IN THE HIGH COURT OF' KARNATAKA AT BAN GALORE
DATED THIS THE 18th DAY OF' IJECEMBER
BEFORE
THE HON'BLE MR.JUS'I'ICE ANAND
WRIT PETITION NO.89'Z2'f'2<JO8{'f}M1§(:'§3C.}V'
BETWEEN:
I
'I
1".
_ Sha1."a:'1a1'1.,1V
Sri Jagadguru }\/IL11't1gc13féij.€I1dré1 '
Bruhanmut _ AT ' "
Represented 'Its M,at'ad'ipa"t-hi
Sri Sriman Ni1'anj"a r1a--"Jag;1'cigt1
Shivamu rt hy Mu'rL1:gaV1*ad1'_a'" Sweimi galu
Chit'1'ad_urga' 'A
'Sri 'Sn'i1'iv2m..V_Nm
Ba11gaI0rem96
%
2 Sri VisI1xv2mat.h PI.ire:nat'h
S / O Manltayya 1~:{ire1m1t.h
aged aboui 39 Years
R./A1': N0 908/A.
7th Main 7th Cross
P1'akash Nagar
B2111ga1()re~56O()2}
3 M1' Rudresh
S / 0 Late Pha1aksh21p}3.2;1'"
aged about 33 Years _ ' _
R/At No 2, I A Cross -.
Mudalagialyél V ' V
N V G Nagar _ .
Bangal0re_~72 _ '
4 Sri S5arA;_3"a}:$iii:sh21--3fT1a ' _ V V
Sivay''1*::;«Av560 - '
By
5 V _ _Sr'1 S';'K,VBas'avaraj';in
V, Sr,/O Kéirisiddajah
{eaéfed A52 Yéa;rs'.'
v .. Je:.ga.dg.t,1rL1 Mur'uga1*ajend1-a
a _R'1'{athV%'P,_B.,_Rc)21d.
« CI':i'i.:j21di':rg21. RESPONDENTS
S1″£A«Pi*éV1n(>d N Kathavi, Advoctate
ForR¢;j_F%p<3r1c1e:'11s 1A3 )
This Writ Pei'it'i01'i is Filed Under Artitties 228 And
227 of the C0i1st:iiui'ioi'1 of India with a prayer to quash
the iii"1pi.igried order dated 26~10~O7 on LA No.1 aiid also
the order dated 7»6'~2008 On IA No.3 and 211sQ"Q1"der
dated 18«6~O8 in respect of the appiicai.i01'1 E'ii._e"d.:i:~y"*.,giie
petitioners for i'e<i:aiiii1g the order dated 7~6fU8..'£1l1_}d". also
the order dated 18~6~O8 011 EA No.4
respoiideiits. .foi.1nd in the order sheet ii1~»Q.S_f;'N<j';~505'7,/ O?
on the file of 241-" Additional Ci§3r"Ci–vii J'udge_'iPft0du.eedi-at ' j
Amiexu re~G.
This Writ” Petition COII’iii1£:{ on “i”Q}’V’ Orders’ ‘ibis day. ihe;
Court’ made the fOi1()\-Ving2-
The Counsel wc)i.iiVd_’siib,r:f1i:i »ij.ii’e. impugned order
arises from U.1€”S’i_Ii1 iwiiicths 1’fiéis”_’7:n_ee1’1′:’dismissed for n0n~
prosee:Liii’i’c3.:i3}”j; H'(:”‘;:’1;-.T’i’.’.’.€3″‘,-.>T”‘i3C” Ab’ei’:ii”i’0ii does moi. survive for
(‘.OI1SidLjI’2it._i()i”1_Vxéiild’-_.iS.J§EiS1’11iSSE’)Ci as having become
if1fF’l.i(3fLi()i,i’f§. ”
_____
JUDGE