IN ‘rag fflfifi comm’ 09- KARNATAELP; AT 3.sxr¢c;;¢;i’;c;>?T;}:”.%§”‘
QATELD mis ‘;’:~;£ 231:: my 0F.0£:’rQB£§ié”2{f0€%»s
5:,:;m§a:: ‘ ‘ V V
THE §~i{_}N’BLE MR. (_:us’§4:_RaN2′:%;é
WRFI’ PE’I’§’i’I€3N N0′ 14395;: _(Grv.é “Cm;
BETWEEN;
K,Ha::i:’a}ga Kamgflg, . ‘
3,29 Vaikunta 1<?;amgi;£h;' "
Aged ’39 331%, ;f —
Partner of .Misu.{‘xéjp’ ‘5.ii’::1*is?j;:g:i’-
Wmxi §3;1d1IL,5£I”ifiS, .
R/0 iiztishnanagazg V’ V”
Vitlyemagara’ ‘
if},
Kasaragod Dist. ”
iifimia .i§.1_i1f;f1$:e.L’. ” V ..PE’F{‘I’IC)NER
‘as?:s’R; B.rgé.:§R_:$;:v:~sA BEAT, ADV.)
Ami} ._
 RagEi§-afhixtha
Sicsrepaclatlgalzgvara Swamiar raf
” ” Vv”.£Si3Vei€=:11aseth1:: Mtznivrisuia Matt,
4: Bhiinafizikatte Mulahagilu
_ Tq,
*~ PG-‘ Dtjravasapumm,
Shigqgiga District.
 Bhimasailm Mtixiimitlda M2111′,
At Bheemarzakatte,
12
a
H
Thirtlzahalli Tq,
Shimoga Dist.
Rep by its Swamiar Bheemanakatta, Mulahagilu village, PO fjurvasapuram, Thirthahalii 11;, .
Shimcxga Dist. L’ …RE’:3POND£«:NTS
(R1 ANQ R2 SD)
_ THES 25:31? PE’i’§”§’i”<}N ES FE£,E£}_I}§'§D–k'f§E2 2%~R1'€{3I,ES 226 35
22? 0;? THE c0NsTIT:m.::s§.:z21,;}g3s.Eb BY THE
comm’ 25.3.2003 £;~1_~c:»s- V-mi}. ;::>::;;«–;f_: 2193′ i:sa;=.,Rs;:«:rs as ANNEXUI~2?E–
3. –:, ‘ . ._
This .011″ félif’ pmiimiuaiy hearing
‘B’ grcsup, thja day, the”{‘§u;1rt..;ii’ad»:: £116 following :
R
V. appearing far the petitioxxer’.
Respa:i::19,nt3_£i1c§mz§h–.$erved have remained zimxrsprestmteci.
:2. .*m;e””‘;;e£:’fiener is the piainiifi’ in 0,s.r-30.105/1998.
“H316 Vpgxidgifiig suit, the piaiirtzlif had filed IA~XII seeiszing
the issizess wi1ic:1;z had a11*eac3§g };n::e13 frzmzafifi as par
V V £’1*1*é1£”t :issues which had mien fitxrzréslfzeti. along with tize
“«.:;:~1.1’3i31iCaiicr11. The dc£::uda:i1fs did not have Q}Jj€t?iIiO31 to fhfi’
i
g
t\
sama. Hgwevmg the fztiai Cmlrt has giismisaed tilt?’
applicatiorl in IA–XIi by ordertr datecl. 2:”:3.,3.2OG85
3. Theugh sévemi c~9;:zt.eni:;oz1s have 1.iz.gI5d ‘by”u?./_A
Ieazrrzxad cotmsel for the: pet:ifi0ner i:1 a11 1:0 _.t§£3aEt
the issues sought to be mcast am the
suit, I am of the View that gone ifltczr in
tha present. 134:-:i;ii’:ion ft} its
c:<J;m::}u:3:icrn, {:£:Sii'iz:11'i:i011s urged in this
regard. "dated 25,3,2{)68 tsvmzld
imiicatxti that Vf1'3.¢h'iaV} .C£11s,
cmmat be stzsfained. Accuztiingly the caxrisr dated
‘2:~:~§;3.2<:so3 passcd an IA-X1§ is <:;:,1ashed.. Lawxli is rfisfolfid to
J:
file: habit the ma} Céouri, The tidal €703.11′? s}1a§I_;1<;i!sr:
the cietaiis of that: player seeidng fart siaph gtcgisfiggtjf'-éSSi§E§ :3 A
and fhfixt:-rafter come {:3 a {§OflC}{I$i%J11 <)r1:§V"is_?§s-fig)" GI' t.'.E::t§
to whemer recasiring of issues is fitkt. [ 2
With the abave the
petition stanés disposed of} 
ARC