IN THE HEGH comm' op' KARNATAKAAT I"?§.:'"sN..fV_?u.Ai:.(f;rl"x5':¥.5)*-:'.'
DATED THIS. THE 20%! DAY:"K{)F"--:A15RIL 2:309 %
THE HOWBLE MR. JUVS-'F!iCLE N';..ANANiDA--A.
WRIT PETITION No;fi3?72<[%)F §tfi?€}'f(GM~CPC3
BETWEEN: _ _
1. SR; H CKEMPE;r30xjV_I:a_A*v __ .
S/(3 EREGOWf)A (z;:'*WD:3
AGED ABOUT 32VY'£m§gs V ~ ._
R/AT CHA.N'f}A.Pi_}i?;A v1i;.1;.1-xGz2.":,
C.A. KERE HOBLI'7._» . _'
NEADDUR TALUK MA'f5I3Y<A {}IS*1fRim' .. PETITIONER
{By Sri. H KMFTHA RAJA.,fiDV'-QC£:TE)
AND
V --' SR: ._Kfin+1:éEQQwDé;'@--*mAMMA1HGowmA
'- , S/G.KE'MPEGOWF}A @ DASEGOWDANA
*DOQDAHYDE:GO.WDA AGED ABOUT 50 YEARS
Rm'? 3.: }:Qg~1NA1V.;;Q§:RE VILLAGE:
C§.A.~KEi§*E HOESLI
= MADEQR TAI..,UK«.,f4iANDYA DISTRICT .. RESPONDENT
{By Sri. “M S~..1?URUSHOTHAMA RM), ADVOCATE}
” *1’1=;.r_s WP FILED UNDER ARTICLES 225 8; 22? OF THE:
“CONS’TI’FU’FION oz» INDIA PRAYING TO QUASI-I THE ORDER mi
-.1i3.1;f3(}O7 PASSEE) BY THE LEARNED: ADDL. CIVIL JUDGE
V’ —–.(JR.DN} AND JMFC, MADDUR on i.A.NO.V IN O.S.NO.162,’2{)€}5
” AT’AN”NEXURE A.
This petition, coming on for prtfiiminmy haating
‘V in B gmup, this day, the Court, made thfi follswing:
9&2
The learned trial judge accepting the ”
filed by defendant has; framed the ‘
issues: V _
‘ Whether the
of the plainttfi’ fer ba:r\£:r___:V’t_Ig;’_1,zm;tior.i’
seeking relief is not
Whether firm:-s suit af
the plc;rIr:IjF:;}1j_”i::iset} d¥*;f¢nda«aif;”é« Therefore, I do not find any –
infimrnitjy. ut;’rsr§.e’ir§1p11g11ed order.
“~«4.At*dvi%’ig}y, petitinn is dismissed.