High Court Karnataka High Court

Channabasawwa Baluti W/O. … vs Bhimappa on 30 September, 2008

Karnataka High Court
Channabasawwa Baluti W/O. … vs Bhimappa on 30 September, 2008
Author: V.Gopalagowda


EN THE E-EEG}-E COEJRT C}? i{i&R?\§A’§’AKA
CIRCUIT SENSE AT GULBARGA

DATED:38″*DAXW3FSE?TEkfifi3R2OG3
Beffire ~.

fifinxmwggMafimflcgvsomgggawgggfg,
xxx? No.3423r’g9§’?(GE§fi–gC}3C)……. f’_jI”*1: j
Betweera: I 1

Cimrmabasawwa Baizité,
Shivarajsza 83.13:;

Ric). Shegunashi.

Noxzs C50. Ravat,

SR1 E;*a§paVM:§§!§’a;g.:i;,__ _ _

At & Pgésf: Kub:3i}:add§;._ ‘ _

Basavazfza B-agaxvaéi’-Ta7§::§{;-._ “‘~- ‘ ‘

Bijapazs {}i$f'{§’Ei.33L”. ‘ ‘V HPETITEONER

; {E5}; Sré ‘W-afJee§§i<'uVi33ar Raikaic T– £\dvcm':ate~Absent}

Bfififia§§§)a 77v"

S50, ,’.Biasa;:j=§ia=’

_ — Occ: ” Sizeguixiizaski,
aiziii &,.,§§is{,; Bijapmz RESPOEQDEN?

V 4fl%i&fl%&mwK@mmu%mmm

w afiaw

WP £3 flied under Artieiés 226 8.: 227 0f the C(3iZ*’5’Ii€1i'{i{}E} ejzf
Erzéia pgayizzg to quash the erder at A32nex:2re~C dated 2§–8~2005
passtxi by the i3z*3.Civii fudge {S1′.Dn}, B§_j€l§§.i§”, };i;’2 ()’Sf§*J9.§2;’2§€?4

rcjtciing the aypiicaiian. M

fix}

This WP £.’}€,§fii§§’3g an far P’ri.%3e3r§;*:g fiafczye ihe Cmirt 323%: day,
2,1991: hearing, the Cami pagsed the ibiéawing;

C) R E} E R
3313 pe’t.itia:>ner is the éeflazadazai in 11%}: 323%? 0.83%?’ The

iriai Court rejected her appiisatéan faicd seeking iszifie ifs

fiis Wfifif-311 statement beyzimrfi 9% aia§r$:;éféS{:ré?}e§1i §1f§déf’ AV

C90 In the aifidavit flied in, suppézi it;-Eftiae ;2f1 §:;}§%::a:ii$i%;,A*2:Eie–.}fza3

Siafed fizat due ta savers é§aaigE’:’§ §:3 Kafizaifieké-I 3%’; renzaénefi in

§\flaha1’aS:tra and was 1ifi3..§34’§E2′.t0 .’é;0n£a£€._V}3,g87f’~.A&v€:cate GE}. aflflififiili Of

iifiieracy. The ‘{I’§§_13 C0ur€._%}¥a,s that it was not an

eXcep*§i{&V:i’a€§VT’ca.F4{§:._ Téz§jf;s:c2ac’§.iiV”i%5:; the ‘£2113! C0113′? is net carrect
especiai§§r«§¥i1en s§b§é._:fv€£i that the preseriptégvn {sf time iimii is

not mrsndatoiji hiai’0r§’E§; iiirréétary, Wiifiaui writien statesmen’: {E35 Sui’:

E’-<:2.:i §pec§';§ic fierfarmance canrm: 'be aéijudicated ef§e<:E"év€:§:v1 I': am sf

'i§1e:"5i;_i;e;%.i5-v€E3*«.:i}f_ é:§i";:v.a::Xp§a33ati:%:2 effereé by 'the petiiiémer £3 gfifiiliflfii and

Sat§é5factc:i:"§}'.'v Th€ grcimnds £23: whiciz the app¥ica'$:§{321 is fejaeieé by the

are w§20§i§=* iiiiféffiabffi. Tharef€:re, Yhe iinpfigneé e;§§"<ier fig

-‘ 3’§a¥.b§e’7’€(§ be quashcé.

2. Asaorfiixigiy, $33 xvii: peiéigtaza $3 afiawefi 3.2%’; {Em
impugnaci afdar is quassfzédm T36 £if}§§iC33£i€§§E {*:f’§’m §€f:§i’€§{‘}¥E3§” $3: {$36

migizaai 322%? ix zgiétzwsé 352$ §::ei%Eé:§n%;’ E3 pezmfiiad Ea fiéa fiia wréiien

M

3

Stzfienrzent wéfizizz fmn’ w’e:e§;;3se:i§§%i<3§;$§}j§:" is

fvfi"?