High Court Karnataka High Court

Sri Kallanagouda vs Sri Basanagouda on 3 December, 2008

Karnataka High Court
Sri Kallanagouda vs Sri Basanagouda on 3 December, 2008
Author: N.Kumar

319′ THE HIGH COURT OF KARNA.TA.I{A CIRCUIT BE’N_Cfi
AT I)!-IARWAD

Dated this the 3″‘ day of December, 2(}__(“j8″ 4′ ;. A’

BEFORE

THE HOWBLE MR. Jus*3;f1cI«;:.i§r.j1.i§1;ni:,;§.i§ ” _ [ ‘T

Writ Petition No. 29g1__ 0f2′{)¥}’f”{GM–{;f1*kfi}V’V ”

Between:

Sri Kallanagouda

S/’ 0 Ningaxzagouda ‘FQ1a1;}avar
Aged 58 years 3 I ‘ V . 1
OCC: Ag:rict1I£zi1’é««._ ‘
Resident offxgiaigigainciii’ ‘_ ‘
Tq. Hubli _ “‘::;:_ V
Represetnteci ¥:T}y5.’1:is ‘ ‘ 4′ _ —
G92′; hoIc1cr’– Sr; N’i1i§a1iagO”ugiVé1~ ‘
Naganagozgdaz Tolagiaxéear ” ‘~ ” ” ‘ .
Aged about”3_4UAycar:a

Occ: Agzicultiirist ‘ –

R/0 ,.A%s:1argu;:1c;:1:’ ~ é

H’. .. «. I z ….. .. H
§}ist.r_i(:t _{)h:;;:..<";§?aci_ Petitioner

A 5;§Ié.y Sri S Y Shivalii, Advocate)

V V' _ And?

A. Sfifiasanagouda

_ “Slot Clrzannabasanagouda
” Balaarad
Age 73 years
Qcc: Agriculture
Residetnt of Ad3rg”:_1n.chi

Tq. Hubli

2 Sxti Ninganagouda

S /0 Channabasanagoucia
Baiaarad

Age 7 1 years

Oee: Agficulture

Resident efAciarg11:1chi _ _
Tq. Hubli z…ReepO11§icn’i£§”._.

This Writ Petifion is filetitiizgler Hfiicies 227 of
the Constitution of India, prayii1.g”to quash “Elie G1fde1- dated.
5-=-2-2007 made on memo in OS…!\’_{).»8_’?”/,,2GG6 “passed by the II!
Additzkmal Cd. (.3r.’I)n.)v bet:eg._arbit1*a1y, erroxteous ami
Without any basis which” ti”; equity and justice
{Annexure–G). ‘ 1 ‘

This c<;vI:1–:=:};1': g'«.e':t§.:_"fo_i" this day, the
Court maée_tl3.e. fo§1e§3?i:Lg:« _

aguse

'flee this Writ Petition challenging

the Ortiflf fiied by the defendants on

zejee1§ng Htheiaffidavit of PW 1, the power of attorney

A V ' ' . 2 tejider ef .

Q A 2. has filed the suit for specific: performance

Qgef an egxeement of sale. He has given a power of attorney to

V’h,iet””b_:rother’s son 1:0 adduee evidence ix: the suit. The

t defendants filed a memo on 10.1.2007 stating that the atfidavit

Way of examination. in chief is filed by the power of attorney

header of the piaintifi’ which is not permiesihie in View of the

A/,

law laid down by the Supreme Court in ELR S2005

8. powar of attorney holder cannot be allowed ‘

wimess on behafi” 0f the plaintiff in K ”

Therefore, they sought for rejetztion ”

said memo was opposczi. V%1{5’;s?¢Ver,”‘ the’ fiTia}[ (3o;1t-t on–_’

consideration of the conteVx1fif<3z1s'V.g;iIo\$fe:%.[_fiE1e fiaemo am}
rejected the afiifiavit 0f"fi'WA1".~ the same, the
petifioner is beforgthis C4)'m*t{f V V' .

3. The 3::~;;;i1″‘;:_1zd~g,;:..__ that, in the power of
anomeggz it ié :11;-Q ‘p’1.é;1mn’fi° due: to his old age is
not in a pV0sition1;};1c Court. But, no documents

am pmducefi’ ti) he is suffering from any disease.

V’ Le>AhiIr:;;i1’i–*–.ria:w of the aferesaid judgment a pcswer of

__a”iit§vf*n,c;§i’v.§§£siiiag§t”–be allowed to appear as 3 wimetss cm bahaif of

31$ capacity 0f the piaintiff. Furthar, it was hcid

tl1at’ti<n§ Ayofier 0f att€:::'ney was not born on the date ef 'the; suit

A $.gf¢«3mént datad 19.721961. 'Therefere, he Canxmt dsgose'

2A'i"fiéi;;A&f0r€:, the aifidavit of the: power of attorney holdar was

'gejecteez but the pxagmxf was directed tr; file a fresh afiidavit in

mspect of his case. The said orciar is the result of

11/.

5
evidence to come on record it is fer the Court to decide whether

an ‘””

the issues in the suit is proved or not. in that View of the
matter, the order passed by the trial élourt rejecting the

affidavit of the power of attorney holder is illegal and Iiaf.)’1e.to

be set aside. It is for the plainee to decide whether~~h’e_&’

depose in the ease or not. He cannot be eompeiieé, i:e.A_1dep@s§e–«T b

as directed by the triei Court. The

note of the judgment of this Court.

AND OTHERS vs ALLISAB .AlV1″2e.; (?THEV1.?S_[:’I;-1i’_=$3356′ gem V

3129} and pmeeed with the suit law.

Hence, I {Sass the “.&~,;__«§icr:–‘

{Q} , W5′: §e1’I’i1’.()nA:;$ eiiozyed.
v.Tf1:e&impzH1:«yhéd weer is sei aside.
V flied by the defendants is rejecafed.

‘ ‘ v_ ifeurt shaff proceed as c:.vfores::zz’d,

Sd/-.

Judge