..UUKl Ur KAKNAIAKA Hlbfl LUUIH Mun,-A KARNAIAIUI I-Hun Luulu Ur KAKNAIAKA HIUH LUUKI or KAKNAEAKA H15!»-I COURT OF KARNATAIQ I-HGH COUR1
#3:: a
IN THE HIGH COIIRT OE’ M% /ET RE
Izmm THIS THE 22″ my 03 mm: 2009
PRESENT
TI-IE HGFFBLE rm. 9.9. DI ,. CI-IIE1f;,.A4_:t1?1§V}’§°.’§711fi:* 2 cos’ » ‘£
…-«um-nun»-no-.
saz _,
Q SANHB. sunVa1£AaH¢::VI., 4% ”
sic sa:*:’rv:%s’m:avI-~*I’.._
AGEE) 3’xBC1I’i’–w..52…’£’EARS’ .. ‘
3/=3 aHr::.r:v.ccx;.az~:’?::;:A. –
VID'YAriAI3AFt_ "5'_.. _ . SHIMM3. If»IS'?§tIC"1"-~._ ' = '- " AEPELLANT
my firi ; _saINi’¥:-aSA~.$AE%3’v. ? fi}.£)UDCATE)
….-.–“»’:-
‘”c<:m@a:.q.AT1:vs: sesczmm
T}{E"'3*rATE'.'-fir .7KARHA.'sAKA
_ av 'ITS ,.§{E;=£3I«–3I'RAR es' masmwwz
, seem"-rzssss IN KARNATAKA ma 1
"'.2;1.;; Asxaii Raw
E–B1
mm? aszawraas. <35'
Si-III-flfi. EEISTRICT
Ei}{I{M')'l?!. 57? 201
""*'"' 'V' """"'-I'-""1'"'U"' "IV-'H' \-\II-in! 'III I\l'lI\I'Il'Ill'II\«l'l III\?II I.u\IIJlI.I \r| I\l'Il\l'Il'IInl"lI\l'l III\IIl \–\IwnI 'Ia! I\:l'\I\I'f"|l.f"\
rv-s nlun \..vu!u Ur AAKNAIAKA HIGH COURT
3 THE P:.SSIS'P§.N'I' REGISTRAR GE'
CG-QEERATIYE SC*§'.'.IE?'E'I§3
fifilfiflfih SUB DIVISIUN
SHIWCEGA ANS RE3*$<'Z3¢"EfiY GFFICEEFI.
SHIMOGA 5?? 201
4 THE SHEHOGA HOUSING C0~C3E*E'E{Ps.*?I}fE–_4 '.
SC-CIEWY we I ' "
S}{IHOG:’s.
3? ms SE£.IB.§2’i’.hRY
5 sax 1-IANUMA gov: _
3%) SEPTA amrrfi u V
aawr commmca Vaé;z;:3′–..¢»:c;jst:ctr;g-m:F£::,s’r
Bcvl swam’, Is:.Az=t9Ua,’jv” ” *
SHIHGGA v_
Bqsswnnams
{By amt; __a::};vr§;::.H:«xa:r:*r ADVQCATE ma
viz’; ” aP§a;:a;L.1″.§i:.-.:$ ‘a<."Hrs 4 of THE KARNATAKA
I-EEGH <:r;s£:.r<*r FR.AYIf«1G ' TO 35:1' ASEQE THE mama
=T é;a.s5E::} . :I}é;-eW2? mix?' "" "'P E'FITI{3N Ho.353s5;'1994 DATED
§s:r2gc«. ["%*
'I'H1~S '8'RI'F AEPEAL {ZCMING UP FDR PRELIMINARY
}r$§.ai;hr%t;., cm THIS DAY, SABHAHIT 3., aszaxvamzs ma
JIIDGEEI'
This appeal is -filed by
petitianex in w.p.uo.3aa6sx199;;;i
aggrieved by the: ardrar dated _'_3.2;Q?'t§ri3'r'§'.';Va:~éi*1a§;::9in
tha learned Single Judge
diamiafiedx I.A1's 1 ané{*2% of" zaas £i;ed; far –
condoning tha cifilay in th:e"'appZ§3.cation
LUUKJ ur nu-usnununmu mum uuuxf V5.1; Iknxwnmlun a-ma:-I Luum Ur KAKNRIAIUI I-nun Luum Ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COUR1
and to rscall £hé; o;h§:"f§§tad 14.7.2006
rea'pte<:;?.:i.vely, ' H
2. ,~?fié\ ;5é§peil%nt«-W5herein filed
w.mm.36s65x199aj’;%%a:ee§iT;;g~%_£¢z quashing 0f the
arder pas3éVé:i..__ I:sj; “1′;!~.§§t1ty Registrar: 3:5 Cc)-
v,a:jg1§3rat_:§.€ze: ‘S::§c:iéi:”;i. 3,3,” . Shimoga dated 15 . 8 . 1994
93–94 as pax Axsxxaxura–E ta
“*.n?ri’t and ffit Ia tiirecticsn tr:
‘,_’_’.1;’a.s3on;iént:iV3i ta 4 mat to initiafza furthar
in yureuanrce of the irmugneti erder
f~gf*§e%§§ndsnt Nb.2 dated 1§.5.199é in fippeal
‘V : 132’ §3-fit} .
‘&¥5
” “””””””””””*” “-‘* *””|””‘fl”-‘”\-“I “”W”- I-vvlu Ur nan-run”-u\H r’I!\.7l”1 LJJUIH “UP KRKNRTAKA HIGH
‘Tim writ patitzon 31$ dispmsed
of on 14.3′..?flE*6, based can the j¢:£ntg’-._
memo dzsly aignéd and fiiecf by
advcaczatzea can bath the aidaa.
fiance, no ;;2′}?.2i:n4;?$-.A .g a».r_:eV
fcsrthcramine’ ta recafii
mrder. Bzrther ;’:;?i_J’;$;_V Céarfi do:%§ A._:.:”‘J§’v’_Vfm
find any graund ta ‘E:::_i?1cZz:ne”;t?; g:.J.g;fe.i:§y
in filing /”me ;*”‘;i_t;3§.j:iV’¥::.afit1c:n'””‘ for
recalling the %’;:.»;~.~_::a.:
H§§§¢; zf3.3*Ané.§fr-9% 2033 are
eaiiamiissié-:§’;’*3’~~.. , ” V
‘T1_1att: –1§é’iVng “‘agg§{i~§-ved by the order dated
?.2.2UQ8;!appli§finfi7§fiJtha I.A.’s 1 and 2 of
2908 hag_§ §raferxEs€i_VVVt’hi§ appeal .
heard the leanned ominsel
agzgeazifig ‘§=:§t’ t1m agwllant and the iaarned
4. .:’V{§e§f5{r1.:raa_ntVVfidvacata awaaring far respmdsmza
aamtiniaed the material cm rezzem.
nu ma…» . up u. — ‘nun u. ………_-y-.. _- win”.-.r~. …..,…._;……..,,. -.,,’,.