High Court Karnataka High Court

Shri Lalaje S/O Namaje Patel vs The Hubli Dharwad Municipal … on 21 April, 2009

Karnataka High Court
Shri Lalaje S/O Namaje Patel vs The Hubli Dharwad Municipal … on 21 April, 2009
Author: Ajit J Gunjal
WP No.30042[2008

IN THE HIGH COURT OF KARNATAKA
CIRCUIT Bmcn AT DHARWAD K __
DATES THIS THE 215" DAY 02? APRIL  v if V'  H
BEORE   ' _.,  _ _ 

TEE HON'BLE MR.JUST.ECE ;AJITif.c;t:NjAIa_A"   I' '

WRIT PETITION NO.3f_}_fg_4_2f200'$'(G1§.i~CPC3: ' "  V
BETWEEN:  % ' 

SHRi.LAI.A.3E, ' _ 
S/ONAMAJEPATEL  ~  =

BY GflHOmERS  -- V ,

s/o KHETABHAIPATEL,  
AGE:44YBARS,     I    
€}CC:BUSINESS,  _ _  _  ' 
RIO MARATHA'C{')L_       »
DHARWAD. ' *  

. . . PETITIONER

(BY sR1.K.L.9A'r§.,Aav';§" "

 '' ''vTrma{3B1;z~.DH_ARwAD' }4;i'L3I§I:c11=>AL CORPORATION,

BYETS COMMISSEONER,

   DHARWAD. ' ...RBSPONDENT

(B? $31.3. (}.§1:*§X?.}5&I:3}§AR, ADV)
  ?EnnoN IS mm) UNDER A1mcLI«:s 226 AND 227 OF

   co2~:s'mUnoN op mm PRAYING TO QUASH 'rm ORDER
v * .m~;9£«;D 23§0620{)8 AT  ~P PASSED BY THE LEARNED III
 "«.ADBITi_ONAL CIVIL IUDGE (312_.m.} DHARWAD ow IA No.1: Bx?

_  O_S.N{3r'.3I2 or 2005 AN1) ALLOW am sm IAAND ETC,

THIS PETITION comma ON FOR P¥.EI.B\«flNARY }EAR}NG IN

" ~ .  '?:r39 GROUP, ms DAY, 'HE coups: MADE Tm FOLLOWBQG:



we No.30042/2008

ORDER

1. An unusual application 1A-Xijisfsfied

plaintifi’ before the ma’ l Court to sfiike

respondent.

2. Apparently, the feund that
such a request eannot he as the p1aintifi’
is zequired inn town strength and
not on In ilact, the law says

‘SO.

3. ‘l”.\]’:Zt'(‘:._”(‘)’}V’.'(1C1″ of the learned trial Judge, I

_§ ef the it does not warrant interference.

3?’/i
Iuc'{§3