Karnataka High Court
Smt Hema vs Shivaji Danappa Sarvi on 28 May, 2008
IN THE HIGH comm or-' KARNATAKA,BANGf:AL{) R E: _
DATED ms THE 28?" DAY or MA\.t;i:1p_s77.fj T4 _: "
BEFORE V
THE HON'BLE MR.JUST|Cf:_,§i;B}LLAFPA'_ X
.;%m%m$m§m * «
Bmmmem " ' '
LSMTHEMA '
WlO.JAC~':ANNATH .4
AGED51YEARS,HOUSEHOLE;,i;__.'
RIO.MUNAVALLt,TQ:SAUNE3AT'F§ _ V
DISTRICT BELGAUM. > ".--..__Pi.'&'Tl'?TIONER
(BY sm: LAXMAN mANTAc;AN'1*1 Eon PETR). ' 1-
AND :
AGEGQYEARS,
RIOMUNAVALLL _
Ta:sAuNDA'm; ' _ _
D:sI:'BgLGA1.;'M:. .....
1. S}-itVAJiDANAPPA §A;2v: ' " L4
2. .a»§;r3AreN:A1tH_ ., ~
520 DAi'~£_AP'PA saaw - "
AGED svwfemzs,
Qcc; ausnszsss, - '-
' v._mo.vMuNAvAu_.:,
« --.T§::sAU:s;oATTt. ~~ _
%3;'S§aN§{(A.F5PA 310
« ~ .. ' DAN)? PW; aaavi
V. A_Cr;;R'Mt=> BOCTOR,
E?i{}.AGHAW'NANA COLONY,
. ' V samsasaa, HUBLI.
~ V % £r.Mc5n~§AN SURESHBABU SARVI
ACEED 33 YEARS, occ::Aovc>cA"rE,
RIQMUNAVALLI,
TQ:SAUNDATTi.
htfl'
5.RAGHAVENDRA SURESHBABU SARW
AGED 35 YEARS,
RIOMUNAVALLI,
TQSAUNDATTI.
6.SANDHYA @ SANKAMMA
w:o.sHR:DHAR CHADACHAL _
R!O.MUNAVAi.Ll,
TQ:SAUNi3ATTl_ ";;..RE',SPO!>£DEN_:'S
ms wan" PETITION IS man UNLSER ;éR"rit:t.E;~: 1A?A'23.'.ANvv[Z)"V?2i'?'VV:A(5f§'
THE CDONSTITUTION OF !1\iDlA PRAWNG TC} SE-IT A$If3Ef'.THE' iMPUGNED7
ORDER DATED 31.3.2008 iN O.S.N«'3.35!2006 {3'N |.A.NC':*.V V!i'3E._ANNEX,D.-_ '
PASSED BY THE COURT OF CIVIL JUGQE ..{,.lR.DN.}' --.SOUDATTi.
This Writ Petition owning qn--f:§i"F?r飧mina'r3}'i-Eaarirség this day,
the Couzt made the foilavziflg: ~._ V.
In this. and 227 of the
as in question the order
dated ML court in O.S.No.35l2006 on
I.A.No.\};* % % '
. ' -'.2, No.4 filed LA.V praying to permit him
V' - up fé$§'flié'Awritte'n %%%%% " 'V t. The trial court taking into c¢nsiderat:on'
is delay in fiiing the writtm statement, as the
firdéf defendants 5 and 6 expatte has been set aside'
andfgpfianunfly has to be given to them to me the written
A 51' " has given opportunity to respondent No.4 aise to fife the
statement on payment of cost. I do not find any error or
iflegaiity in me order passed by the tria! court. ‘rhem§§ra7,V%%%z:gLkmy
considered view, there is no merit in thisjigtiflon itfis
liabieto bedismissed. j
3. Accordingiy. it is di§misse;d,_ A.
% :; k%37t:s.dge