional City Civil Judge,
{CQQ NQ{§}} Bangalo: Vida AnnexuremF is
‘ahereby get aside. T matte: stands remitted
…………………… §
-5-
back ta the trial Court to r@¢onside§Efifiégs3mQi”
and pasa appropriate otders in éficfififléficé w%fih
iaw after affording reasgnaEi§ bpp0;§Q§i%y:fi@
both the parties a$ expedifiiog$2§”a$’boéfiibie.
bkv