W'? 10735/2011
{N THE HIGH COURT OF MRNATAKA AT §AN@;xLoAg3;i_:""T._
DATELD THIS THE 31%'? DAY 0;? ivimz 29:1 f A'
BEFORE
THE HQNBLE 1\zfR.JUST£CEf§j -I 'A . :
W.P.No.1o7s5/2o 1;gafigipfi) ». .
BETWEEN: V
Sri C/.Narayana Gewdag
Aged about 45 years,
S/0 Chowdappa, ;
R/at N.698/L Vmobha Raacl, '
South 6* Cross, Srirainpei, f ''
Devaraja Mcxhafia, *
Mysore, __ 4' 'V ._;" ,;PETITIONER
{By Sri p.N.Mg;;moh,;:;,1';a:;iy.; "
AND: A
Kamataka Roaci T1*ans1:~0fta'ti01f1'---
Corpsratian, = V
1'v'£y:3or<: Ur_E:éan_ Divis1'0n§ " V
Ban.n1m3¥f1:':a§? f\',f}"S0§'E?,'"' ' ..... ..
Ff.ep. E;r}i its '::)iiri;s:§Lo"r;.g1 Centronezz RESPONDENT
is flied unéer Artiicieg 226 S: 22'? 0f the
.V '~..~C€}flSEii£i§_iQfi cf L'i~;1'<:Tiias praying to quash éhéi Qrdez" dated
21.261} f;2.ss3ed':é'n {hie appiicatien fiisci under Szection 5 of the
.._j'_"§»_:1:f1':ii'.5.t:ic3:"2 Av:ure:»E and
em
his pstgiiiezz Caméng can fer prsiiniinazjg héaaring" SEES {E3}/3
'€j*<3:1:*': Izzafieé the §bE%ev¢i::g':
wp £0785/201$
2
ORDER
1. Pe:Lii;i<:sner is aggrieveé by the Qrder dated
passed by the sear: beiow csndmzizlg ihé delay of
filing the misceflanesus p€ii{§{}I'} seeking; ti)":33¢E'–«¢as;i'dr€,{"t?;evVex»
parts judgment and decree that is passecfagaifisi, "
in the suit filed by the petitioner here.§fi"vin S
2. Th€ I’€SpOI1d€1″1’E théA Qcparte
judgment, moved thug :?;:¥ariéjéidgxizent and decrers passed. they had iaker;
~_s’§€ps to fiie..’£V}”‘r-5; fnisceilazieous petition seeking to set 331216 the
c * 8:22:25». ‘ L
C{>L::’t, bsfigw has 8;€3C€§§,E’3§ 836 ézxpiazzaéécézz e:3f§%:-223$ E3}?
€E2.=r3« :”€s§3:}d€m:E€5§R'{‘§ zmfi 335:3 éézgzéfisiizésci iizs cieéay csf IE3 $22553
p 4,,&v’*”
J ,,
,.–/f as
§/
3.
VVP 1eO785[-$33311
in fiiing the miseellaneeus petitien Seeking to ee:_e.s:i’d.e ex?
pane judgment and decree by impesing ‘e§7.vF€e.50Q.X}’.– ” V
4. I have heard the Ieameci Couneefi.forffiae pTTeéii’i€}ner
perused {he maieriais on record.
5. A carefui perusal cf elear
that the Court below has apeiiefii explanation
offered fer eendoneticée eaf and
has accepted the lack ef knowledge
of the tranefe:”*’efT§ii!e to the other, which
resulted in eieeree and the consequent
delay in appreéiithéng the miscellaneous petition
eeeking aside “i3VV1:ev____e;;;par£e judgment and decree. The
in the facts and circumstances ef
{he ease-j_’e>e Ch £?;iIf§1C~i:§3}”i§§€d as mega} or unjust.
_ A3 fie eas’eeAi.Se’fnade out far interference in exercise of :he
wriéjurisdietiezz, ‘zine wrif; peiitien is dismissed.
eefe
geese