- DE}/ARA__}iA_LL1 VI'LLA,.C:E.
'TQ. "YAD(V}IRi';,I)IST: GULBARGA.
I" = v.'TR1S'.'w:§§'E1LED UNDER ARTICLES 226 AND 227 OF
"-».DATED.,V?}E.1o.2ooS PASSED ON I.A.No.I PASSED IN FDP
V~ICf"NVDI.1J~'2OO5 PASSED BY 'I'HI£ COURT OF THE CIVIL JUDGE
. {SR};DN.)ATYADG1R1AS PER ANNEXURED.
IN THE HIGH COURT OF KARNATAKA.
CIRCUIT BENCH AT GULBARGA.
DATED THIS THE 17TH DAY OF FEBRUARY,
BEFORE II
THE HONBLE MR. JUSTICEWVAJIT ;3;"G--I.}}IIIA:L'-- _ C C'
w.R Ro.5S55 OF 2007 " 7
BETWEEN:
BUGGAPPA
S/0 CHANDRAPPA DUGANQDR =
AGE: 33 YEARS, occ: AGRICIILTURE ; I, "
R/O DEVARAHA:,.LI«V11;;LA(:.E;: ' " if
TQ. YADG1R1..'1D1S';1":._Sm;EARGA..-- jj .
PETITION ER
AND :1"
SH1vA15PA°._ '
S /O SAIEANNA D«UC;vAN,o'0R'
AGE:30YEARS,V _ ' '~
OCC; 'AGR;cUi;TU'RE
RESPONDENT
'r151E-'CONSTITUTION, PRAYING TO SET ASIDE THE ORDER
O * peti'ti.ofi'er itsioeforeiithis Court.
'AVpp2£'1'ent:1y, I am of the ViCVV that granting of the
{Q
TEES PFZTITEON COMING ON FOR ORDERS THIS DAY.
THE COURT MADE THE FOLLOWING:
O R D E R
The respondent herein filed a suit for %
separate possession. The Trial Court.
and allotted 1/ 3*” share to the i
proceedings are initiated .in- /
division of the suit propert$I7′..i::r1 .accordance with the
preliminary proceedings, an
application A.D.L.R. and an
division of the
property decree. The said
applicationih’hasrabeen granted, as against which the
‘”2.’.V4fit”isf;nVo’t’iiced that the Court notice was issued to
the’««petivition:er. He is served, but unrepresented.
1.1 have perused the impugned order.
/,
Lo’)
application by the Civil Judge cannot. be fiiulted
inasmuch as even under Section 54 of the
C.P.C., a Court Commissioner can be ezppoifiigoci
division of the properties. No mo_rit.-,__Pet.i–tioii’:
iggg.: i