Karnataka High Court
Sri Sangaiah vs The City Civil Court on 9 April, 2008
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9*" DAY OF APRIL, 2003
BEFORE
THE HON'BLE MR. JUSTICE H.N. NAGAMOHAN FIIAS A "' K
\_=mITgI.+:1I1Iougg_._ §g1sgorgs"("s+I1E§g.' , I
BETWEEN :
Sri. SANGAIAH
u .r "I"AIE).|"I"l'_'.I"I'
SI-"O SI'LVARLr"JRr"\Ir'u'1 I'vu"\ 1 nr,-n.J..I'u I =
AGED ABOUT 28 YEARS,
('#0 Sri '
DODDA BASAVESHWARA TEIvIIfLE, T
KADAPATHI
DISTRICT BAGA_1.IP;A ,AI~.rNAI=I=A L. .»s..,I4IYA
= (:10 THE -IIEGESTRAR
CIIY cwm.--I:oI.IRT
A BABIGALORE 9
DISIIIIDI I'3AN"'AL"RE URIIAN. * - " -- W-"
1.9,"
THIS WRIT PETTITON IS FILED UNDER ARTICLES 226 AND
I , I ~22i7"LF '1'!-IE CQNS'I'I'I'U'1"IQN QF INDIA WITH A PRAYER T0
CALL FOR THE ENTIRE RECORDS RELATING TO SELECTION
ALTIJ 'ADD!'\l'kT'I"'|II'l'..'m"l"<! 'I''('\ 1111: Dr\c"I" nu A"I'"'I"'|:2xn\ERS, TIEIJE
(I11 I-ll-\J-I-I-V-I-I-V'lI.I4l.V&|J 1L1 .l.l.l.I.i'1\.J'|J-I Ell' 1'11 I-El-IIVJ-J
FIRST RESPONDENT AND ETC.
/’kc/V
K/
THIS WRIT PETITION COMING ON FOR ORDERS THIS
DAY, THE COURT MADE FOLLOWILIG;
nnnnyn
.IL.lLH.ll-ii
Despite granting sufficient time the oflice objeetion.3’Iea’e:e::1:§)t” .
complied. This is the third time the matter is cotrafiigug
for non-compliance of office objections. In the eerly ef the .. , , V-A
the case was called there was no and the 1!21e:te;V#1es”:g§essed
over. Again when the was palied f9r…the.gee9;1.d –in._t.he’§past
..;.n.e-h session is he re:.*tese:1€ati.sn;.LT1;.ev v.”‘:’it_'”m*ti€”-is is hereby