High Court Karnataka High Court

Sri S Narayana Swamy vs Sri H M Nagaraj on 15 September, 2010

Karnataka High Court
Sri S Narayana Swamy vs Sri H M Nagaraj on 15 September, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT 1a.Ai3iGA~i;o.Ri.= _]'  

DATED THIS THE 15*" DAY as s1E4bfrE'M,a'E.R'.--:Zoio;'..._. '.'
BEZQRE  T. V   1 ._ 
THE HON'BLE MR. JUSTICEEQ. VVi'ENi'J'(3*C.')VVP_ii3i':LA':VGOWDA
WRIT PETIfiON  Aixibix
WRIT PETITION'Tao.2'V8'1277/ggs?.(§M--cPC) V

BETWEEN:  

Sri S.Narayan-a'_»S"w'a-my/}~--.'fi'.':. "  .-

S/o. ia_te_Sanj'e-e«x.'.appa} _ " "
Aged.'Vabou't..S55 yeé;rs,_  _

Residing -fat Doddvag'atti'gTa'nat:be road,
Near Nandashree £_<I~a_lya_n'a.M-antap,
V.V.Exte'r1siCn, FioS'aAk0té*»T0wn,
Bangaiore"'i?.,u'ra!V£s.ist'r_ict'"¥ 562 114.

§  " ~..  PETITIONER

 Siiih:'i<.i/'arjadarajan, Adv.)

..........._.......

S r"i«.. H.   3 raj ,
S/o. ..iat:._=. Munishettappa,

----  .Major.'V--Residing at Gangarpet,
 Hosakote Town,
 Hosa kote,

Bangalore Rural District ---~ 562 114.

 RESPONDENT

(By Sri S.K.Acharya, for M/5. Dharmashree Associates,
Advs.)

These writ petitions are fiied under Articles’,2Zi.6-,,a’n,d

227 of the Constitution of India praying to;””‘qu.’ash:5t_he.
impugned order dated 6.8.2010 passed on’,
I.A.No.4, filed by the respondent seeking-.proVdu.c’tior: Of, ”

documents and to lead ad’ditiona7{ _evid4en’ce.f, “in
R.A.No.1S3/2006, on the file of I1=_Addition&3l D,ist.ri’ct”Jud.ge,,

Bangalore Rural District, Ba’nga–l.ore, ‘«pVrodu.ced”«._.v”at_

Annexure — A.

These petitions coming1″‘on”ifor prel~im’i*nairy.’1vhearing in

‘B’ group, this day the Court made’ the folioiiiing
Respondéent instituted’: suit-.a’gainst:’»vthe petitioner for

the relief,ofivp’eilEm–ane’.fit.«_1’injunction. ,’W$After trial, the suit

cameévlltoy Afigrieved, the plaintiff has

preferred first’aVpp§:-all the Court below. I.As.3 and 4

weije filed” production of 22 documents as

Aadd{itio’nai”–eyidence.”Though objections were filed to I.As.3

and below has allowed the applications, by

ohuservingih-that, respondent is at liberty to cross~examine

the “witnesses and also lead rebuttal evidence if the

‘”~”_defendant/respondent opts to do so. Reserving such

__?liberty, imposing cost of Rs.500/~, both the applications

have been allowed. Respondent/defendant has filed these

writ petitions questioning the said common order.

/”ca

2. Heard the learned counsel on both sidesand

perused the record of the writ petitions.

3. The impugned order firstiy,-s,uffers”Vo’n:.–‘Ia4rfcou_nt ‘ofuu

the procedural impropriety. The

have examined the appeVa!_L'””i~n_% the first°i,ns’i:a’nc~e’with’-it

reference to R.24 under 0.51.1–R.C:,’i?.C:-…,A.Th.ere~a.fte,r,§ if it has
any need of any document or any witness
to be examinvedito the judgment or
for any __VinmV’exercise of power
conferred (1) of R.27 under 0.41,
it coulchhave ” the parties to produce such

dociumentys or”exami.ne such witness. Since it is not the

‘,.case -.o’f«t>h_e”~respondent/appellant that, the Trial Court

.”refused’uto«: the evidence, which he has sought to

produce, appeal, I.As.3 and 4 could not have been

2 AAa’lio_weVd unless the mandatory requirements under Cl.(aa)

sub-rule (1) of R27 under 0.41 was complied with.

4, The application filed seeking production of

additional evidence should be simultaneously heard with

K

/’

* a

the hearing of the appeal and not prior to the hearing of

the appeal, as has been done in the instant case. _4v”§Th’is4w_eEl

settled principle of law has not been kept inNie»v9=i,j’j5frnii-.!_e’,

passing the impugned order.

In the result, writ petitior{s._ stand avi_l_oAwed.”

impugned order being irration’aclTand Elvlegall,”i.st;3n«d.Jddashed. it

I.As.3 and 4 shall be”~re~–corns”id-er4ed”r~by the'”Co’crrt below

keeping in view the obse.rvativoh:s accordance with