High Court Karnataka High Court

Sri Subash P Bhandarkar vs Sri Prakash P Bhandarkar on 19 November, 2008

Karnataka High Court
Sri Subash P Bhandarkar vs Sri Prakash P Bhandarkar on 19 November, 2008
Author: B.S.Patil
 360 o"1"0;-- .....   Rmspoxinmrr
1    is filed under Articles 226 as 227 of the
  by the City Civil and Sessions Judge at

 I.A.No.6 in O.s.No.49'72/2003 as per Annexure-E

  difimiss the application.

4    Court made the fo11oWi11g:~

_ 1 _
in ms HIGH ooum or KARHATAKA AT nmeamma:
mm» mxs ma: 1.9!? may or novmmz. 2003
among %
'mm nomnnm mz.Jus'ncE 3.3. rAm.... ' "

wan' Pgrmon Ro.14082 OF gfi (§_1§i-- V' 'A ' '"

BETWEEH:

Sri Subash P. Bhandarl-tar,
S] 0 P.S.Bhandarkar,

Aged about 62 years,
Residing at No.884/ 15,
18* Main, 5* Block, V x  *    
Rajajinagar, Bangalore -- 3-66 010.  V . " .".'~.% _ PETITIONER

(By Sri Cllinay Swamy, Adan} *

4-A-«I---nnol-no---In

Sri P:a1q:sh.p;
Sjo.  " » 4' _ "
Aged about 58 years;  T'   
Residing at i;1&ro:131d"--§1c$m*, .--  
18*!» Main,5*h"L31ock,  * 
Rajafiiifiagaff, " V

 ' 'flridia praying to set aside the order dated

This Petition coming on for pneliminaxy hearing this day,

 



_ 2 _.

O R D E R

01. Challenge in this writ petition is to the order dated
22.02.2008 passed by the Court below on I.A.No.6. By tpe said

order, the Court below has ailowed cross-examination_of_ 1.

02. Counsel for the petitioner contends that}

adjournments were secured by the defcnelgufitii xi”

examina’ tion of P.W.1 and in fact as 3306 tlieiiecaise

was adjourned. Eespite the same,

taking note of the delay tactico aciopted Sgt ‘the

permitted cross-examinavtioii of produced

the entire onder sheet based on Iievviimfimnds that interest

of the ._afi’-ected in Viffw of the prolonged

litigation. 00

ieazned counsel for the petitioner and

000:1 the materials on record, I find that this is

not affit: caisef ‘_f0..5’i11terfeIe in exercise of the writ jurisdiction in

‘ the ortuie-fir the defendant to cIoss–examine P.W. I, but

iiecessaxy to observe that the Com? below has to

the suit and dispose of the same as expeditiously as

“–mp.oe.sible without giving further room to the defendant to unduly

.. 3 …

pmtract the matter. Writ Petition stands disposed of

accordingly.

%%%ki5§/*

PKS