High Court Karnataka High Court

Sri Kannan vs Sri Nanda Kumar G on 9 September, 2010

Karnataka High Court
Sri Kannan vs Sri Nanda Kumar G on 9 September, 2010
Author: A.N.Venugopala Gowda
  (BY SRI P.V. CHANDRASHEKAR, AOV. FOR R1;

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9"' DAY OF SEPTEMBER, 20m-«I._E'~I--,,'

BEFORE

THE HON'BLE MR. JUSTICE A.N:-.-I YENUGIORAL.A7Yr3OvIIOA"'-,

wRIT PETITION NO.2626E5{2:(J--1V_O'(GIVIACPCE "  

BETWEEN:

SRIKANNAN .'aa ;
AGEO ABOUT 63. YEARS, ._  1, ;
S/O CHINNASWAMY, No.15/-74,  I  I 
GOvINAYAI<ANAH.AI_LI, GRA~MATANA,'»,_
I<uMARASwAM'Y«I.AYOuT;, I  a 
BANGALORE-5I300,?'8._. _ '

. ,. I .. ,  _  , _  PETITIONER
(BY sRI_.RAM"ES"H "GI;IAmIa_RA_:& S;N..B/FSAVARAJU, ADVS. )
AND:  E' E' E'   

1 SRI ,NANOA._KU---MAR*G_  
AGED..ABOuT' _32.YEAR.;S,
_S_/O SRI. ,_P.v...GORAL,' No.6, G BLOCK,
 BANGALORE. DAIRY COLONY,
':~OsHARIMARAM COLLEGE P.O.
_, HOSu.R'ROAO,
 _BA.NGA'LQRE 560029.

 SRI. 'RAMIAKRISHNAPPA
 AGE'DA'BOUT 62 YEARS,
S/'O. MUNIVENKATAPPA, NO.l5/74,
» A GO.vINAYAI<AI\|AHALLI, GRAMATANA,
 '  KUMARASWAMY LAYOUT,
 _;BANGALORE 560078.

rss" .  

 RESPONDENTS

“SR1 RPUSHPAHASA, ADV. FOR R2)

thispetition. I

THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
THE ORDER DATED 8.07.2010, PASSED BY THE LEARNED III
ADDITIONAL CITY CIVIL AND SESSIONS JUDGE AT BA.NG’A\LO_RE
IN OS 7844 OF 2003 VIDE ANNEXURE ~ A AND DIRECTIN’3VTH«E

TRIAL COURT To TAKE EVIDENCE ON THE ISSUE A’N’D«..’oEcI:I>___E« _

THE SAME.

THIS PETITION COMING om FDR »PRELi’i\IiIIII\l’A’F’.§TT.H’EpT»ro’i;L.ovIIaxi_e j
RD-‘ER _ 1 _ _ . _ .

Defendant 2 is the petitIi’on:e;’._ is the
plaintiff. The relief sought derlaration and
possession. Written on 13.2.06.

Issues were ‘Van:ClAa%n with regard to
Court fee Trial Court without
holdinigtrial additional issue with regard

to court fee,” agIorievIedr.I:i§’y which, the petitioner has filed

the learned counsel on both sides and

pe fused _thIe1_reco rd.

I The impugned order is irrational and illegal for

-lsofe reason that, prior to the consideration and

….answering of the additional issue relating to court fee, trial

was not conducted and the defendant who raised the

contention with regard to the insufficiency of the cou?rtc.fee

was not granted opportunity to establish his

the finding recorded being vitiated is iiabie_to”t§e.qu_a’shed.’ ..

In the result, the writ petition sta4ncis”‘a»ii’oi/ved’.’~.’»».._T.,:_s j

The impugned order stands qua-shed’. ”
The Triai Court is di_f_éC:ted’»._»_Vto ..tr*y’.:Van§i5 answer
additionai issue No.1 vasV:ia_Ap’reii?rri:inarfy iissue. Contentions

of both parties are keptr”o’peIn. K

_a.

sac*