¢"'l-K"vkVA!f"'I|1UJ"W Maw"; wwwwifg_,£.xI'-if mmnmmammfl raawm LUEJKE Ur KARNAIAKA flit.-SH €;OUR'F OF !{fi'LRNflL¥AKA Hfififi COURT Q? mmfimm ¥*§%G§-E C0333
{By Sri H.¢. Sivaramu, advocate for Respondent a
fia.4, sri.Gangadhas Sangalli, advacata for T’ V
aaspandant Na.7, Sri R.s.Ravi advocate far_w % u’
Respaadant No.9, Sri H.Hanumantnarayappa,.:
advncata jar Raspandents 5,6 and 8} ‘
This writ patitian is iiaaa-un¢srMAxti:laa”»
226 and 227 er the constitutign Qf inaia praying _
to quash the srders passed bn’gI;A.N¢,?.»aat§d *
34.81.2009 passed by tha,:1aarnad’~II Aflditianal’
Civil Judge, Junior ‘Divisi0fi;V VHy3o:e*».in
a.5.No.529£2B03 Vida Annaxura4n awd.chnsaquent1y
dismiss the impleading applicétien I.A;N9.? filed
by the Raspondent No.9;_ ‘” ‘*” “. “A”
This writ petition taming on £35 Ereliminary
Hearing in ‘B’ group this say, the ficurt made the
£o11ewin§:~ ,~,’a i ‘V -‘*7: ‘ V
?»{Vu-@R§fiR7 7’
Heérfi {fie couésel £§r thé petitioner.
2. Th§%V§éti£i¢n§f. is defendant No.? in
_yen§i§§”sait whi¢h’i§ said to havfi been filed by
‘7_r§$pphdafit5 1 and 2 in a representative capacity.
%hfinn§§ti£i§flé§; aggriavad by” tha fact that an
»’ ” im§ieadipg’_%p§lication was filed y resgendent
*?I§«§a,9 fiépéin which has beaa allawed witheut
Vx=.&f§#;§;ng an oyportunity’ as the petitianer, has
‘=, §ra§anted this patitian.
Z
usuvmrnn
wmugg_,u gu- mmumeunnn ruun uuum ur KAKNAIAKA HIGH COEMY OF KARNMFAKA HEGH mum’ 0? ¥€fiflN&Y%KA HEGH COME
highlight the contentions sought to be ragéad
against tha impleading appliaant.
with this obaervatimn, tge wri§. §eti£ian,
standfi disposed of.
rs ._ .w~-“=V