IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
DATED THIS THE 17m DAY 01%' SEPTEM3E~F%§"
PRESENT A' % A '
THE HON'BLE MR.
M m . S _ .
THE I-ION'BLE MR.J%UsTzc4§.'{:: lx.,:S'>REI-V32I§II'Xu7:1$\::§°L'»E G0WDA
WA N0;6--17?7 /":>,0«:j,w9
BETWEEN:
S SUDHAKAR'. T ._ .. .
S /0 V_IR~1§'E?AK'SISi4
AGE: _4S_, A--D"vTQCA-TE_
12::/0 M2-';.QHU«R 'JILAS LANE,
B'RAHN§TN"S"TREE"T_,*~ '
BELLARY A
V. . ...APPELLANT
- _ S.,_S.Y2XD1R{.A1\.AlI, ADV.)
S SA-THYA PRAKASH
~ /0 "VIRUPAKSI-IA SHETTY
" _ACrE: 54, occ BUSINESS
R/0 MADHUR VILAS LANE,
BRAHMIN STREET,
BELLARY
...RESPONDENT
i/S
.2.
THIS WRIT APPEAL IS FILED U/S 4 OF’
KARNATAKA HIGH COURT ACT, PRAYING TO ALLOW
THE WRIT APPEAL AND SET ASIDE THE ORDER DTD.
31/3/O9 PASSED BY THE LEARNED SINGLE JUDGE
IN W.P.NO.6l989/O9(GI\/I CPC) BY OF
CERTHJRARIASILLEGALAAW)FURTHERIfi1PLEASEDx
TO ORDER AuxnwNG LAmMx xxxn mac1$Ne,g
234/03 ON THE FILE OF THE 111 ADDIfIfI()1\IA?g-C341′./1I;–._A
JUDGE(JR.DN) BELLARY. ;
THIS APPEAL COMING on F5()F€ ORDERS I*m’1sj%
DAY, KUMARJ DELIVERED F–Q’LLOWIIN9.G::’ ‘
Junefiggg’ E
This writ appee11″‘–iV.s§T.p§”e.feItr1efi”–V§i§éii3f1_st the order of
the learned Si;1’gI_e JE;£t”i”g’ed..aI’sfa9f1’issed the writ
petitioiriu :fhe”orde’f”‘pé:1ssed in a pending suit
o.s.N5.234of the 91,111 Bench judgment
of frhis tIEi”eI”‘éxppea] is not maintainable.
A I -Ac’c–o}d.a;ng1’yI,& it 1s’d1’s’r’msse«:1.
Sd/-
JUDGE
Sd/~
I UDGE
pS