Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 13, Cited by 0]

Karnataka High Court

Spunklane Media Private Limited vs Nivedita Singh on 11 February, 2025

Author: H.T. Narendra Prasad

Bench: H.T. Narendra Prasad

                         1



IN THE HIGH COURT OF KARNATAKA AT BENGALURU

     DATED THIS THE 11TH DAY OF FEBRUARY 2025

                      BEFORE

THE HON'BLE MR. JUSTICE H. T. NARENDRA PRASAD

         WP No.32299 OF 2024 (GM -CPC)

BETWEEN

SPUNKLANE MEDIA PRIVATE LIMITED
COMPANY INCORPORATED UNDER
COMPANIES ACT 2013
NO.6, SBI ROAD (MADRAS BANK ROAD)
BENGALURU-560 001
THROUGH ITS AUTHORISED
REPRESENTATIVE MS. DHANYA RAJENDRAN

                                      ...PETITIONER
(BY SRI.PRADEEP NAYAK, SRI.SANKEERTH VITTAL .,
SRI SAIDEEP JAISHANKAR AND SMT. DHARSHINI S.,
ADVOCATES)

AND

1.   NIVEDITA SINGH
     W/O MR. NITISH KUMAR
     AGED ABOUT 29 YEARS
     RESIDING AT NO 24/19
     KRITHIKA RESIDENCY, 3RD CROSS
     YAMALUR, BENGALURU-560 037.

2.   NITISH KUMAR
     S/O OF BIRENDAR SINGH
     AGED ABOUT 31 YEARS
     RESIDING AT No. 202
                         2



  2nd FLOOR, KRUTHIKA
  RESIDENCY, 3RD CROSS
  YAMALUR, BENGALURU-560 037.


3. STATE NEWS
   AN ONLINE NEWS MEDIA
   PORTAL, BENGALURU, KARNATAKA
   REPRESENTED BY ITS MANAGING
   EDITOR.

4. THE PRINTRS (MYSORE) PRIVATE LTD
   75, M.G. ROAD, POST BOX NO.5331
   BENGALURU-560 001
   REPRESENTED BY ITS MANAGING
   EDITOR.

5. ASSOCIATED BROADCASTING COMPANY
    PRIVATE LIMITED
   1ST FLOOR,8-2-337/G & GI ROAD
   NO.3,BANJARA HILLS,HYDERABAD
   TELANGANA-500034
   ALSO AT: 13/1, RHENIUS STREET
   RICHMOND TOWN, BANGALORE-560025
   REPRESENTED BY ITS CEO.

6. HINDUSTAN MEDIA VENTURES LIMITED
   HINDUSTAN TIMES HOUSE, 2ND FLOOR
   18-20, KASTURBA GANDHI MARG
   NEW DELHI-110001
   REPRESENTED BY ITS EDITORIAL DIRECTOR


7. EXPRESS NETWORK PRIVATE LIMITED(ENPL)
   EXPRESS GARDENS, NO.29, SECOND MAIN ROAD
   AMBATTUR INDUSTRIAL ESTATE
   CHENNAI-600058.
   REPRESENTED BY ITS MANAGING DIRECTOR.

8. ANI MEDIA PRIVATE LIMITED
   ANI BUILDING, PLOT NO.15
                          3



   SECTOR 9, RK PURAM
   NEW DELHI-110022
   REPRESENTED BY ITS CEO.

9. THE HINDU GROUP
   KASTURI BUILDINGS, 859 & 860
   ANNA SALAI, CHENNAI-600002
   REPRESENTED BY ITS
   MANAGING DIRECTOR.

10. BENNET, COLEMAN & CO. LTD
    TIMES OF INDIA BUILDING
    DR. D N ROAD, MUMBAI-400001
    RERESENTED BY ITS
    MANAGING DIRECTOR.

11. ABP PRIVATE LIMITED
    NO. 6, PRAFULLA SARKAR STREET
    CHOWRINGHEE NORTH, BOW
    BARRACKS, KOLKATA-700001
    REPRESENTED BY ITS
    MANAGING DIRECTOR

12. INDIA DOTCOM DIGITAL PRIVATE LIMITED
    14TH FLOOR, 'A' WING MARATHON
    FUTUREX, N M JOSHI MARG, LOWER PAREL
    MUMBAI-400013
    REPRESENTED BY ITS
    MANAGING DIRECTOR

13. NETWORK 18 MEDIA & INVESTMENTS LIMITED
    SELENIUM BUILDING, TOWER-B
    POLT NO.31 & 32
    FINANCIAL DISTRICT, GACHIBOWLI
    NANAKRAMGUDA, HYDERABAD-500032
    REPRESENTED BY ITS
    MANAGING DIRECTOR

14. TV 18 BROADCAST LIMITED
     SELENIUM BUILDING TOWER-B
    PLOT NO.31 & 32, FINANCIAL DISTRICT
                         4



   GACHIBOWLI, NANAKRAMGUDA
   HYDERABAD-500032
   REPRESENTED BY ITS
   MANAGING DIRECTOR.

15. ASIANET NEWS NETWORK
    PRIVATE LIMITED, BENSHE TOWER
    HOUSING BOARD JUNCTION
    TRIVANDRUM -695001
    REPRESENTED BY ITS CEO

16. VRL MEDIA PRIVATE LIMITED
    NO.24, 3RD FLOOR, SRI SAIRAM
    TOWERS, 5TH MAIN ROAD
    CHAMRAJPET, BENGALURU-560 018.
    REPRESENTED BY ITS MANAGING DIRECTOR.

17. BUSINESS STANDARD PRIVATE LIMITED
    NEHRU HOUSE, NO.4,
    BAHADUR SHAH ZAFAR MARG
    NEW DELHI-11 0002
    RERESENTED BY ITS MANAGING EDITOR.

18. QUINT DIGITAL MEDIA LIMITED
    NO.403, PRABHAT KIRAN
    17 RAJENDRA PLACE, NEW DELHI
    REPRESENTED BY ITS MANAGING EDITOR

19. WRITEMEN MEDIA PRIVATE LIMITED
    4TH FLOOR, TTMC, BMTC BUILDING
    YESHWANTPUR, BENGALURU-560 022.
    REPRESENTED BY ITS CHAIRMAN

20. SUN TV NETWORK LIMITED
    MURASOLI MARAN TOWERS 73
    MRC NAGAR MAIN ROAD
    MRC NAGAR CHENNAI-600028
    REPRESENTED BY ITS MANAGING DIRECTOR
                          5



21. KASTHURI MEDIAS PVT. LTD.
    NO.12/12, KASTURBA ROAD
    BANGALORE-560001
    REPRESENTED BY ITS MANAGING DIRECTOR

22. BTV KANNADA PRIVATE LIMITED
    NO.32/1-2, CRESCENT TOWER
    CRESCENT ROAD, HIGH GROUNDS
    BANGALORE-560 001
    REPRESEBTED BY ITS MANAGING
    EDITOR.

23. DECCAN CHRONICLE HOLDINGS LIMITED
    NO.36, SAROJINI DEVI ROAD
    SECUNDERABAD-500 003
    REPRESENTED BY ITS CEO

24. DILIGENT MEDIA CORPORATION LTD
    14TH FLOOR, 'A' WING
    MARATHON FUTUREX
    N M JOSHI MARG, LOWER PAREL
    MUMBAI-400013
    REPRESENTED BY ITS CEO.

25. INDIAN EXPRESS PRIVATE LIMITED
    7TH FLOOR MAFATLAL CENTRE
    RAMNATH GOENKA MARG
    NARIMAN POINT, MUMBAI-400021
    REPRESENTED BY ITS MANAGING DIRECTOR
    R3 TO R25 COMPANIES ARE INCORPORATED
    UNDER THE COMPANIES ACT.

                                     ...RESPONDENTS

(BY SRI. MANU P KULAKARNI, SRI ABHILASH V., AND SRI MAJOJ J.RAIKAR, ADVOCATES FOR MISS SANJANTHI SAJAN POOVAYYA, ADVOCATE FOR R1 & R2: NOTICE TO R3 TO R25 IS DISPENSED WITH V/O DATED: 08.01.2025 ) 6 THIS WRIT PETITION IS FILED UNDER ARTICLE 227 OF THE CONSTITUTION OF INDIA PRAYING TO SET ASIDE THE IMPUGNED ORDER DATED: 20.07.2024 AT ANNEXURE-A PASSED BY THE LEARNED XLI ADDITIONAL DISTRICT AND SESSIONS JUDGE, BENGALURU URBAN DIRSTRICT BENGALURU ( CCH-42) DIRECTING THAT I.A. NO.1/2024 FILED BY THE RESONDENT NO.2 UNDER ORDER 1 RULE 10 (2) OF THE CODE OF CIVIL PROCEDURE, 1908 IS TO BE HEARD BEFORE I.A. NO.3/2023 FILED BY THE PETITIONER HEREIN UNDER ORDER VII RULE 11 OF THE CPC AND ETC.

THIS WP HAVING BEEN HEARD AND RESERVED FOR ORDERS ON 03.02.2025, COMING ON FOR PRONOUNCEMENT, THIS DAY, THE COURT, MADE THE FOLLOWING:

CORAM: HON'BLE MR JUSTICE H.T. NARENDRA PRASAD CAV ORDER This writ petition is filed by the defendant No.2 under Article 227 of the Constitution of India, seeking the following reliefs:
(i) Set aside the impugned order dated 20th July 2024 at Annexure 'A' passed by the learned XLI Additional District and Sessions Judge, Bengaluru Urban District, Bengaluru (CCH-
42) directing that IA No.1/2024 filed by the respondent No.2 under Order 1 Rule 10(2) of the Code of Civil Procedure, 1908 is to be heard before IA No.3/2023 filed by the 7 petitioner herein under Order VII Rule 11 of the CPC;
(ii) Set aside the impugned order dated 13th September 2024 at Annexure 'B' passed by the learned XLI Additional District and Sessions Judge, Bengaluru Urban District, Bengaluru (CCH-42), on IA No.1/2024 in O.S.No.3686/29023 and consequently reject IA No.1/2024 filed by the respondents in O.S. No.3686/2023."

2. The plaintiff filed a suit for grant of a decree of permanent injunction against the defendants, restraining their servants, agents, attorneys, successors, executors, assignees or any other person acting under or through the defendants from communicating, exhibiting, publishing, distributing, circulating, providing access to or sharing in any manner whatsoever any information, communication, material in relation to ongoing investigation in FIR No.141/2023 registered by Marathahalli police station. Along with the plaint, plaintiff filed IA Nos. 1/2023 and 8 2/2023 under Order 39 Rules 1 and 2. By order dated 17.06.2023, ex-parte injunction order has been granted. After service of summons, petitioner/ defendant No.2 appeared through counsel and filed the written statement and also filed IA No.3/2023 under Order 7 Rule 11(a) and 11(d) of CPC seeking rejection of the plaint. Pending consideration of IA No.3/2023, the proposed plaintiff filed IA No.1/2024 under Order 1 Rule 10(2) of CPC seeking to implead himself as plaintiff No.2. The trial court, after hearing the parties, allowed IA No.1/2024 filed by the proposed plaintiff, by order dated 13.09.2024. Being aggrieved by the same, the defendant No.2 is before this Court.

3. Learned counsel for the petitioner/defendant No.2 raised the following contentions:

(i) Firstly, the plaintiff has filed a suit with no cause of action. Therefore, the suit itself is not 9 maintainable. Hence, the petitioner/defendant No.2 filed an application under Order 7 Rule 11 for rejection of the plaint on the ground that the plaint does not disclose a cause of action. Thereafter, the proposed plaintiff filed IA No.1/2024 for impleadment to cure the defects in the plaint.
(ii) Secondly, a plaintiff on record who does not have a cause of action cannot be given a good cause of action by the subsequent addition of a plaintiff who has a good cause of action. In support of his contentions, he relied on the following judgments:
(i) Subbaiyar vs. Kristnaiyar in Second Appeal No.195 of 1878 (08 April 1878), High Court of Madras.
(ii) Jamnadas Gordhandas vs. Damodardas Chunilal, 1926 SCC Online Bom 172.
(iii) Sayad Abdul Hak Sardar Diler Jung Bahadur vs. Gulam Jilani and others (12.08.1895 - BOMHC): Manu/MH/0237/1895.
10
(iv) Bhanu Tukaram Shet and Ors. Vs. Kashinath Pandshet and others (12.06.1895 - BOMHC): Manu/MH/0077/1895.
(v) Ram Das Sahu & others vs. Chhota Lal Mander & others (1927) SCC Online Pat
162.

(iii) Thirdly, to allow the application under Order 1 Rule 10(1), there should have been a bonafide mistake in the existing plaintiff filing the suit in the first place. In fact, in the plaint, they have pleaded that of defamatory against the husband of the plaintiff. In the application for impleading they have not made out any grounds that the suit has been filed by the plaintiff with a bonafide mistake. Unless the plaintiff proves that there is a bonafide mistake in not including the proposed plaintiff as plaintiff at the time of filing the suit, the IA filed under Order 1 Rule 10 cannot be allowed. In support of his contention, he relied on the judgment of the Apex Court in the case of GANENDRA NATH RAY CHOUDHURY vs. SURTA 11 KANT RAY CHOUDHURY 1912 SCC Online Cal

101.

(iv) Fourthly, the wife cannot file a defamation suit on behalf of her husband. The action for defamation is maintainable only by the person who is defamed and not by his friends, relatives or family members. Therefore, the trial court erred in allowing the application filed by the proposed respondent. In support of his contentions, he relied on the following judgments:

(i) Harsh Mendiratta vs. Maharaj Singh & Ors.
(2002 (61) DRJ 123
(ii) Brahmanna vs. Ramakrishnama & Ors.
(iii) Leena Doley vs. State of Assam & Ors. (2014) 4 GAU LR 665
(iv) RBEF (Ritnand Balved Education Foundation) vs. Alok Kumar, 2006 SCC Online Del. 703.

Hence, he sought to allow the petition. 12

4. Learned counsel appearing for the respondent Nos. 1 and 2/plaintiffs raised the following contentions:

(i) Firstly, the averment in the plaint is that the defendants have defamed the first plaintiff's husband.

Since the proposed plaintiff was in jail at the time of filing the suit, the plaintiff, who is the wife of the proposed plaintiff, has filed the suit. Since defamatory articles published by the defendants have affected every member of the plaintiff's family, in view of the non-availability of the proposed plaintiff at that time, the plaintiff filed the suit.

(ii) Secondly, the plaintiff who is the wife of the proposed plaintiff, was under the impression that the defamatory articles published by the defendants against the proposed plaintiff affects each and every members of the family individually. With that bonafide intention, she filed the suit. Therefore, non-inclusion 13 of the proposed plaintiff at the time of filing the suit is a bonafide mistake. Under Order 1 Rule 10 of CPC court can permit to implead proposed plaintiff as a party to the suit. By impleading the proposed plaintiff as a party, it will not cause any prejudice to the defendants.

(iii) Thirdly, even if the suit has been instituted in the name of the person who had no competence to file a suit, the court can set right the matter by ordering addition or substitution of the proper plaintiff for ensuring due dispensation of justice. By impleading the proposed plaintiff, it will not change the cause of action or will not take away the jurisdiction of the court. Considering all these aspects, the court has rightly allowed the application. In support of his contentions, he relied on the judgment of the Apex Court in the case of BAL NIKETAN NURSERY 14 SCHOOL vs. KESARI PRASAD reported in (1987) 3 SCC 587.

(iv) Fourthly, the court can permit the parties to implead or substitute the plaintiff and also permitted to amend the parties to avoid rejection of the plaint on that ground, by which, the time of the court can be saved. In support of his contention, he relied on the judgments of this Court in W.P.No.8843/2023 disposed of on 22.08.2023 and RFA No.610/2019 disposed of on 28.05.2019. Hence, he sought for dismissal of the writ petition.

5. Heard the learned counsel for the parties and perused the writ papers.

6. The plaintiff filed a suit for permanent injunction. In the plaint, the specific contention of the plaintiff is that the defendants are publishing defamatory articles against the proposed plaintiff. Since the petitioner is the wife of the proposed 15 plaintiff, the defamatory articles will affect each and every member of the family, she filed the suit. Even though the proposed plaintiff is a necessary party in the suit, since immediately he was not available, the plaintiff alone has filed the suit. Since the proposed plaintiff is a necessary party to the suit, therefore, he filed an application under Order 1 Rule 10(2) of CPC for impleading himself as the second plaintiff. Under Order 1 Rule 10 of CPC, where the suit has been instituted in the name of a wrong person as a plaintiff, at any stage of the suit, if it is satisfied that the suit has been instituted through a bonafide mistake and it is necessary for determination of the real matter in the dispute, the court can permit to implead the necessary parties in order to enable the court to effectively and completely adjudicate upon all the questions involved in the suit.

16

7. In this case, even though defamatory article is published by the defendants against the proposed plaintiff, at the time of filing the suit the proposed plaintiff was in judicial custody. Since the plaintiff is the wife of the proposed plaintiff, it will affect her and her family members, she filed the suit with bonafide intention that she can maintain the suit. After realizing that the proposed plaintiff was a necessary party to the suit, he filed an application for impleading. Therefore, it is very clear that the mistake made by the plaintiff by not impleading the proposed plaintiff at the time of filing the suit was not deliberate or intentional. It is a bonafide mistake.

"Where a mistake is not made deliberately and where it is honestly made, the mistake is bonafide."

8. Learned counsel for the petitioner argued that Order 1 Rule 10 is not intended to hold a person who has no cause of action to institute a suit. The above 17 submissions of the learned counsel for the petitioner appears to be very attractive. But the same cannot be accepted in view of the principles enumerated by the Apex Court in the case of BAL NIKETAN NURSERY SCHOOL (supra). The relevant paragraphs are extracted below:

"13. The last and final ground which needs setting out in some detail is that even if a rigid view is taken and it is to be held that the suits have not been instituted in the name of the proper person viz. the Society, the High Court should have seen that Order 1 Rule 10 has been expressly provided in the Civil Procedure Code to meet with such situations so that the rendering of justice is not hampered. The rule provides that if a suit has been instituted in the name of a wrong person as plaintiff or if there is a doubt as to whether the suit has been instituted in the name of the right plaintiff the court may, at any stage of the suit, if it is satisfied that the suit has been instituted due to a bona fide mistake and that is necessary for the determination of the real matter in 18 dispute so to do, order any other person to be substituted or added as plaintiff upon such terms as the court thinks just. The scope and effect of Order 1 Rule 10 has been considered in numerous cases and there is a plethora of decisions laying down the ratio that if the court is satisfied that a bona fide mistake has occurred in the filing of the suit in the name of the wrong person then the court should set right matters in exercise of its powers under Order 1 Rule 10 and promote the cause of justice. The courts have gone so far as to hold that even if the suit had been instituted in the name of a person who had no competence to file the suit, the courts should set right matters by ordering the addition or substitution of the proper plaintiff for ensuring the due dispensation of justice. We may only refer to a few decisions in this behalf.
14. In Hughes v. Pump House Hotel Co. Ltd. (No. 2) (1902) 2 KB 485, a dispute was raised regarding the competence of the plaintiff to file a suit because doubts were cast as to whether the plaintiff had made an absolute assignment of his claim against the defendants, or only an 19 assignment by way of charge. Thereupon an application was made under Order 16 Rule 2 (corresponding to Order 1 Rule 10 CPC) for substitution of another person as plaintiff. The application was allowed and that was upheld by the Court of Appeal and it was pointed out that the fact that the original plaintiff had no cause of action would not take away the jurisdiction of the court to order the substitution of another person as plaintiff.
15. In Krishna Boi v. Collector and Government Agent, Tanjore ILR 30 Mad 419, when it was found that a suit for ejectment of a defendant had been brought by the Collector and Government Agent due to a bona fide mistake instead of the beneficiaries of the estate, the court allowed an application for substitution of the correct plaintiff and it was further held that the fact that the Collector had no right to institute the suit would not stand in the way of the court ordering the substitution of the correct plaintiff.
16. In Sitla Bux Singh v. Mahabir Parsad AIR 1936 Oudh 275: 1963 OWN 414: 1936 OLR 237: 62 IC 229, it was held that where a 20 person prohibited from dealing in actionable claim under Section 136, Transfer of Property Act obtained an assignment of a bond through a bona fide mistake and instituted a suit on the basis of the same, the provisions of Order 1 Rule 10 would apply and the assignor can be substituted in place of the assignee as plaintiff and allowed to continue the suit.
17. In Dinanath Kumar v. Nishi Kanta Kumar AIR 1952 Cal 102, the court allowed an application under Order 1 Rule 10 CPC and permitted a person who claimed that he was the real owner of the property and the original plaintiff was only a benamidar to be added as plaintiff in order to avoid multiplicity of proceedings and that he was a necessary party to the proceedings.
18. In Laxmikumar Srinivas Das v. Krishnaram Baldev Bank, Lashkar AIR 1954 MB 156, it was held that the words "where a suit has been instituted in the name of the wrong person as plaintiff" must be construed to include those suits which are instituted by persons who had no right to do so and that the fact that the person instituting the suit had no 21 cause of action would not take away the court's jurisdiction to order substitution of another as plaintiff.
19. In Karri Somalu v. Thimmalapalli Venkataswamy (1963) 2 AWR 138, it was held that the expression "wrong person" in Order 1 Rule 10 cannot be confined merely to a person wrongly described but would also extend to include a person whose name ought not to have figured as plaintiff for want of right to file the suit and that the object of the rule is to save suits instituted honestly although in the name of the wrong person as plaintiff and to ensure that honest plaintiffs do not suffer.
20. In Udit Narain Singh Malpaharia v. Additional Member, Board of Revenue, Bihar AIR 1963 SC 786: 1963 BLJR 512, it was held that in proceedings for a writ of certiorari it is not only the Tribunal or Authority whose order is sought to be quashed but also the parties in whose favour the said order is issued who are necessary parties and that it is in the discretion of the court to add or impaled proper parties for completely settling all the questions that may be involved in the controversy either suo 22 motu or on the application of a party to the writ or on application filed at the instance of such proper party.
21. In Murari Mohan Deb v. Secretary to Government of India (1985) 3 SCC 120: 1985 SCC (L&S) 588 the dismissal of a petition under Article 226 of the Constitution by the Judicial Commissioner was challenged by the appellant therein. The Judicial Commissioner found that the appellant who was a forester in the employment of Tripura Government had been wrongly removed from service by an order of compulsory retirement but nevertheless refused to grant relief to the appellant because he had failed to implead the Government of India which was a necessary party to the proceedings. This Court disapproved the dismissal of the writ petition on the technical ground and observed as follows: [SCC p. 124, SCC (L&S) pp. 891-92, para 10] 'Respondent 1 is shown to be the Secretary to the Government of India, Ministry of Home Affairs. If there was technical error in the draftsmanship of the petition by a lawyer, a Forester a Class IV low grade servant should not have been made to suffer. An oral 23 request to correct the description of the first respondent would have satisfied the procedural requirement. By raising and accepting such a contention, after a lapse of six years, the law is brought into ridicule. The court could have conveniently read the cause title as Government of India which means Union of India through the Secretary, Ministry of Home Affairs instead of the description set out in the writ petition and this very petition would be competent by any standard. The contention is all the more objectionable for the additional reason that the appointing authority of the appellant, the Chief Commissioner of the Government of Tripura as well as the Chief Forest Officer who passed the impugned order were impleaded and they represented the administration of Tripura Government as well as the concerned officers. Therefore, not only the petition as drawn up was competent but no bone of contention could be taken about its incompetence.' "

9. From the above judgment, it is very clear that, even the suit instituted by a person who has no manner or right to do so, in that he has no cause of action, could not take away court's jurisdiction to order substitution of the right person as the plaintiff, 24 provided, the court, after considering the evidence or mistake on the records, was satisfied that the suit was instituted in the name of a wrong person as the plaintiff through a bonafide mistake and that the impleadment was necessary for the determination of real issue in the dispute.

10. The trial court, after considering the materials available on record has exercised the discretionary power under Order 1 Rule 10 of CPC and allowed the application. The judgments referred to by the learned counsel for the petitioner are related to the High Courts. Even though the suit filed by the plaintiff without cause of action is a defect, which cannot be cured by allowing the right person as a co- plaintiff, but the Apex Court in the aforesaid judgment has held that even though person who had no competence to file a suit, if it is proved that there is a 25 bonafide mistake, proper person can be substituted or impleaded.

11. In view of the discussions made above and considering the Apex Court judgment in the case of BAL NIKETAN NURSERY SCHOOL (supra), I am of the opinion that, there is no error or illegality in the order passed by the trial court.

12. Accordingly, writ petition is dismissed.

Sd/-

(H. T. NARENDRA PRASAD) JUDGE Cm/-