High Court Karnataka High Court

Sri Balaraju vs Sri. Channarayappa on 14 March, 2008

Karnataka High Court
Sri Balaraju vs Sri. Channarayappa on 14 March, 2008
Author: N.K.Patil
IN 1113 HIGH corner or mmmrmm, 

DATED nus THE 14" DAY or   

TI-IE Hon-am rm. .:u$:fr::;3 _. ':A¢:u?x.m~m%1,T}

czxvn. REVISION sPE'1fITIC'1*I 'N0.15-i§;f2§07'_T; 
nmnmmn   " I 1

5111 BAI.HBAJE'_ :   

ms-En ABOUT so    "

smcananr    
VISHnE¥aNHTI-H§.PURfi§'V.«iVILEi'%£EV PENCHAYATH
'JISHHAERIEIRPIEA, 1;1JNDANA~'HoBLI
nE:vn:mhaI;LI   . . . PETITIONER

 ''''  'A - . jg;t3f'§1j:sni' q---  'imrmmn, aw.)
_ SKI cmmagfirupa

  are m,:mmTAp9A
;}1A,r»3nn 
% ,Rm'1.'% nommvmm VILLAGE

  pass:
  TALTIK .. . nmsponnmrr

  :3: sm 1: n mmeopan FOR cm.)

'£'I'II5 CRP I5 FILED BB PER '1'H.l!i COURT ORDER

 "I:-moan 22.8.2001 IN WP:N0.'i'155.-'0? PERMITTING

THE PETITIONER. 'IO CONVERT WRIT PETITION INTO
CRP. U/3.115 OE CPC AGAINST THE ORDER DATED
2B.D3..2D0'? PASSED 0}! IA..ND.'i' IN DS.NO.434/2005
ON THE'. FILE OF THE ADDL..CIVIL JUDGE I{J'R.DN.]



mm m«mc., nnvnmu-nu.x.:, nxsuxssrme rm: m.uo.-r
FILED 'W0 '3 RULE 11 0. mm -:1 or ,c2g*_n/w
sr:c.41(h: or spmcxnc 331.131: ACT. "  

mzrs crvrn nnvxsxon 231-z'rIo1s*' _:"c¢rTc§:r'«'z'=¢+
ma nnnrssxon THIS nmr,  csb'1=Lr;  

mumum: Q
o,._!'a A'

The patitiqner   by the
order datod 2B§A3::20'D'9V:T'L  Ii; HNo.VII in
05 n¢.434/aoos by th. #g§i§§§a$1 Civil Judge
tuirx. ,3  :j':VI/fifiainted the instant

  Petition.

 ,.c:v..'a1n1sel appearing for: tho

zgfgz/'1:/»ar+zé2{«*/xaa<7'Vg;tAA%:i1a"»%' out set submitted that) the

9/

  Fsl=;fiE'i'dn petition may be diaposed of
futha ardar passed by this Court in
{fatter on 10.3.2008 in Civil Revision

Pa"u:V::l{1:ion no.:.a3x2oo-7 .



3. The uubmiaaion made by the Jgarned

czounaol appearing for the rg/M}0:9'fk4£"'}{/£aLIV.§§' ..éL§".;:étv1;fad

4/
above is placed on record.

Accordingly, the Ci;§fil:'... iPgé»VJ;i§i'i. !:$h   V

filed by the patitmnpr Etfiizda  in

view of the order pfisgdkk1zg%%c1i2:%5-W200? on
19.3.2007

. %% 3 A Z