" '' '*W;'G''NE\EG'¢%PF.é 1N THE HIGH COURT OF KARNATAKA L' CIRCUIT BENCH AT GULBAR<3A.., _"_' ' L. DATED TEES THE 57" DAY " BEFQRE THE I~iON'BLE MR.JU'Sf}'iCE B.S..1_éA'riL WRIT PI~:T;T10N.No.3544}2®?1GM~CPC) BETWEEN: NXNGAPPA _ . s;'<) CEHNNAYYA _ " SINCE DEcEé§s£I:'_'P;)?VLRs : ' 1.
was NING_APPA’ _ ‘ ”
AGE:’?5 YE,s§Rs_ _ 4.
9cC;AGR1cU;mR£ ._ ‘
2.. BEi;E\r§S}iAPPA.: ”
QCCT: Asglgmjmiga
3. AL a%ANDEN1:§;ia%
_ 9:0 14.’-:rNG~.APm;
‘.533: 40~~YI£jARS
_C:’C:C;_.AGRiCUL’¥URE
‘ T. 4*, ‘FEDDA NARASAEvfl\/EA
_ W30 GOPANNA
T ,A<'39E: 42 YEARS
" ~ . _ OCC: AGRICULTURE.
‘ ALL RJC) KADALAPUR
TQ: SEDAM W 585 222. .. PETITIONERS
(BY SR1 MEET KUMAR DESHPANDE, ADVOCATE)
regarding the violation of the interim order, I do ngt”
#1 ‘
go into question at this stage, as the M
passed 0n}y till further orcisrs and if V’
grievance and intends to canvass t]:2z’§i’f [élbuft-1v$’aL3.n9
power in View of the rulings of»Tt._lv:’i’i.*s.V{3o1ir:, he ii to
the antics of the trial Cqurt whV¢rtVV=,:Au§<3i1, thé' will
examine the same and approjpriaft;
Pc:titi0n . th.g::feforL§_ is f'e:1is;;£ss.;£'r–:;,_aVV _'off {with the above
obsr:1v:=1ti<)1ia,sg't':ie'L§_}3';1:ii1';s9g§..__1:-Ii: matter.
sd/~
EUDGE