TH%S WP F¥LE-ID PRAYING TO QUASH V§DE
GRDER PASSED BY THE A{}f)L. C¥\/IL JUDGE (S.D.}_;Bi'Q?§R__,:
25.8.05 IN MIS.N0.1l€33.
This Writ Petition coming on for hearEs{':§"VtfiEs' siafg, the
the fol£owing:-
oanésizs
Petitioner has chafierzgeci the ordfga!'-;.';a§:=3e'éi*-»EA:_'i M:;sfi@N0-.~1}2(%}Q3 dated
26.8.2005 on the fiie of the Bidar, as per
Armexure~--G. Mis.No.1!2€K33'h has,'beéz'{'::fi!§t§.A.':én_!é;P.§i?é;"?'Si98x The said
E.P.No.75f?9Q8 .'T'fiVe§"'é£3it was flied by the
respondent for partiéiafj viifithgiséid suit the petitioher and
anether _’ zfhe grounds taken by {he
petitioner in the s.aj’d’shit’fi.!§t;3A fi;;§?;s§;:’:fe3§)ondent was not maintainabée as
the petitEone{.adm§tf}.éci fhe.féct t§1éf responden’£ was net the member of
jaifii”fa_mi§yv-Eiad2&6 vvgary fgbééesséon over the preperfies were in dispute
and a::iuai§§r”%he–.§;!é§é’z”e:§a’:§t was in possession cf enfire property of we
:”V”L._§»AvgrarE. Thé’V¢ouft’.V5<':j!c§.»§Ar has not reiied on record of rigms wherein his
ksjamaw was efizertéd. T4he respondent has not paid the court fee of the piaint
.1 Vp4éfSéw:ti<3_;} of Karnataka Court fees and Suit Vaiuation Act. {En this
f§vrVe'»pé§it§oner submifleé to afiew the p¥ition.
this court and E aiso found from the order of court be¥ow E’:-_ .
scope for mterference. Hence the writ petition »;ejecte<.'§;' , .. '1: p .
Dkb*