High Court Karnataka High Court

Sri K Venugopal S/O Krishnappa vs Sri Venkatanarayanappa S/O … on 16 October, 2009

Karnataka High Court
Sri K Venugopal S/O Krishnappa vs Sri Venkatanarayanappa S/O … on 16 October, 2009
Author: Ashok B.Hinchigeri
cow! Q? mnmmm HG!-E COUET QEKARNAYAM mm COURT OF mmmmm HMHC03

5%-'R amwa? G? Xflflwfiiflfih MWM QQQRX Q? Mmamm HIGH

IH 'um men coma' er xamnrmm arr 
DATED nus THE 151% may or ocTo_a%E1§éc§<)9%%

ms nawam me.  " 
wan' PETITION No.27o44*<mfim9{GM~CPC} A 

BETWEEN

39.: K vmusaraz.
axe mmmpA  _ A _ M

was ABOUT as mas   _  

n/A  LLI '£fIIéiaN53_ .V " ..

KASASA I-$31.1,' _3II!l;A£3!-H~'.:!fTA -'1_'A_LUX  "
cmcmnamfuaa. 'nzsrawr.  A '  u  . . . mrrrxousa

 kirncsz-zxr, am. ,1

1. 'an: 'vm=iid:éi~axx:;-  _ ;.,"<,',.4'l: figs
s'.' "sua2wm.   
Assn, as  * 

%    S-51:1 ""avAvA§§§;"

 sin xarmnmppa
- 52:39 38__i?r'EhR8

  3.s£E {.r<}A mmsmrwvpuaa vxnzaasz

 zéiafasnz, sz-rxnmmarrra -ranux

 flIICK_B.TL'&LLAPUR.K Thhflfi. . . . RE3i'GND§3T8

'P"§'II3 WRIT EETITION I3 FILED UNDER ARTICLE8

  "V226 Am: 2:2? or THE censwzwurxon or main PRAYINS
 V __?'!'G quasx was Ineusazss cam m*.22.s.o9, ow
1.A.xo.xIv men is uzmsn mm: mm Runs 9 R/if

SECTIN 151 Q? CFC... PASSED 3? A3134. CIVIL JHDGE
IJKDNI A? SKIDLAGI-IFETTA Iii 68..HG.134f96, VIBE
ANH-A & GONSEQUEITLY DISHIS8 THE IA.H0.XI'v' FIBEB
BY' 1'32 REBPGNDENTS IN "i"'H'£ COURT BELOW' Am} ETC.



 HFGH $03K!" 03 KA%RA1"AKfi; H56!-4 €GWY @$K&RNATAKfl HiGH€Q§

 

mfi QQUW fifi %&RMA."'mKA M§Gi'i ;C}f3?1§§RT Q? mmmum W624 COUW OF 

2

mm PRTITIOR amuse on ma Pmnnmmx
zmmnwa mm mar, tum CGIIRT 
ORDER

ordnr, dated 22.3.2099 %
Ceurt of the cien’

sxuqhn’ an, on I.A.Ho.14 yo;

:2. on;r1n __’ AA both the silos,

the m§o:mm* LA. my the
fir lam!

mm»

‘ ‘ petitioner aubm that the mam med
. in support of I.A.lio.14 oamainx

mu £9: the mpomfit of the Court

t m their writum statnmm the
H qumtitm of appofiag the Court C%’nait:nar doe:

mtawbeatan. I-Iefurthe:?§.bmm thsmaaitisaauit
H.

QM COURT Q? KAEMAYAKA mm €0j§..:§b%tl:’_§’ Q5 XARNATAKA mmacmnr OF KARNATAKA HEGH COURT OF KARNAYAKA HIGHCWRTOF Kfi.RNfis’mK& HEGR C@%

3

brbarewwmfiommmeh ahoohxtzabrnomeeafiaityeo
appoint the Court Oamn1z:’3¢§nz1n:r’.

4. Ap.,….1aau.e,a:apugma ;. thdi:

there in some and
houndnnu’ nftha fn-m Court

is the dhmefiomty order
phced units record do not

* 4, A Court . Mm it nan

~. 1 (21% sinner um nnutu, the Court

g ” that I.A.No.4 and the afidavh that-auf would not
_ eat 9. one fiat tha mm. The peemner is not
Hh¢1gputtx3nnypmejm1innb_5rtheappoitmnantoftha

Court Gofiiaw. Tm Court C £o% report
£8H’_

4
oouldbeofga-mt asaktametoth¢TrLa1C;§mftin
mapetmunia lie %
vcm

WGU 3%: §.§.<zm§ we $559 39.2 ,§§<z«§ ".0 .§30U 3&3." §_§£§§ 3 $33 $63; ,§§§u§ 3%?" §$.,§§§ $5 $33 XQ