Ex: THE mm comm' OF KAR2*%ATAK.A AT BANGALORE. V 'Q ~ ' T .
DATED ms THE 3*" DAY 01: JULY, 2099 _. '
BEFORE
THE HGN'BLE mam, JUSTICE H.N. N;§GA;m.«iQriA,2§ has 4' V A
wmr PETITION No. 1o9g;z_;_2099'rG3«:-cycgv Q' 1'
BETWEEN :
.......un¢.-.a».m-_...._----
~ Mr. D, RAJ SURENDRANATH '
wag. *1iC£3I;;-%IE*}KB;A7i;;§LKRISI~fl\¥AN
AGEDABGITY 50 YEARS
314, {m :~.s%i6:W~;..§.}~z, ADV.)
"227_,V_c:2§' 'IRE c02-:s1iiI"1U'r1QN 01+' mm wma: A PRAYER TO
{ ' ~ -g,.¥.R,1f)N) MANGALQRE TN (33 NO. 4932399 ON I.A.}~f{).S vm: ANX-
A AND ETC?
S.»'OR.D'ORAIRAJ V v
I~IINDU, AGED A130L?zj69_YEARs ' -
RJAT 7-ms, KA1\TI(A_NA§;)Y GI. A *'
MANGALORE. ' ...PETITIGI'-EEK
(By Sri. %
AND :
wnnanmun-n
Smt. smééfimaa éA}.AKR1s.HNA:€
12.2213" V?-}:fl35 Kagxrfimpy GUTTU
RESPONDENT
mug.
‘ WRIT PE’I’ITI()N IS FILED {ENDER ARTICLES 226 AND
QUASH TIE C)R§)ER DTR 11.2.2069 PASSED BY THE CIVIL FUDGE
gévb’
THIS WRIT PETITION COMING ON FOR
HEARING B GROUP THIS DAY, Tm COURT PASSEV]? .,
FOLLOWING;
9 R D E 1?
Respondent filed 0.3. No. 49112068
declare the settlement deed datcd 14.12.2091 as £:u21 ‘a.~:a mid %;g«1aW,rgr.?
prohihitory injlmction. Petitioner entered before” the (foam
failed to file: written statement “$1.6 ‘Sqbsequ§¥ly the
petitioner filed LA. Na. 5 under j_m{‘Candone the
delay in fifing the written’: s£g§§;«ne;u:=a1:¢ fitie’ statement on
record. Learned mwfiési Vaiong with LA. No.
5 written garment? igffxi-ed§’ ‘ifi§ pugt1ed order the Trial
Com rejected 5 the written statement filed
by the petitioner.
2}V’I=I¢;11’dVA_a:*gt::rA.:V€%:1!s_an both the side mad perused the entfie writ
~ ~ ‘A Vaiuah’. ‘ie}-igxzs relating to caaceflation of a settlement deed is
case. No doubt there are certain’ laches am fine part of
‘;;e{ia;as;c:T:in not filing fire written stmement within the time provideé
thé Code. 011 accotmt of 6623}; and lashes on the pm of the
fietitianer some incomamieme and hardship is caused to ihe responéent
§$’;–J
_ v. time frame: of flme weeks from today the
3
and the same is requked to he cempensated. In flie ends of _§US§§é3¢_:
oppomnxity is to be provided to the petiiicrner :0 contest V.
merits.
4. For the reasons stated above, fly: * ._
oRDE§Qfl
i. Wrii petition is he.r§b3ri_ aiI<3_«iA7aV;$é,:A — an ' .. M
a. 3heim$m£ maaigfiaihghjfifi m os.rm.
491/'2G{§18< Q Di"*'iSi°")»
I.A." Ne… '{):.§if:.;'l'4lFo. £;ai*;::by allowed.
iv. ta accept the written
state11ié:::t.Vf13cc1VVVby.’4i1{§ on record and to proceed
, the: :naV’tter.Vi:1v1vv__;§§;&c§rdat1ce with law as expaditiously as
‘A ‘ 2 any event not later than one year fiom the
copy of this order.
_ péfiiidner to pay cost ef Rs.2,00fli- to the respondent.
* .’.l.§}rdc1’ed accorcfingly.
Sd/-
Judge
LRSfG40720£}9