High Court Karnataka High Court

Rudrappa Manappa Lamani vs The Bharatiya Adjimajati Sevak … on 21 October, 2008

Karnataka High Court
Rudrappa Manappa Lamani vs The Bharatiya Adjimajati Sevak … on 21 October, 2008
Author: D.V.Shylendra Kumar
wp':'642.08

IN THE HIGH court? or 1!R.JIISTlC;E:i3i;,':"J'.8_I-fi'a'r"I}E!V4VilI'?Vi;lAVKUMAR
WRIT PETITIé) _!§j £_GM«»€3I_'§)H
RUDRAPPA      ~ 
s;o MANAPPA mmmszz,      .

AGED ABOUT 45-Y,EAs;-- » é _ .  
R{O UMASHA'P€K¥sR1.;3§§AGA5R,V__'* * 

RANEBENNUF-2,}; V' 'V %
HAvER1 DzsTR:c*:"1,--«._M .__ -.___..  psnnormn

(By 8ri.l§.IJQ§Ihéxz1§Ii£ij;  

A"-----------"'.  ' " 

. '1 . V"  l3}i.¢;RAT1'{H1¥};DJEMAJATI SEVAK SANGH GROUP

" ~ .V V RAN'EB}§NN_UR, REPRESETNED BY ITS
 CH'a.R1';mm~J,1..sR1.RB. SUNKAPUR
' -_rR/O KQPEAL CHAWL,
 RANEB§:N'NUR,
 H;--;vEr2': DISTRICT.

  T RAW

V "4-.8/O BASAVAREDIX SUNKAPUR,
V' - ..A€}EI3 ABOUT 35 YEARS,
R,/O KOPPAL CHAWL,
RANEBENNUR',
HAVE}?! DISTRICT.

3 MAHADEVAGOU DA

S/O GURANAGOUDA PATEL,
AGED ABOUT 62 YEARS,



 '"10

wp76»r12.£}8

R/O BASAVANAGU 91
DEVARAGUDDA ROAD,
RANEBENNUR,

HAVERI DISTRICT.   ~

JAYARATNARAM S/O K B PASTRY '
SECRETARY TO ADVISARY _ V
BOARD 02:' THE BHARA'I'iY_A'*~
ADJIMJATI SEVAK SANGH  
KARNATAKA STATE 
VIDYAGIRL DHARWAD.

R M KUBARAPPA "   
PRINCIPAL B A J SSHWGMENSL
ARTS Arm {£iO.1_vIMERCi'":;CQLLEG_E _
HANAGAL 'Raga. R:AN§',Bii%1NNU'Rf'-- .. 

M V s:31D;{a<;ANA*HAL'*TA.ifA « 
AGE;.Jz»§AJ_0R;~II.'ECTUR£:' Bf A.J_SS§
XVOMEWS Ams AND_C.OMMERCE COLLEGE
H,ANA<.:-.AL'-Regs, »RANE¥';_3ENNUR

DIST HAVERL. V * ..

BHARP MAG{}U D2:,B"r£1'bMANAGoL;DA JEEVANAGOU DA

; 'AGE MAJ»-OR" *
» 00¢' AGRIL 4 _

Rye. AMARAVALLI, RANEBENNUR

* ..  ms? Hgvmr.

 % 
' ' AGE f»§A:5"OR
 OCLC:-.A'GRIL

Rf O, ANTARAVALLI
RAEIEBENNUR.

'   VIRUPAKSHAPPA BANGI
 AGE MAJOR, occ: AGRIL
R/O. CHADAPUR, TALUK RNR

NARAYAN I KENCHAREQDE
AGE MAJOR, OCC: AGRIL
RIO. CHALAGERI

TALUK RANEBENNUR.



wp'3'642.08

11 DR V V GIRIGOUDA 3
VENKATESHWARA CLINIC
HALAGERI, TALUK RANEBENNUR.

12 S A LAMANI
AGE MAJOR  V
occ: AGRIL 85 A P M C VICE. PRESIDENT, ; "  -- 1.  
R/0. NUKAPUR,     
TALUK RANEBENNUR. V

13 MALABAI R NAIK
AGE MAJOR ' ._ 
occ: HOUSE HOLD WORK  
K H B COLONY    ' _ 
RANEBENNUR. .    *  '*,_RE8POHDENTS

[By Stu-Iarsha Desai, Adé  :   

ThjsV...11cfi$i_én'1--Iij:.._}ii:1tier_gr9iicl::s 226 and 227 of the
Constzitution 6f.jh;1di.:--:£;V prayigig to quash the order dt. 17.4.2008
passed by Add}. VCR';-3'1 Judge' "$11. D31.) Ranebennur on I.A.l\Eo.20
in 0.s.N¢;3s8/20o1V§s_per 'Aancxure E cm,

This pem-on%%¢omng%%¢n for orders, this day, the Court

 V V mafia  Lfollowiiig; & V

ORDER

._ in pending suit 0.s.No.35s/200: on

Lk the %%%%r11e{o1~A Pfime Ceurt of Acid}. Civil Judge (Jr.I)n.),

H K has filed this writ petition being aggieved by

-‘ Qxrder passed by the trial Court allowing the

% agpncamn of the plaintifl’ for amending the plaint in the

sense to Verify the plaint by the wmpetmt person.

wp’?642.o3

4
subscribing the signature subsequent to the msfimtion of

the suit.

Sri.M.V.Hiremath, learned coensei 3::iet.itione’r*

has Very vehemently urged that the vfiergflquejstioin’

issue in the suit and the defe1&d_Vant”haizh’;g aw

that the suit is not __tenable__L: ‘-of _ vefiifieafion,
amendment of this nat1.3:i*e&’ eoi31d?V;.r1,ot”‘}i§1’s:2fe been allowed.

It is not neeeesargfto of such an
order passed appiieeiioI1v»of”the plaintifi’ in this writ
petit3′.oI1.”.’_I’1*’;i:_s “fit enough for interference

even at stege Court in the exercise of

– 1;nde£*’Ar§.iele 227 of the Constitution of India.

‘ open for the petitioner to urge ail such legal

and the available grounds at the

‘e,ppmpri.ete stage. Without prejudice, this writ petition is

-3111]»