Karnataka High Court
Soni Tulasi Ram vs G Saroja on 19 November, 2008
in THE HIGH comsrr or xanzwmxa cxncurr 3m;mf;i-; - "
AT DHARWAD
Dated this the 19th day of Noircxygibmj, , .. 1:
BEFORE % . &
mm norrnm ma. mmcg
Writ l3..f CARa1qikag:'ath
T S;'o.Chi1ma Satyanarayana Sctty
Rfio D.No.164, Ward No.13
" Dist. Kunmczl
.. ' Andhra Pradcsh
Court Lgzadct the Ibllgwing:
": .«._O1*dcr on I.A.No.7 by the tzrial Court rejecting his
'iqo fik: statement of objections to the main final decree
____'pit>¢§:cdings. ¥'\/"
3 Chimri Eshwaramxna
W/0 C Vcnkatappa Sctty
Major
R/o No.18'?
Ward No.16 I
Hospet
4 Chinni Satyanarayana Set_:t'y._V
S/o late Venkappa Sctty "
RIO No.1S'7, 153* Ward
Hospct * '*.._...Rcspdn;dcnts
(By Sri Y. Lakshmikant Raddy, .Adxfnx;m_.for R1;
SriP G MQgli,_ Advocate for R46,'
' .: 'Rcsppndent-Sédelctcd)
This Pétifioii articles 226 and 227 of
the Consfitéufiéaé ''of*-I'{1_.j1c_Im,_ ' quash impuged order
Annczaxrjeéb datcéri 139312.-'£2306 in FDP No.1/2000 passed by
Additional City VCit'.£i~-.,Judge__(Sr.3311.), at Hospct and allow IA
This Writ Pei:i1jon'«._cd1*hing on for orders this day, the
onnzn
'If__1V:1c has challenged in this writ petition the
2. The petitioner claims right in _
schedule to the petition under the ::iaeed~ ..
18.01.2002
executed by his bmthee c1¢f¢n;1a;;t:9-
suit. The petitioners brother is pumhaee:*:. e
defendant of his half shame. pefifienerxy-3ac§;z:1ued’ his
alleged mg’ ht in the duiiiig’ nt’l:}eV ‘Vj;ze1’1denevjr°of; the Final
request as he the final decree
proceedings. , iii” the”-éjnatter; there is no merit in
this Writ pe1;;:i5.a,: it alisvziiismissed.
Sdié.
Fudge
V . “Espl-