IN THE HIGH COURT OF KARNATAKA T’
CIRCUITBENCHATDHARWAD
DATED THIS THE 9′” DAY CJFA’3{fLY 2963 _
BEFORE
mi.’ I10N’BLE MxJUsrICE;S;~;4BD”m, ”
WRITP.E’TITION1’z(Qu_13£3(3f?f2lIf2?VI:f,?M-~Cf’C’)”
Between:
Sri T.V. Prakash; » ‘
Aged 3170*” 53 ‘ .
S/0 Sri Venkatamrzaazxeipgga, ”
Rio Mahaznandi H A
Graham Read,’ ”
13e11a:yw5s;2u;or., A ….Pc=:titioncr.
(By Sri I~.1;v_. ‘& M.fi. Advs.)
.._[-N.T’?siE’}afiIi3’Chowda1y,
” . Sid Sri NL;’–Késa.m1a,
“Rio No.35}, 2″” Cross,
W333 No. 18, Ganfitinagar,
_ _ Lnellarywsss 101.
A ” am;-amana Chowder)’,
S/0 Entury Yerrappa,
T Vetxkateswaranagar,
Bciiary — 583 I01.
3 Sri Ram Mohan Chowdary,
S./0 Enturi Yerrappa,
Plot No.5, Sairam Colony,
Ananthalpur Road,
Bellaryw 583 191. 1 A’
unu-
This Writ Peiition is filed udder mdcdesm om? dz” A
Constitution of India, praying to quaslhthe 01’d61’__ datod’r291~-1Vi1’§2&)6
in 0.S.No.228/2001, etc. * A T o
This Wfli petition oo fg3’1A’ 1″‘::{¢§i:mVvT”‘*g7g;Ma,«y this
day, the Couxtmadcthe following: ‘ * -.
In in question the order on
I.A.No.12 file of the Additional Civil
Judge {1J’r.;vI)Ar.1.).,u the court below has rejected the
. the Court to club O.S.No.228!2(X}}
O,_§,No.4Of2V()§}l:’«:along with O.S.No.467f2006.
V _ ; 2. ihzdve heard the leamed Counsel for the petitioner,
.3; Adm_ittedIy, the petitioner is not a party to the suit in
” o,.%fo.s;No.22s12oo1. His application fded under Order 1 Rule 19 of
be
the Cede of Civil Procedure for impieading himselfas a ‘
has already been dismissed. Therefore, the court 1:
the appiication on the gonad that petitio1é1:%”V}1:3:.:s4ixf;) _
file the application. I do not find 3313’ f£ }’13 ‘V
Writ Pfitition is accordingly disn1isse(l’;’VL’1’*1€’5’C’?Sts. r. T
fig :&ft 3″d9e