…..}_….
IN THE HIGH COURT OF’ KA%A’l’A!{A AT
DATED THI8 mm am my on m31zt3a.Ri{,M n V
BEFORE
mm Hozrnu: MR.JH8’lfEvBE–3,8.~’_4’PA’ii’fi)
warr mrznox 110.4491 63 2309
BETWEEN:
Sri. Channappa,
Sic Madappa,
Aged about 66 years,
R/0. Maddu:rTown, – _ . 1 ._
Mandya District. _ ” I P£’!’I’I’I9!lEfl
(By Sri R.S.Rfi=.fi;. ~
ARI)’
…………….t’.
S] o. gmvda,_.. n é ‘
R/o M.%1ti1&r ,\ ”
Mandya ‘
” ,Sio. 231:. Ranmath,
‘ Majar,
Extrusion,
” Maddur-‘1_’mw§’n,
Manqya .:)§strscL Rammmm
~ 3:1 B”.vs.fMaamd;sa, Adv. fer (3/31)
‘a\’**
Writ Pefifion is flied under Articles 225 & 227 ofths
of India praying to quash the Order dated
V’ “– 31.01.2009 mwac on LA. No.20, in»:O.S. 110.424/2600 on 65113 fiie
A of the Civil Judge (Sr. Dvn.) Maddtilr vide Anncxure-E and etc.
This Petition coming on for Prefiminaxy Hearing this day;
the Court made the following-