Karnataka High Court
Sri Mahadevappa vs Smt Muniyamma on 11 March, 2009
A .fr:Ls.;§.'%.vpx:{t"'-Pggtition is filed under Articles 226 35 227 of the
'Bangalore',}_i11 O.S.No.115aO/1998 on I.A.No.6 dated 10.09.2007
V' :i1;x }n~:jr;j<:!:i1ig the impieading application flied by the petitioners
.i1z1_tier.£3zderI Rule 10(2) of cpc.
" madc the following-
15. Sri. Govindaraju,
S/o. Venkataswamappa,
Major by age
16. Sri. Scshagiri Raju,
S/o. Venkaizaswamappa,
Major by age 1
17. Sr}. Vcnkatesh,
S/o. Vcnkatappa,
Major by age
18. Sri. Gajcndra,
S] o. Veal-zatappa,
Major by age
19. Sri Mohan, 3.
S/o. Vcn1(£1taPI5a, ., u o
Major
All
Yeshwanth£a;::J;fa"« Hob1i;- .,._ _ I
Bangalore Nortfi '
Bangalore, RESPOHDEHTS
iii
praying to quash the impugned order
Anam;_ur¢--.a gassed by the learned I Addifional City Civil Judge,
This Petition coming on for orders this day, the Court
-4...
ORDER
On 26.02.2009, though two Weeks tim;c;’_ .Vv&iS –
granted to comply with the ofice objections, ;§.’o%:.%
been complied With.
This matter is called twice ” ._{5n bot-13;” ;
there is no representation for ..:$etitioné§I’s.’&’VV:IVi that
the petitioners am not this writ
Hence, thy: for defauit and for
» Sdffi
“”” ” Judge