- 1 ..
W.P.NO.5004/2008
III THE HIGH COURT OF KARHATAKA AT BAHGALORE
mrmn TI-I13 was 28?! DAY or MARCH 2005
%IIEFORE
TI-IE I-I0!l'8!.8 uluuancm H.a.aAunsi{ E k
WRIT PETITION N0.50O4l2g)O8"fGM'§Cl'_¢§:_:V
BETWEEN:
1 RAMACHANDRA
s/o HANAMAPPA SARAWAD
AGED ABOUT 61 YEARS
occ: AGRICULTURE' 5 E V
R/0 CHANNEL/1'Q: MUDHOI. 1 E
DIST BAGALKOT < ¥_'_E'i'I']'IONER
(BY SR} PRAnEop4zé:A1<?dLI<z$i§E{i;_;§§D\3,§«~.T_:.._'V V" "
1 STATE :0!-"
REPRESENTED BY. DEPE3i'I'Y COMMISSIONER
BAGALKO.'l"' _
. _:2 Esszéram ENGINEER
A E "'M1Nt)R:'ER1mT1oN DEPARTMENT
'~M'U1V3_1+IoL,_ _ RESPONDENTS
:’iA:.z2ri{‘P;i-:’r1’r1oN FILED UNDER ARTICLES 226 &
227 0.3 TEE Cg0l*¥iS1’I’I’IJ’I’ION OF mum PRAYING To QUASH
zmwgnan ORDER m’. 13.3.2008 PASSED BY THE
034*’ PRL. CIVIL JUDGE (JRDN) AT MUDHOL on
_ f i;A,EQ.:i; FILED we 1 RULE 10(2) OF THE CIVIL PROCEDURE
_jt:oL§E1N 05 360/07 VIDE ANX-E AND
THIS PE’I’I’I’ION COMING ON FOR PRELIMINARY
“HEARING THIS BAY. THE COURT MADE THE FOLLOWING:
W.P.NO.50G4I2008
ORQER
This writ petition by the plaintiff is A’
against an interlocutony ondm 1 T
(Annexure-E) passed by the trial flag’: X: ‘
the Additional Civil Judge (Jr;i_.311.)«,V”
the applimtjon-I.A.IiI filed by
under Order 1 Rule 1{}{é)”?:/’viii of CPC
by pmmitting Irma. No.2
in the Suit .4
2. I appearing for
the =”fl.1C impugned Order at
A1mcxu,.v_c—E. ‘ in support of the writ
onavjiitvlgncnt of this Court in swan
6? ea. BABAPPA aammu (199132) mu-.
‘ examined the matter in the light of the
laid down by the Hon’b1c Suprem Court in
pm mu vs. mm cnumarux mnaoos so
3044) relating to exercise of jurisdiction undw Articles
W
W.P.NO.R)O4/2008
226 & 227 of the Constitution of india peI’taj11’mgj”‘to
interlocutory orders passed by Courts A.
the High Court.
4. In my opinion, the ixnptxgnedo
suffer from any error of
on the face of the to
the extraordinary under
Articles 225 & zzzéor
Pefifion. ” _
…. ” Sfi