High Court Karnataka High Court

Sri Doreswamy Naika vs Sri Madanaika on 8 February, 2010

Karnataka High Court
Sri Doreswamy Naika vs Sri Madanaika on 8 February, 2010
Author: Ravi Malimath


awn;

~ w-vv-H VI -V1-\I’I-NIH-V-1 -Wlvrl I-IA.a_r.v~:V_’I\I vr nnnlifllnnn ruufl LUUKI ur IKAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA l”HC5H C

:1»: ‘mm mar: coum arr K.ARNA’E’AK£i AT Baflsawga

mama ms ‘FEE am my <35' FEB¥Z'£IAR';'§~~i§€)3.t€}__::' "

BE FQRB

Tim z~i<:s1mm am ..ms'm*:E;{ '
t

etwwzz:


sri.I.:>omwamy        
4% yaars, Sin  

Sri.Ra.vi     .  *  

 j i L %

5}; ‘yaa:~sj,:% 8; “Ti ‘

‘E23 years;L$f cf

S:§i;Eag;ana” . zm

4, égagms, %s;<s s£aamT ' *

Sxégfgiéfiidma', @a¢':-L

33. 3:9

W/«W

“‘ “”‘”””””‘-“‘ “W” *–*-?w.€’I or KARNATAKA use-H count or KARNATAKA men COURI OF KARNATAKA HIGH COURT or KARNATAKA men u

13%

11’

A

;a..

Sfi1 ,
31 ymra, Sic: Mahadwamflca,

Sfi.R
51 years, Sic: Amari S

SE yearn, 3,10 Gfi§; I

25 yams, S] :3 V h
an an msidim at
Kcrwiande I-Ierzbli, Hanjangtxi ‘I’sLh1k,
Mgaom I

* …..

é % 3§5″§fw’?’${E’v!e we

‘S:riv.. Ii”&I’1«} gm?

.. ,$m§it’.§1:jamm,

5.3 am raiciim at Haaatxm ‘Alma,
Kawxsme Hebfi, H % ,

{By Sz*i..B.Sha.iz’ath Kumarg Aéwtaj

sauna

—- Vlrwarwurinn -as qvu-uonuvrunrxnma-1

-3-

This Writ Patitimn in med {gnaw Article 227 cf the
Camtituéon of India prayirg ts quash thm cram”
23.72% pamed in Q,S.H<L3&G[2m"? by the

Civil Judge (Jr.Dn,.) & JMFC., at
the apgficatian made by the petmansexr

151 4:1' QFC Haida mm:-F am am

11:53 writ eem3ng'
Hearkxg in 'B' Group this day, made"

f¢Ziawizg:~ .

In tlw suit mhe gzgainaaz am belated

fifirg cf the ”


 

bythetrial

Court by    .2008 passed

– -vn —~A.4_r.I.oV’f\« V: 1\l”‘|.l\!1P’|l.F\l\l’| TIIIJI1 LLIUKI ur BBKNHIHISA HIUH LUUKF UP KAKNAIAKA HIGH CUUK’ U?’ KAKNAIAKA HHS” ‘-

on :3
25 Eearfi {Damage}

a?@I: V’p ‘a£Ig’tm” 3;W mnmzdg that in vmcs” mi’

{km wriflam stawnt
at an mm point as anm §
tbs: filsé prfiar in the wnzmsnmmamt cf

3′ G11 hmsm t1+w’Cm,:m:;:2¥ I ‘am ef’ the

V jjmnsidefi viw that the mfifian raquirm m be alfiad,

Tim rmam aammfiad in the agpllmtfimn far thus éekay in

WW

…………. n…m \.q.»..«g;a Ur nnnmrnxn I-HGH coup:-r or KARNAYAKA man count or KARNATAKA H16!-I COURT or KARNATAKA mcsn cl

-4-

mm the mm statewt $ benafide. Due to1:;an-

wmflabflity of main domwnm, the wrifben
eouid mt be filctl mrlfimz Aecvepfing the
nut in the afidavit, I tiasem it ‘
tbs pctitien. Howamr, in of ._

in the wriman atatemfizjfifgit ‘V

prcpar ta dirwt than 9&3; A’ to the

ragonéenmg

a s¢{§§fi¢§@Q§¢p$g;am:wmthan
::2,s.1i¢.35o1 2007 by
1133 at I~ is set
aside. z.m.@.n mm Court is dimctefl ta

V. A_ ,:§__’§_£3;.mmzt subject to payfint nf amt

its the rmpondmta by thm nag: date cf

_ 5,, 1 rim peumn is assmg afinamfiixgiy.

Sd/9

Q?