IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 13"' DAY OF DECEMBER, 2OII.Ifi,_ BEFORE THE HON'BLE MR. JUSTICE A.N.I/ENUGQP.A,i;[1Iw.G(§.WDAI" WRIT PETITION NO.34822:/2OIO BETWEEN: 1 THE KARNATAKA CO--OPER}5;TIVE HAND-LLOOVM I , WEAVERS FEDERATION LIM.ITED_ " REPRESENTED BY ITS MA«NAINC._DIRE,CTOR SR1 K P CHANNEGOwD.A 1, ; .. NEKAR BHAVAN No.49, = MODEL HOUSE STREET.j:EASAvANG_UD'I;;" BANGALQF<'E:S~500é34 ' 2 THE SA'LES.,r§éIA:§I,.AGER.._T _ KAvERILA_N;D LOOM, ._ ' I v_.v.--R_OAD * I ...PETITIONERS (BY SRI C.N;.I§ESI-IAYAVMIJRTHY, FOR M/S. KLK LAW ASSOCIATES, "ADvS..3* ' CSRI,D'.\_/Ru:SNABE"NDRA KUMAR S,/_o~ '.LAT'E .N_;v.D HARANAR PA AGE D ABOIIEEO YEARS R/AT"--.NOg1 126', 15"" CROSS, ASHONNAIISAR, I ' " " -- .. V "MAN DYA" CITY. _"(SY».S.RI D.R.SUNDARESHA, ADV.) .. RESPONDENT
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
“AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
Ix.)
QUASH THE ORDER OF THE LEARNED PRINCIPAL CEVIL JUDGE
(JR.Di\l.) MANDYA ON I.A. IN O.S.l\iO.545/2009 DATED
23.9.2010 AT ANNEXURE–E AND ALLOW THE I.A. UNDER ORDER
26, RULE 9, READ WITH SECTION 151 OF THE CODE_rOE”CIV.IL
PROCEDURE FILED BY THE PETITIONERS.
THIS PETITION COMING ON FOR PRELIMINARY.iiEEA-aiixifif
IN *5′ GROUP THIS DAY, THE COURT MADE THE~rO.LLOWzNGA:-
.9..B..Q..|.5_R
Respondent has fiiedi03.5.545/2009i”V:’a§;§i.n,stthe
petitioners to pass a decree of_vf_eje:ctnj_ent.”i’nTréjgpefct of the
plaint scheduie premises}n’d’é-ifoij’cho’i’ss’eij>uential reliefs. By
filing written state-ment,-ithie::’pet-itioners contested the
suit. Trial iease agreement
between measurement of the
premises The evidence has been
recorciedAin:_ttiev’sVuit:”..VA’ _
2″. After “cQrnpietion of the trial, an application was
:filrr3ClA”seei<AiiTg"appointment of Commissioner to measure the
A'sui't'_pre'rni's.es su bmit report.
;:'~i._"L;:earned counsel for the petitioners was directed to
"Linsi:r'u«Act the petitioners to measure the plinth area of the
suéit premises and state the actual measurement of the
\)
I/-'
, x
premises. Matter was passed over to ascertain the
measurement. Learned counsel is not in a p0sVitr§.on._Vto
obtain instructions from the petitioners and sta_t;e"th'e _
piinth area of the premises. The petiti_o~ne.r.:fj}<no~i2§:s.Athe
exact area in its occupation.
4. In view of’ the avaiia_V:tv5’i%.ity of” e_vid_envc:e”‘:._ori”‘record ” V
which the Triai Court can appireciategtheriei”is._,no..’§need for
appointment of the “”C’ornrh_i_sfsion.e’rf_ _conduct locai
inspection. The” Trial:'”Cour:t passing the
impugned o.rd’er_. ” i’
petition is devoid of merit and
shail stand
_; ‘No,costs;” .. V’ ‘i
….. Sdf”
JUDGE