High Court Karnataka High Court

T S Dayananda vs M K Puttu Rao on 2 June, 2009

Karnataka High Court
T S Dayananda vs M K Puttu Rao on 2 June, 2009
Author: Ravi Malimath
IN THE HIGH COURT OF KARNATAKA AT BAN(}AigCfl€E:.'

DA'1'E£) THIS '1'I~iE 2ND DAY 09 .mNE, 12969 V T;    «

BEF0RE~pm 

'i'E~iE HONBLE MR.JUs'I*1jcE  2 " 

WRIT PETITION 950.7925 §:fé:;2£2Q7(Gi»§'§T§:P<:}*:

}3E3T'W}i'3EN' :
1.

T.S.Dayai18I}{iQ,«« :’* 3;

[SiI1{3€ c1eC¢.asc§da1’py ~_ [2 V

3. ”

W/0.15. M.Laks_hII§’ik8n’Eh’ _
D] 0.L’ate-T. ._ ‘
Aged abotuzt 35 y€£'{1″$

N0. 1 (£1) re$idi$’1g.a;t A
Hengmaiiki, SiI1dh¥.lVf~1di Post

,. _ ;s;:a’5g’1a§§dde ‘Hobfig. ….. ..

% AND:

‘ ” ‘ PETITIQNERS

(Bf;541*:.T.’i%I; ‘:?iag%:é:vendra Rae, Advocate}

I 1}} Rae
” _ afs/.5-..La1:e M.KI’ishI1a Rae, Major

% % :§w.saraswa1:hi @ Brit saraswathi

W/o.M.K.PLittu Rae, Major

Both (1) and (2) am residing at,
Hemmakki, Sixlcihuvadi Post
Mandagadde Hobii,

‘I’1:1irtha11iTa1uk …:..:2rEsPQ’:§eI§gii::§*I’:%.§%’: V

(By Sri Girish Kodgi, Advecate {qr R 1%;

__ This Writ Petition is filed ‘wider Arf.i(;:1c$[ 26
227 of the Constitution f india praying to” sail for the
records from the of ,€’1’i<=;* Q Ci1?i].. Judge(Jr.Dn)
Thinzhahaili in OS No.7"5f99'._ aagxd "qtzash the urdar
passed by the Civil Judg_Wi:1g:~»

A1: jut”: :£’é{1:1.g§st..(§f the counsels the matter is

V’ ” ‘2-:21; 1131+ rum di§pds’a:.

:’r_1e’sVfij{c31;:1dtant’$ appkimuon filed under Section

of E*¢t;3i$;ATaii0w*6d by the ma} Court by sttrikzhg

” ” ‘: {3;9V$i’2’1i1 ;t11e..2z{i;ditiona1 WI’ifl;€I1 statement $3″ the petitioner

Qxggieved by the said order, the ciefeimiant has;

VT njfiicd-ihe present petititm.

o/A.»

Court in the case of BABULAL N.SI~iU’i$§§g;5§”V”-‘.,

JESHANKAR »N.SHUKLA reportad in %§1§;*rié’ ”

CALCUTTA 494.

6. On hearing both the “of.

considered View 313: the fifi
additional written statetziexgt “1’t*j€ctf’;’d for
the foilowing reasons: ” ‘ ‘ ” ‘

I} The prqvi;§_’qi’1s anumerates
the strike out or
amend be done when the
pieadings vscandaious, frivolous GI’

vcxatiou-3 or vifl:i_Ci1-is cioné: to prejuciice, embarrass or

éléiay fair of “£jf1’é’ suit or which is otherwise an

a”§:.s11’S.’:§- “V’p1’§r’,3cess of the Court. None 0f the

c0:1d’itio11$_’»’£:x$” .’sffip1;Iatc<i uxttdar Order 6 Rule 16 wouid

" " "'s't;énd;Lati:I'a§:ted i'I1 the §I'6S€I}'£ case. The only fizxciing of

Court is that the additionai written statement

fl\……,

requires to be struck off since the same is "

concerned to the decision of the matter in die13L1£e.' _

2) The reasoning adopted ” :7:

relying 0:1 the provisiorzs of Rifle 905$’ fie
made only when any 0Iv1e_'()f aenvumerated
under Order 6 Rule 16 erroneous’
The trial Court in allowing
the said eff the pleadings.

Further its “t}ie””defen&ants who have
been izne1ead.ed of the deceased

defendants ‘have .3;-. law te fiie the written

3 vS’f,$3.tt’:1i§1 t:i’I1i,;eN(3′{ZWit}Ei$téii’1€lii1g iihe fact that they step into:

defendant they are entitled in

_ 1aw’tQ:1Eak¢ defence that are admissible.

_ jFo£’v~,_.A:V’t.i”1e aforesaid reasons, the erder dated

A vide Annexure-A passed on I.A.No.XIV in

*€}..S:N’0.75/1999 by the leamezi Civii Judfge (Junior

W

Divisiorl} and JMFC, Th , is many set a.side;~._ ‘~. _ ~._

The trial com: is directed ta take 013 recor§fl:h5ej’J

additional WI’itt(3I1 statement filed bjs_~’»..»1:]i_14e

. herein and proceed to dispose ofi’ the sigit A

with Law.

Writ petition is disp0sé§_i”‘:xfT _

lsk