IN' THE mm: COURT 01:' KARNATAKA-.'4.' "
cxncxrrr annex AT }:mARwAD r. V "
DATED Tms THE 26"' DAY,Q.F_ ':\e;.a.:§éif1';.:T.?;§s'C§'9 4
BEFGRE "g ' iv & " 'V .
THE HOIWBLE MR. Jxxsriéggis-.351. IE3 VA
WRIT PETITIOQ Ho. 3%:;;'§3¢5.(}1i--33§)o'13f' qéhiacghy
BEZ"i'WEEN: V 'V
4:1. KRISH NAIA¥~£,.S/ 9. 1.2 #2:. 'pJARASIM.HAPPA
AGED ABGUT t_§8vYE-ARS; _,
R/O. KOPPA{3fi:.L B;:3AD., i3ELLAR§' '
PETITIQNER
(BY SR1, R. M, §{3}§'gKAI?Nl., AI3VQ'::AT:E)
AND:
N. F'. sATH'?%ANAR@iYfi;§:A-§«é'rg§A'
N, R _SATF£"{P;?«IZ\e§fa, 9:; 0-; N. 1:: c::;~rc>U1:>A1~:.>V
Agar: A5 ea. fggaas.
* «gig; '€:£i_gU13ARY {:e:;>:*»~1Pi3Um3
V" 2%. _Cf3C3SS, G-'A,NCHH\EAGARA, BELLARY
!:44 F{ES:P€f}§'~¥ BENT
'P§'FETEON ES FILED UNDER ARTECLES 226 AND
=22? mflma CGNSTITUTEON 0? 1mm PRAYENG TO QUASH
.%:*:=:E..4iMPUGN§:n QRDER AT' ANNEXURE--E PASSES 33* THE:
1. '--:9;g'.:_., {j:m;_, JUDGE (SR. EN) AT ANNE PASSED BY THE PRL.
cggvlmumag (SR. DN) AND my: AT 8E:LLARY on :5; 910313 13:
510.323/93 ET. 1839,2003,
THES PE'1'§T'EON CGMKNG ON FQR PRELIM;N&RY
' HEARIN{} THES SAY, THE COURT MADE THE FGLLOWING:
@Q==='"'~"'
53
ORDER
This Writ petition is filed to quash ._ ::i:T~=b1vt’éq”
18¢0E”~}.20i;)8 in as 920.323; 200.3 pa§sse§i ‘b_s; ‘L§;e”i’1éri;:c:p§ii’
Judge (Sr. D11) and {ZJM ai B€_3}ary ‘a}i70wing !I–;1;r’€;: Né.
unéer Ofdfiii’ 6 Rule 17 CPS.
2′. Petitienar is «_ : a,;1fii_1._ mspfiifléfii is fix:
dezfesndant N0. 2?’ bfifflifi ibis gréer, for
convenience the ;”2a;’ii€s Cars. 3″;u siatus befsre {ha
T1113}. cmgrt, “‘
3.? *:=h.e”§%;ain§i:’:5jV:az§::-.§<gait. in .s.No,323/2:39;; agginsi
the éi€?ff?I1€i3I;i «Qihers far pariitisn amfi separate
“§30SS”;*:§Si£i¥i} Sf’ 111:1 {ha piaini schedifltt pmpértyz
°A}}€i’¢;:id3:$L’£.,¢Vi.’4%éQ?T_ his writien statement, inter aiia cppgging
thié’g’§é§mv_Qf §f1é:p3ain.tifiZ Thereafier, defenéazit N93? fileé LA
13 :i2;1%5€¥i£r mifler VE rule 3.? CFC is ameflii {£13 wzéiian
‘ §s*.?’Ti;:§§:éL£3:>;:n’: by W3}; sf iacaxporafiag gara 2{){a.} to 23(3)’ Thg
fiiaé ebjectiazis ceppasizgg the apylicaiiezz E955; $3.13?
V.”E’:}§e ‘?ria1 C€}’€}I”i after hfiaring argumefifs an Eagih the Siésé parfiigg
aiiawfid the aimemimaizt appfiécaiimz ga_%_§z}w’i:2g {he {i{*:§€I:é.3§1i
fiwkm
No.7 {<3 amsxnd the written statemtzm insefar as is
corzcemed and in rtirspctct sf other amendment, :%2jpg$Ii<§aii%§?n V'
came: to be tiismissed. Hence this xx2f:{'ifp'€:tit;i<:;:.1&1 1:33'
4. T318 promsed aII1C1}§I§.{“:_}flt un;ié.:’t ” 2
“E%xa2OQfl-Thesufi<fifh§;&finfiflfiSo§v$g§§bamfid
by iimitatiozi and E15 has nc-t'*?%.1e su§t'with.{I1 12 years
from the: date {::i'- :I1i_$ ¥_aE§ ge€i'–. p1A'1'1*::ha$e of the Sui:
IK0P€fl¥7
By mttrfify ué2mén;({ii1$1ifVV'as statefi above, the
right of tha Sufi scheduie
pmparty is 2153. 'éciitfi 096:; for the piainfifi is
file 3 I'6j(ifiI}?C§€I" i".£' _ t1i::=:V amendment and to Zead
t3:%ik;'ie31;1ce;-':}.j;'3"E'if:¥%::*c:f””;3i%:jz1dice has Been causeii to the
«{:i1aié1?.:fhé%”iI:n:p7,2gn¢cE order gassed by the Tria} Cmlrt. I
‘ V’ ‘a_fiB§ 1:<$'j1};$§tifi;a;Iq1<§:';:;r€;u11d 3:0 intexiferfi with the Same.
""7 ¢: Agcgfinggg the wwfi p£fificn,kxxfiby nficckxizvflhaut
V " « . V :mf€;r&£;C6 :3 the respanetiexm
Sd/-
JUDGE
‘gab;*