3*!’ Tim EHGH CEJURT OF KARHKFAKA AT BANGALGRE
EATEQ ‘Fi*fiS ‘{‘HE 1593 I33′! 9? DE1{}E2V$ER 2013
BEFORE
mm I-Iormm MR. .J’US’I”ICE A.H.VENiIG{)PAE43t.f3§€§’€§.5i};€vv..
W.E.Hn.365fi’7′[gQ1€3{GM~CI’CJ* :’ ”
Sri. Ramswamy Raddy
S10 Bhadra Roddy
Aged abmzt {$0 yeam .
Rim; Haraymwhafia Viflagfl…
Smfiapura Hcsbli . K 1.
Bfialgre
J ‘ % ;1;..,},’1=*E’1*rTm1~rm
(33: Sri. s.R.$,.-mama m£a:yA;L%Aav.%,)iki’
L Sr:i;”-S.A.B9;b1:i
V _ S15 $:P,_£.flI3§a£$.h Féexidy
V, Hinciug hinfigr V
Qiiafmaram Cavflga Pm:
% * .– swam
Sm Lats Abbiah may
fiffiisdm Majmr
% amt. Ru3mum’ ‘
W,’ as Lats Baku Rwéy
Hfixzdzzg Ikiafsr
‘ix 8:22, Raéapga
S} as Ivizzzmfeddy
}’fiI1€i’¥.,.X.; Majmr
5, Sr”: 33373111
Sje Isizzrmmddy
Héxxdng Magar
6. Sri Srinivasa Rezldy
SM Mt3.n§:::edd::’
Hindu? Mafiar
7., Sri Mania
8! 3 Muxmeddyv
I-find’ 1.1; Majer ‘-
Wit; Lafae«!{s;;1-a.y;s.r1e;: R’add§*~ V’ _
‘V _A
9% Smt. A
@115
13 J
_$g’n Lara’ rfafayazm Raddy
J §~ii’§.d1:§ may
_ Fem ‘§!i}3;a.ge
«V Barig.;aIg*:;*e”Rura}; Qfmhica
5&5?’§§1P§1rs3’£.” Ht;s:?r:LIi
Aizgml
RESPGHDENTS
r writ petition as filed. under Ar5aw1cs 225 89 227
éisf the Qemtmztkaa of India psraytg tr; quash the
arder passed at Arxnrifi fix xmpmt sf the
appiisxafian {fled by the pefitioncr as {e’L.1’¥s:.i}{ in
QS§No.1’?’48] W04, on the flit: af the City tfiivil Judga at
B%a1ere tzrdm aatfi 1.4.29i{}.
This petitign amzrmzg an for Prcliminary
this day, the oaurt made ths: fslka-wing:
QEDER
The ardar under challeme in this wk.-is , ‘
queafinmd by atmr
pemunsf applicanm in 2C)1E3. ‘7 A.
pctiticszz was a3.k:w& anti tfi;~:V..’l.V”§I3rc;iVea.* an
Q4.1€).i2§1€L
2. me in zA.1z’a.9 filed
in 1229:’-$:::i+¥.*.}–
. .3. “51.” “V6135 mated in the archer r3atJ.ced.’
«%g’;_;:5§.*,;i§A%%;%¢,%% 3 3 nm “3 * ” ffi ” ‘ ‘D’ IA.Rc.§ being’ meritorieu,s, the
a}}::me*e§.
%«§%.%%%«k ylafintifi shaii implead the
.jLj~._;§etit§¢:§rfa}3pi:ca:1′ t ha}, IA.Nc.9 as an addétitmal
R»
If/””
,.v ‘
dafcmdant witlaén as periw of three wmks er an
&5.31.20I1 w data is aariizer.
3% Tm petitniorzssrladditisnal aefémmz
his smmmmt befcm o5m.2m1.
are at 11% 1:0 file draft “‘
Trial Court shafi raise imam
the writtzan state.-.me:nt sf ”
dtfagsfiarzt.
T1m’IErm1′ Crmrt suit as wry
as pracfimbiga atiiamr 1:313 timaa allmved
in
_ aflnwad ac£:ard1r1g’ }y.
353..
3?;§DG’;¥§i