Karnataka High Court
Ningappa vs Renuka on 23 July, 2008
1
IN THE HIGH COURT OF KARNATAKA
ClRCUiT BENCH AT GULBARGA
DATED ms THE 23"" {DAY or-' JULY 2003
BEFORE
THE HONBLE MR. JUST!CE N.K.PfigT£L~..::.
wan' PETITION N9. 141gg12dowGM-c1§¢%gin
BETWEEN:
NINGAPPA __
SIC HANUMANTHRAYA TANKEDAR
AGED ABOUT 45 YEARS, = f
OCC: AGRKJULTURE,
mo MALKAPUR,TQ.SHORAPUF§_,V_v'E' 'E
DiST: GULBARGA V
(av sRa.vEERé$H s:."r3;;\fi.L',"';=~D\:ét}'?;*;;\i*ss:. . A
AND
RENUKA V'!f0'3HR£SHA%LA, '
AGED AEOUT 23 YEARS.' . "
occ; HOUSEi'~!0LD, = 1
RtoAsKn,TQ.s::e.m¢.V
9:37: awapua »
" '(Bv.sé§u.AéH§c>s»:. #A3fsL, ADVOCATE)
fit!
PETITIONER
RESPONSENT
E' _ "*rH:s wRé?§>Er:T:oN IS FILED uumsa ARTICLES 226 AND 227 OF
THE Cé-3NS?_¥'iTUT¥0N os mom, PRAYING T0 QUASH swusweo ORDERS
EVDATED fi.9;2006 PASSED BY THE COURT OF CIWL JUDGE {SR.DN") AT
‘ ‘ . __ SHORfi\PUR__f3N LAKNC}.li ¥N MISC.R..A.N0.3I2fl, VIBE ANNEXUREE.
‘.”2THiS WRIT F’ET¥’¥’iON COPNNG ON FOR PRELIMNARY HEARING
, Esaxajy GROUP, THIS DAY. “me owe? MADE me FoLLownx:<s: