High Court Karnataka High Court

Sri Mahadeva Nayak vs Sri T N Govinda on 17 September, 2008

Karnataka High Court
Sri Mahadeva Nayak vs Sri T N Govinda on 17 September, 2008
Author: P.D.Dinakaran(Cj) & Shantanagoudar


IN mg #11544 coum as KAQNATAKA AT aANsALo§:sf%%__f<§3i=§*aaL,. osk[2c1o8% («éfa;a;cPc)

BEE’\§,r£1EN: M % A’
§*e3ah::»26::?;V;a–

Sf.1ate:VKcnchafE’iayz£1: _ ‘
Ageé. ‘2″§3’j;t3:”*s . V’ ‘ ‘
R} at.New ‘{‘~3t2*cet_,

T§Nara$ipufi3__Ta1z1k’ H A V
Chamarajanagagfa Dis: nict

.. APPELLANT

‘ ‘ V’ “{§3y ‘ MA;-$hivap::’:fl+:’a’s*i*z,’ VAdx?{y::atr:}

Sf >9. Scannzafpufi
Agéd 544; years

.. R;’at.’§’%~éw Street

Téiakadu ‘i’:3w1:;.

” “E Nar:1sipu1’aT3iuk

Cihamxazrajanagar District

tn.)

Maha{ic:*.1:a e:’j1§ G.§VEa{§e;sh
3303′. I’é.Govi11d:-:1
Smcc deceased by his I…Rs’

a) $mt,Ver,’:av.re:thi
W/csiata C}.Maha.d€:va :f:_i§ Maheslaa
Rf at..{}nGr N<3.93[3S;i3
Kaverti Roar}
Kollcgala T£Z)'W1{1
Chamarajanagar District? .'

5:3} Smi:Thayamma Nagaxnzfigei V'
Age-{I 48 years
W] 0.Respon£ic=,nt Nc:~*.«1 _ _ '- .,
Rf efifew 'Street TaiaE{a:1u– L }

'£'.N.P11raTaluk

S;'0.T;.-N.€SQ£9inci_:11 ' .

Agfld ’25 .

R3′-at,..F§e’W_ Sti’:*g§3.t ~ V
‘E31ai«:ad’i3;*Toz*:”:; _
T’,.E€.F’u:’a _ ”

{‘,h¢am:%raja:;agf:§;1a'{fi;$$§?§;ét .. §.2}3:sp=:::~r% :31::p.z*;’ss

Wfigifi i3 fxied under Ssxriieii 4 of the

H;1§E:e.__CG”i3r’t act grayizig t{:: sat amide the carrier

}gb_8;e£«s *’3_»«_tf.d ‘i;:;””:;«g”§*,V%é;§’e;»;”1545a;230? dated 5.8.2338.

appeal Gaming up fez:-r -i;¥I’dt’3}”S an this day, the

. h ‘ = : €_”L-::n3,sw_3:”‘t déiifiaraé the. fafiizwing; –

JIEDGMEHT

(fleghverad by Mahan Si’:a11tan3gou:i3;§’,” WV ? ‘

The unsuccassfui w1’it péi;;i%;i{:.;::%,i’ Bags;

appeal, quesiiarxing ‘tk:u:~*; 91″::i§iIr_A» sf “£315 .§:éa:’m§;#l’~’ ~§:TC{11g1e

J€udg€:, iiatfiii E>.8.2GGEs~.}f;:assé:’sti 13}; “??Sf”h.E’~E«t:». 1”;3-*:s:;,!52G:3?.

Far tha 1;,e’urp’cas€r’ ‘cf jf::o1I§r::11iéi:1Cé:,i._’flisfi games 31’-3
mfrsrrezl ta _1fef:3::+-=;i1<:;e £333 jj~t§icif"'i'ank$ in the s5.?ri*{
p«3%it'i{:§1;–V?. 1'

2:; 5:215 Q.S.Na.1i3?,? 1993, an the me,

at" ;ihr: {1iirfiA'€L*§éii1aie:1ts far manda¥;Gry i31jLmct§5;:s11 is

._r»é;11%:::*<fiEé"'t3je.A}i.fi:»stac1t:$ and for athtér Caizsaqueniiak raéiefs.

iii thé' Sfiiii, 31$ patitiazler ffleci i.A.F5::::.\:'E£E fa?

V» * prgdizazijtion {if i.'r3.i'’a_3.rt Act b9.1’s ;§,L3%. _:”i1.

appfiai.

Sfifififlil 4 cf the E{a1′:1a’é:ak_a IiIigh”{‘.x:}a:’::*t

as u;{1=:i&r:

“Appeals fram ciecisiqns af _:{fSi:*.giae the
Ifigh Cou:’t–Ar1 appeai -.£ie<:1'<-:6, mscier

fii' samezice passejti .b3r' a'"$;ii1g}§:: exsrcise sf

the Qrigizial _§§a.iri?$,é7§iié2;it:§1i'{)f 3% '.33, C:<:s:a3.:"t u:1€1€;{' this A-:::

at mzfierv fiééxf this': £1316 'hailig in fame, shall lie t.«:_:s
and be Ii'-'&:_ar°<i_ by a} §§if::3€:}i"cfi§I':$.iSti11g (sf i¥+.7{3 athzzr Judgea

af the HighxC:::)m*ii.V'; '

,A 3 E: ég.:e_£t1:_ mrusal :31' ihfi prmrisiens cantzaizaed in

ééz High Clam": fiat Wfilfid make

-ii ‘€:£§if§¢’ ‘that. an agpfzai wauid lie agairrsfiz a

” J}.ie,ig:::1:£§:*:t. or Cirdsr 3f the iaameti Sirigif: Judge in $316

‘–«V..«’€I’.<I=3I'*:E3§iA'g-3% G1' thfi mégiziai jnfifiéifiiifili 9f 'the High Ceuirt

" Eifid 11%? in e:r;er<:iese cf its suparaisery juiiséiizfiafi.

V"

the I€§iI’I’ii’;?I3t Single. Judges: passed in t1;f1%;:_ ._
€X€iI’CiS€ of its Griigiiaak juzistiicfian ” ”
ii”: {E16 exfircise {ref iis ‘

juiisdictian,” –

The aimesaid 5udg:né:::Lk:1a1(is$ fi:–;<;§ V:;;:1:;:§s gag %
Hence, this writ appeal is §iaw¥f§£s2_ it} be.:i'is;s;;;is;<§:£i as :1<3'£;

3;I1ai31tai11abi€:.

‘¥.;%;sii*. ¢ ‘V<;;sp::2:<e:'it*.3, we do 11$:

finé ‘£116 impugned Drdar.

: §§~:?;;..:s:,§f:3{3§:;3;W%a1″:j,:1«=%.;’11€::*e as is far wkzaé.
}_::e1_1:’}&3«a:%’-3e._ éritz-5 ta 1’€§j¢’ 011 ‘£116 saici ‘CEE’fi€

{k”}€;:{i}iEfEfi¥§S. j'{_v’E}’1’.’1$, ‘fl3€ laariied Singifi Judgfi is §L1si§i§u:-id

,’ ‘Er: 3’£:Es¢:’§i3;§g that there ia fififliiiiig 0:1 ::ac{33.:'{i is sh0’=’..xs’

._ iiaai. ?a;s”‘_é.€:__ these cio::u3::€:11£5 are reievaiit for the just

dé*;aisi%::1″%§f the Inaitfir. Thea-E d€3CE3.£i”1€i”i{$ Wfiffi 31$:

” :s1,1_g,ge5ést€:§_. in tizfi ‘3’.”fi-S§,’«={‘;i’}d§Ii’iI.S in file cross-fixaziiinatiell.

E36 suit is perzding Siiliilfi P2398. Aftfir £316 Eapse {sf if}

” years the {icx:m:3r::::t.S ara saught if} E36 §}§’§{§¥.1i€€3§, thai;

V’

,3′

we when 316 matter is p::3s1′.:=:d for finai arg131I1§ ii1§~:;._V_ Thfi

iearnfici Single Judgéi has assigzifiii Cfififlii}.

for Cfifiiiflg ‘mt the (:911C1usi9i1. {E9 :1’«:}”i;= ii:’:<i '311§,zf' s:~;:_TGr.

if} the i:z1';:.aug,ned erder.

Appfial st,-ar1¢:is V.


  .   jug.-,1-_1ce
 %%%%      M  
W'