High Court Karnataka High Court

Teggihal Siddappa S/O Balappa vs Siddappa S/O Bheemaraya on 9 March, 2009

Karnataka High Court
Teggihal Siddappa S/O Balappa vs Siddappa S/O Bheemaraya on 9 March, 2009
Author: Ram Mohan Reddy


IN THE HIGH comrr or %

cmcurr BENCH A’: % k

DATED THIS THE 9m DAYQB’r»§AfiCH,:;’2§{ii§%L.@ k’%

THE HON’BLE MI§.JUSTI(§§)’v.E2A.R4 MORAN REDQY
WRIT PE’i’I’I’ION* V:%Ie.4()e;3J5%V;j’t2t:*afs (_<::)
BETWEEN:

TEGGIHAI; SII}E3_,APPA» ‘
S/O BA_I«.APP.& *=:;,,_ 1. ”
AGE 4,2 YE}KR:?’y _ _
R/O KLIRKIHALLIVV-v1’LLA{}§3:-,.. ‘ –
TQ: DEQi:>UR<,;~.

DIST: RAi»CHuR.’*–

” ..PETI’£”IONER
(BY}SRI.L.K.APPA mo 55 K.DIHiRA.} KUMAR, ADV.)

s:iD;jA:§P3;

S/U*§3_H£’.EMARAYA
AC;E_-3:2 YEARS
‘ .R’,’ O KURKiHALLi VILLAGE
“?«,<;g;~~ DEODURG

V 'A DIST: RAICJHUR.

“2′.’ S1VfI’.NINGAMMA,

w/0 HANUMATHA
AGE 30 YEARS
R/O KURKIHALLI VILLAGE
TQ: nsonuasmsr; RAECHUR.
..RESPONDEN’I’S

(BY ANITHA KULKARNL ADV. FOR R2; R1 SD) i
!W\

-2…

THIS WRIT PETITION IS FILED UNDER
AND 227 OF’ THE CONSTITUTION cg? INDIA HVRAYTEVNG 10 _ –.
QUASH THE ORDER D1′. 23.3.2oo7_PAssE:?D” ‘crux §–~z0*.?z EN ”

os NO.2{)O/2001 BY THE PR>L.;’cIVH.a_ gIUz:;:G3′ 4.{sfé;’DN)’;«
RAICHUR ATANNEXURE-I1). ” ”

THIS wan’ PETITION COMING?'(3*NlF’QRc~§5I%L.’EiEA£?INC% ‘

(B«–GROUP) THIS DAY, cou–R’I’=.c_’1MAi:>E’ THE
FOLLOWING: _ * j:

c
The 2110′ instituted by
the 1st to c:ross~–examine
PW–i counsel was angaged

in another ccjjiiz ._case: was called, whence the

PrI.Civi1’§h14clgcV (Sr.aDV;’;1),’: closed the evidence of

PW-;1j’ér1d rcccrdcd his crossmexamination as nil. The

under Section 151 CPO to recall the

and permit the petitioner to cross-

V ‘V exa$i2f1c§’V,f’.§3/s-I. In the aflidavit accompanying the

V’ V’ “‘..j’a{§piic&a.ticn, the petitioner set out in detail the facts and

as to why his learned counsel could not be

cfescnt on 7.12.2006 to cmssmexamine PW-1. The trial

court without recording masons or findings, by a cryptic

»%

,4-

gmlnds to recall the order (it. 7.

rightly canvassed by the ii, :

petitioner is cryptic and ar._bald =e_1?$ ~ it 2

absence of reasons, it butV”s£iid’ §tI1at the

petitioner is denied j’u;s’f.ice..’_VA . ~

3. In anti? allowed. The
order dt. O.S.2()0/2001 on
the f;}c'”c-i”: (Sr.Dn), Raichtlr, is
quasfie-ii.” V’ ‘petitioner is allowed. The

plaintiff ‘*i5SN*-1, shall tender himself for

v _cro$ s~–c3xan1inati€>r1*; **** ~ ‘

Sd/-,1
Judge