' V' .,Naga$'ar:dV:'a 'Post,
IN THE HIGH COURT OF KARNATAKA 4%
DATED THIS THE 18"' DAVOF.J"AN{fT§RT?j25Eff» Vk
BEFoRE:._ ' J
THE HONBLE MR. JUS1"i.CEANM*lD :3Y;R}x1:§LEDi)Y
WRIT PETITION No.962;963 ;:5jF-- .201 0 {GM;CPC>
WRET PETITION.N(3.96(}f'9§3l QF" 2.6:! O7(GM--CPC)
ZN WRIT PETTTIQVN'-'.Nc;L€§fi2--«9633'G}? 2_9:dV(GM--CPC)
3.my'jV '
Son ofLateGidda'énh';".A' .-- '
Aged about 35 y'::a1"s',;-- _
Res'idi1"igTAat Nalia-}«;21§iirerA1Vr;1hai1i,
.Ye;shmanrhp~u:§a--Hahn,
-.Ba1f_;.gai<)North' T21 iuk,
Ba.nga'1o1~e-5r:5I,)073. ...PET1T;0NEii
' _ 'T{By'Shri'V.ChaTh{1répp21 and Associates, Advocates)
G .§Ravindra,
V ~ "Son 0fG.G0pinath Acharya,
" » Aged ab0u158 years.
Residing at N037/D, 11/2.
South End Road,
5
EN.)
2(a)
2('b')
2(0)
Ix)
Baszwanagudi,
B;1ngaI0re--560 004.
Smt.Sh0bha Keshav,
Wife of Keshav Bhandary,
Since deceased by her Legal heirs,
Shri.Kesh21v Bhandari,
Son of Late. Venkanna Bhandafi '
Aged about 80 y<~3ars,
Smt.Smitha.K,
Daughter of Kesha;v...Bhan.da"ri=,. _ --
Aged about 42 yeilrsj _
Smt.SwethasRa0, . V
Dgau K_e :e; ha v._B'h,,'gm(J21ri,
Ag-edaébout 40"years_.,"'-.. '
Al}. are_1fesi(i'iLfig at N
Ama"1T_§Jy0£hi Ap:71a'{mcnts,v
A' 'V V' "vKan'ak3dp2uL:fa Main Rd:id';"
L
' J_a'yaTna 69"' B fa;:_E'avii'owitngt E.A..N0.7 and 8 filed
by the petitioner for reopening eas<:.._at:rf1..'.to_i.eross examine the.
court conimissioneif in O;'S'.'i'~$d.,5'f(}§it/_2{}{)3 ..vi'de Annexure--D and
etc., -------- I' _
IN mt 9ETiT'it'iNf.iNt§§950296 1' OF 2010(GM--C?ct
BETWEEiN:..__di V
2 y_ 1 . N:1u;'ayz3n'app:.1., v
_ Sort of Late Chikka Hanumarithaiah,
i' Aged about. 60 years,
.R'evs'id.ing.}n"'Nallakadirenahalii,
_ Yeshwiinthpura Hobli,
Bztvngavlore North Taltik.
Bat?t':gaiote-56() 073. ...PETiTEONER
H"'(Bye_S:t;1'i.V.Chandrappa and Associates, Advocates)
6
AND:
1. G.Ravind1-a,
Son of G.G0pinath Acharya.
Aged about 58 years,
Residing at N037/D. E 1/2,
South End Road,
BasavanagL1di,
Bangalom--560 004.
§x)
Smt.Sh0bha Keshgv, VA _
Wife 0fKeshav Bh;i'r1.dary, _ _
Since deceased by hér.j.Legai'¥"heir_$§'--.
2(a) sh;-1. Kesha§:(:vl3han§,i ari;
Son _()fjAi;£iI--¢ .§{é«nkzam_fii1.,._3ha;1dari.
Aggeci 'about 8('}«.ye'a1jS;--..»» "
2(1)) _SzT1t.V'SL"1".-1Aith:1V.VlV(V. V
Da11gl2te1"'ef:Keshgw Bhandari,
_ A_ged~ab(mt éi2""yE:ars,
' R210,
.. VA "Ail aré.1*€§iding at §\%0.3()4~A,
..jj~»Amar_Jy<)thi Apemments.
Yadiyur,
, -Jayanagar éfi' Block,
Banga]0re--56()082.
A ' -.,'D'a'ugh.te1§;t')f' Keshav Bhzmdari,
Agcri_ :;1j'33()uI 40 years.
Kanakapura Main Road,
6
Smt.I-Iema Sridhar,
Wife of Dr.C.B.Sridhar.
Aged about 63 years. _
Residing at N0.2l2, 39"' A Cross. j;
9"' Main, 5* Block, '
J ayanagar.
B21ngzii()re~56(') 041 .
(J)
4. Smt.Sindhu Si'iniv£;:S.,_
Wife of Srinivas, Q' _ --_ g AA
Aged about 47 years, V _
Residing at*No.2I3';";39«'h:"A ems, ; .e
9"'
Jayziiieigtir, ' .
BangialV()r-e€§v60()~fi'4.»lI''-ff- ; RESPONDENTS
_ 'r.'le'ai1d 7"d3_ted: 2.1.2010 by allowing i.A.N0.6 and 7 fiied
'' V' "-by the }Z31_€T.E[l>'{'Izl'1€I' ftiriifetipening the case and to cross examine the
»eQ't2-rt et,)rIi1iri.i.ss'i:)_ner in O.S.N0.5624/2003 vide Annexured) and
V'i..et'ci.e, " '~
in 'B' gretxp this day, the Court made the foliowingt ~»
Petitions are coming on for preiiminary hearing
ORDER
Heard the Counsei for the petitioners.
@
6
2. These petitions are filed on rejection of the applications
of the petitioners seeking to recall the order of Ih€_4vTlfi&ii’C0UiT
passed in two pending suits and to permit the pe__tit.ioner5[to–.siei*o_sis–+
examine the Court Commissioner, \)xho.__is app(‘)iVintefci to s,g{ive’t-._his’i. ‘
findings on a comparison of the tiitimhirnpresision wi:_ichii’was
disputed. The Commissionerihavingvh been for Cross’.
examination on 7.1 1.2(‘}i)Q_, the”verft’Connmissionenhaving filed
two reports, it is the cciintentioniv ‘petitioner that the
co1’nm.i_ssioi1er”?;2«>’:1sV_Vofferedgfor (.ross-examination in one of the
suits tindnot-tiie”s:uitin. the petitioner had sought to cross-
6-)(£iV.I.’i§jiil’iV1€3t*,iliIfi,litlftleiy, o.s.i\to.5o23/2tio3.
.A it that the Commissioner being present on the date
set’ -dpowin’ to-If purpose, the petitioner had not chosen to cross-
exan1ine.athe Commissioner on the ground that the counsei
ttppearing for the plaintiff was engaged in some other court.
iziowever, the trial court having recorded that the cross-
6
7
examination of the Court Commissioner as nil. had posted the
matter for further proceedings.
4. The Counsel not having: chosen to e1′<)ss–ex_amii1e"-the C?o{ui~"t
Com.m.issioner though he was on p,resen_t several*oveeasio'ns,"the. i
matter having been adjourned from"tirn::ilt'o tinzg,' .u,lti.m'a;t'e.1y"the
Comm.issionei' having been disc-harged and.thee'ross:geiX'an'1ination
being taken as nil — is tooibeichalleiiiiged byithe 'petitioner.
it }mi«m t«hVe"-o_z'd.er sheet that though the petitioner
had failedtoiei't)ss–e:~iarnii'a–ethe Court Commissioner, admittedly
on date on"'w__h.Eeh present in Court on the ground he
to he–,eross~exainining only in the connected suit. But
holw-ever; were taken by the Counsel for the plaintiff to
have t.he,Corninissioner recalled in the suit in which he was to be
eroS;'s:examineci and the plaintiff Chose to await three dates of
i hearing before any attempt was rnade to have the Commissioner
recalled. Such c:ondu<:I on the part of the plaintiff does not
warrant interference by this gun; in exercise of its writ
8
jurisdiction and the order of the Court being disc:’eti()nary, there
is no warmni for Entatrference. The petitions are 1’€j€C[€d.
RV