-1-
IN THE HIGH com? or V
CIRCUIT BENCH AT GULBArgaA.%%TL'V* ~ Q'
DATED mls THE 05TH £T}AY-O13' 'f2«t,i:;;9 Vk
BEy*<)}*3g 'A
THE I-ION'BLE MR.J{i$§fi~£dE Rgm M_<:f::1;é§*:$é 'REi)DY V
wan' PETITEQN NO." 3S 5f2';*.200'?t'A (a:;M~&:PC)
BETWEEN:
2. BABU GGUDAAS/OSIIJIEANAGGLIDA
ADor?rI:{§,' FATHER 1C€::A,GR_1cULTURE
R] GiA!3As;¢.}vAL;és:31'4%i'
:;INmGI"";?,ALflK----BIJA:P§i:a DIST.
" V PETHIDNER
{BY SR1. snémfrgsri j.C:UIé1"«3:m1, ADVOCATE)
2 'I A. ..... .. V
1. S:1Am'}xGQ%Iji},A; GOLJDAPPA BIRADAR,
AGE:>'"'-..~"§2!O GABASAVALAGI,
SENDAGI TALU'I_{ BMAPUR DIST.
2. 4%jj'kj%%éA:éUTAGGUDA S/O GOEIDAPPA BIRADAR
AGi:';;:: .€3,3..'YEARS, 000; AGRIL
R/O GABASAVALAGI,
SINQAGI TALUK, BIJAPLIR DIST.
... RESPONDENTS
;~
2
E:
J
gm**”SR;. SANJAY A PATIL, ADVOCATE) g
THIS WRIT PETI’I’§€)N IS FILED UNDERVFICLES
226 AND 227 OF’ THE CONSTI’I’UTIO1f~I”«{)F@£ND£A
PRAYENG TO SET’ ASEDE THE ORDER ’14’;~3V;?{)C’6,
PASSES 32* THE LEARNEI) cm; J’i;;I__II}GjE. %'{sR.DN;%.%
§IJAP{}”R ax: M.A.NO.19/0:2, 32:93 .;s.’fi.N{‘J3. ‘AND Tm-1+:
GREEK DT.19.2.2oo2, PASSEQ-Bx? THE’._1;E3″z~’t;RN’ED”._’ ”
CIVIL JUDGE {JR.DN) s:N’1)A:’;:X.*IN-.1<3s::;*z~IN< I2?-M
FELEIB BY THE R1 Am'; ff<:.2,, HEEEIN_ LEI\?I'}._¥:3'E3…CiR})E:I~1–
39, RULEME AND 2 cm,
mxs Wm' P§:§*I'If:0P.:' c§jre:::§.é§'<)r~z Folé FRELIMIRARY
HEARING $313 ::mY,"*:*M1a: c:g3;1R'r Mg-21:33 THE FOLLOWING:
Learned 2 has fiiad a
meme fiated 2VG(}8_.'i'"éi*;p:§)'f't:ij§1g"'the death of the 2nd
respondéznt {my 11. Eisgn date since the LES of
R6Sfmfic%Efit" 2 ~__ar€: brought on recorri, th&
I _ f3€{it§Gi"i£"- .
V The?f3%iS Iii; fEi§I’€3S€I1ta.ti9I1 for the petitianer. Writ
;;_e.titi:%1’1., is 41%-ismifssed. Sara
Iudgé
swig