IN THE HIGH oomrr ox' KARNATAKA_ 'V' cmcurr BENCH AT m~mzw:m__ '- mrmn THIS THE 1213 DAY or Hovfixfijmfi-T~éms _: " ~ V' ms Honrnns !l£R.JU8jf'i'!§3E 'MoH,a§aA%V2ig :)1':Ifsr WRIT Pmmou NtI!a!BER§""3.:1'08_3 air (éyt cm) 1 SR: CHANMASHEKAR % . s/0 SAN£}A_PPA;I'ANSHE'?If'E._ _ AGED §59'¥E*ARS__ :; .. R/AT-\JAM5KHAN1;fr!__ . DIS'? PEFITIONER (By S';-;: BANG: ) AND : ._ 1 VBEJRU $1 ;ARI V T'Q_JAMK_§lANDI ~ BAGALBICT RESPONDENT
PETITTOH IS WLED UNDER ART227 AND 227 OF’
THE CONEWITLFPION OF INICSIA WITH A PRAYER TO QUASH THE
‘ QRDER-Prisssn BYTHE PRL.Ci\HLJUDGE (312. DN.} JAMAKHANDI IN
OS}-3?/1996 DA’I’ED1.1{}.2w8 ON I.A.NO.II m*c:.,
._ ‘ THIS ?ET’ITiON COMHEG ON FOR PRELIMINARY HEARENG TEES
DAY THE COURT MADE THE FOLLOWING:
0RD£R
The plainfifl in OS 37 of 1996 on the file of the Prl.
Civil Judge (Sr, Ba.) Jamakhandi, aggxievcd by the: order
M
dated 1.10.2903 allowing IA No.2 filed by t1;¢..§ief%ei§:;:§:n;
pezmitlziszig him’ to file written statement, thoiigih _
has yrcscntcd this petition.
2. The exercise of discmfioir.b§’–_i§e ‘court
matter of permitting the’ dfifeiidaiit ‘wi’*itten”‘
statement beyond the — iiinitatidfi “bei:ig one in
exercise of judicial ;uscx;é:::on,_ ‘ ‘me facts and
,f’5jEctet.i;~
circumstances ‘the ca”se,V’t3::;c Qfiie-rV_ havixig not been shown
to suficr fiéééssioning grave
injustice to ;;ctitio;ie:”;V’ snot call for interference
under Ars:.227 of die Viconsatuubfi of India.
without merit and is accordingly
Sd/-3
Judge
cég .