IN THE HIGH coum 0? KAmAvaT5v« fl _
cmcun BENCH AT 'bmHARW'fi_D;v' ' %
DATED was THE 13T"_aAv o;=FeaaWy
am:
HON'8LE MRJUSTICEv:}AOHA'{$§vSF{A§§ATANA6OUDAR
.»............WRIT 6
1.
Smt} Ramawa é .
W] ovv.Bharama§)pa 13}%ik:-}.j’g?m’iI*i
Age 4C{years,._Oe[(:».: Pi§)i1s3.eho1d
R/<3 Haiagezfi, Taluk
Ha-vatji DiStIfiC$:; '
% I5A.'_Hoieé1éi9'5f
' 'Nagag§pa ,.S;o Timmappa Bhajanm
~ . 'Aged-.65xye:a1?s, Occ : Nil
V1.32'/'*0 Jaytsmdgar, Dharsvad. ..Petit:ior1er
._{By Sfi T. Patil, Adv.,)
% Iqfioazsab
* ~ " "S/0 Abdu} Kluadarasab Khateeb
» Age 55 years, Occ : KRB Service
R] 0 Halageri, Ranebcnmir Taluk
Haveri District. ..RespoI1dent
(By M/ s. Dharwar Law Associates, Adv.,)
fir _ in
I I V
This Writ Petifion is filed undeezmieies 226' .32;
Constitution of Inclia praying to quash the o1t1ér.<$11' IA": Noll'
dated 14–8–2008 (Anncxure–l))_ passed" the Judge'
(Sr.Dn.), Ranebcnnur in R.A.No.'7"3.[ V2001. "
day, the Court made the following ;
This Writ l:'f31IitiC}I1v(f3('2~§1]'I}§=','A[.($J'1Z1'A}'f"«':.{I"}$f{i.§'13TI3' Iiean'ng this
The agpxgeefiexz §'ee%e1:e..e3:ee.éefiied by the petitioner
under elreeree %9{:~/w.%e%%%"secuon 151 of C.P.C. for
appoi:1tI§fieVnt%o1" to inspect E the
' ' A " ;-'.4&,_:H.
ilaatter Qf is rejected by the Court below
Ab}? E” ‘1:1’31i3?:1_.8I1edvv””‘ifi$I«*der dated 14.8.2003, passed in
Lk%R,A.rée;?3,12GQVe}e.ee~
V___v’I”h§::’~”I5écords disciose that the petitioner has filed
suit f.or-~ iieclalation and injunction. The said suit came
tiismissed. Questioning the same, plaintifl’ has filed
‘ %eej;.*.A.Ne.73/2001 before the Civil Court (Sr.DI1.,),
” Ranebezmur, and in the said appeal, an appiication for
E
‘ ‘E
? L
.3-
appointment of Commissioner is filed for ascertainment of
certain facts of the case.
3. It is relevant to_m1}1ote
C. S.ChatradaJ;nath, learned adviocatee ..’t;l?£tG. ::,r_-4&5
Commissioner before the Qourt; eiroadyi L’
the report. The parties to me__iit§ga%ion allowed
to file applications T of Commissioner
repeatedly, paxftie1;_11a.:’1.yW the facts of the
matter “” fiby ‘iiz*e§i”§ established that the
Commie-siorier appointed for collection of
evidenee. Vitkider _s’2.1eh: iioifeumstances, the Appellate Court
‘ Arejeetedr the application for appointment of
fried by the petitioner.
it writ petition stands dismissed.
Séfe
Image
‘ my