Karnataka High Court
Krishna Naika S/O Surya Naika vs Neelegowda on 22 January, 2009
Dist. , ... ..... 14 \\ ' . 'PETIT!ONER
' ' H ;' -. Neslggofinia;
" T.Ag!:ti»--about 45 years,
V . 2;V:KV<$§3arcgowda,
~ ~S/cxfiasegowda,
W. F.No. 123312908
IN THE HIGH COURT OF KARNATAKA AT
DATE9 THIS THE 221% DAY O§',qANUA_RY'2'5(}9'V"": _ u
BEFORE I ' .'% 'A
THE HOEWBLE Dr. JUSFICE K,' BHA1{fi«:Av.:sf1i~3;=.:.,Ag;m :2
WRIT PEFITION 1.g8»'$8»J g§§£»15cPm
BETWEEN: . if
S_/ohlatc Surya "
Aged about '3' 3 ycaxs, 1',
Occ: Agxic111*i1}:t'i;.~::t,A 7; 'fl;
Rep. by its {}PA_ Hoki¢:r..__
S/o.Kr1shna
Aged about 45 years, .
R / 0. Ka111l(:-Jchchi 'village;
'i'.an'kere..'!f§a1uk, "
(Bi Adv.
Adv.)
'SI - Dasezawda,
Aged about 37 years,
000: Agriculturist,
W.P.No. xzsseggms
Both are r/o.Karulmchchi village,
Tarikere Taluk,
Ch1kmag' alur Dist. >_ ;.';;1mSPdrénEm%us"
This Writ Petition is filed mange
Constitution of India, praying to
passed by the learned Civil A,1J11tigg:'"-.,[SI'.Di?.i),.._ in
M.A.No.7[2003 produced "to flu: writ petition
confirming the order dt.28.'6;2908. by. the learned Civil
Judy (Jr.Dn), Tarzikere on I.A.N<).i :O.S.Ne.I'_1$2/2{}OO produced
asAxmexure--N to thcfwgit 1 .V
This Writ am day, the Court
made the ' "
The Writ' __di1 03.10.2003. The omce had
raised various
weeks time was granmd to comply
bffice' But necdful was not done. Even on
' Vt time was granted to do the needful as a last
then, needfui has not been done.
'3_._'.3';It is pe11m' cut in mention that Writ Pe11'tton'
. filed by the present petitioner came to be
on merits. The subject matter of the suit challenged in
Lt
%
Writ Petition 1401285612008 ma in ft'
one and the same.
4. In the instant wnt' pctmo' '
favour of the respondents of Civil
Judge (Junior nivism) at oonfinned by
No.1%56[2008;’ petition does not
survive for coiisideratiéixg ” V
5. dismissed as having become
Sdl-L
Iudg9