High Court Karnataka High Court

Sri S Srinivas S/O Late … vs Sri H S Nagarajachari @ Chikka … on 1 September, 2009

Karnataka High Court
Sri S Srinivas S/O Late … vs Sri H S Nagarajachari @ Chikka … on 1 September, 2009
Author: Ashok B.Hinchigeri
E25 'E33 HIGH XURT OF KAR.HA'§'AiLA AT
E¢fiG&0RiI:

fiated this {he 1" {fay of ;"Sept£:112i:u:%:r, 2089

BEFQRE

THE H<;)re'3LE B!R.JI}$'I'iCE A8!-IQK 3. r;:zéc$§i:::§E 1L1'§.i ' 

WEE'? PETETEQN No, 14355 ;,f 3 {<:;;vi;::;§c;;.u  '  T f

wax? PETITKJN No, 1«53:~:§ mfg-ism I'i'_}iS~§§{?ate}

 A  HS Nagaxajachaxi 55:2}

 T ifihikkgi Nagaxajac-hati
 '-C-Agtigd ahmit 41 yt:a_m
[   (3 late Stxgnanachar

"  Resisziing at Hssahudya Village

\. 'VeakatagiI'i Post, 'Vijayapura Hobli

Devanahsflli Taiuk
Baugaigre Rurai Bisfiict mC:Qmmc::;::: respondant



(By Sri R P Hegde, fidvocaiej

Kids wag: Phfifimn §ax:4355 95 209? ;$*fihg;Igggg:%%
a1'f:i4::i€$ 226 ami 22'? of the ¢::ons1:.ii:z1tirt:n of  pragdng 'tau "
quash the impugfleei oitirsr dated E6.-.'§?~--v:;.>-.'-'};O'}' pa3$é?i'£., <3~t1'£Aj_Nf'f'£he _€3iii§ié;IjI.1t§.gC:-._{§;$::.'¥)11.},_at
Devanahaiii, Vida Anns:=xu1*r:=.~A am? :'=;i«10i.sfTiA N'c::.<3 .fi1ed ~ iv}:1.:.3-.

pfitififliltr hefom the Trial Court  gxaraait ,v}:1i1}1' "£0 jg:-1'i3$3--'
examine the respondent]  under  the   ané.

Gircumstanccs of the case.

Thig Writ Pefiiiofi ‘~..i$¥c»,}.’43S¥3. j4of~;2Q0? is’ filéd under
azficias 226 and :22′? C:f”‘fi3¢3. A<3efm§:iji:1:i:'cs;i;:1.AA it;-f indiai praying t:::r
quash the iznpxigneci star-:11:-1'. ctam' 1_.~f2–"§'.–."«f}fJ?' passed an EA
No.10 in as Nu.1_80/2396. 1}}; 't2;¢.L'co;;;»;"'«.;.:' the Civil Judge
{$i1i}I1.}, at Devi:-&a}191fi,§; vide_V'V.Annéé::ii1*¢–AV1and allow IA £530.10
raga by the p¢titi0gié1i.3';r:it::"éti1:: fr.::;.-,:;;' C€riii"'t and pfimlit him to
examine himself;-.V {tflfier "the; "'f:g<:'~'?._sV" circumstaxzces «sf the

case.

T§;:t.§:’~:£; §¢:fififin$” en fin’ gmfiminajy heating in
‘B’ Gmup thisgtiay, i;}3.e.’5;’a{>21;;fi: mail? the fc-Bowing:
*’ ‘% $3933

‘ -. _. £31.. the fimi defendant has chaiiangati the

Véiatfid 1ff:,{}?,’?.;(}Q7 passed on i,AgP§,£3 is with .3 prayer for Itcaiiiugv ~T-3: for

beizzg Cress examigarzzi by the pc:t:itie:3:1er~::iefendant_.éiid

is far recaiiing the cards: dated Q1,{}6;20(}7 ¢;$:*1″1¢171’rf§i-t:1::$iz22wE;§:, u

Triai Cizrurt 113$ taken the })!3iiiii011€i1J!:.§ Q ; A’

3; Heard Sri Mohan t31e:;.”ix3.*2’s,_i’114§Li for
this: }}€5iZitl:€?I1CI’ and Sii ._t’Ei.§ for the:

mgpcrndcnt.

cantsitieisxfi fhréi-~ ijzsgi-it Qppcriunity is tn» im gven to the

pr:ttii:i{311z-;g*’g;”‘–,31;i:Eq§ T.1E1é s::.:’« §}:tifiQns aux: fherefcwrt aflgwed by

_ 3&:*t§i13§#, éiside fhé ozderts in so far as they parrlain to

_ 5, ‘ Efis auhmiited at the Bar that that case 3’3 wstw ta

‘”‘–._ i*SA§§§=2®§3¢ T312: ?,w–2 shafi ha present 0:11 the said day for

« T: h&},’~:if:11g géress tixamincd by the pctitjmnar, F 11I”‘ih€fI”, the pextifionar

$3 {:3 CFQSS axaminc P335»). an the said day, Theznafier,

:. i:21£: Trial C::’:”1.:I’t shal}; five an Qppfimmiiy to file peijfionar to

943%

le-21$ his eviazits-511135? Bath, the pet:’iimz.3 are aifozveti :V”‘1’$é2″‘2:afs

L0 £.3()$i.é§.

lisp.’ —