.. 1 .. IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 6"' DAY OF JANUARY 2o1QE._7-._O'A..,_ BEFORE THE HON'Bi_E MRJUSTICE RAVI MALIMAi:'HVA.&E:VV:
WRIT PETITION NO.i5228 of 2oo7(C3M’>A€§’§,’a3’O”‘VV O’ R
BETWEEN:
Sri K.R.Gowda @ Kabbaii Rangegowda ‘
S/o Channegowda O _
Aged about 70 years,
R/o. Kabbali Village,
– Channarayapatna Taluk, O’ ‘M
Hassan ::>ast:r:ct«~g573 2o3…_,:’_V..V ‘*-,.”;~§’.;pE’T1T1oNER
(By M/s 23;”)5LsS:oc§Va’fés–,—-VAdvocates)
Mm: ‘ A
Sri Anahd S.’Kaomat?”:T_ .4
5/0 1ate1¢._S.R;Kafh’a’t-3} ‘
Aged about 45 y’eai’5.”,V’V. 2
R/at No.1i’6,_ /4k._(3.B._ L’ay’ou§;,
2″” Phase, 3″” Cross; ”
Maha§–éaksohmipu’ra~~m,
,./g3an”g.alo:zf*’e -350 O86″.””O …RESPOE\iDENT
{.B’y:_R.SOriA ‘i:\_V1v”.-E’:;V.i3VaAV:Rj_ja.nanthappa, Advocate)
ensure service of notice. Coupled with these _
the fact that the plaintiff himself is not inte-:*esvte:d “=
objecting to the application for d}.smEssa:F o’f_.th.’e’-su’iVt’;s.___tl=ae_AA
trial Court committed an error’ in reje’Ct_ing the’al’pVpv!.i4g_jati_on.vM
For the aforesaid__.reas.on’siflthles._foiloWi’rigVorder is
passed;– it i ‘V a l ‘
1) The on LA. No.7
by the Civil Judge, Bangalore
(CCH~23)hmCh§lfih94Gi/20$Sissetasme.
2) filedllthe petitioner is allowed. The
. fisuit_”s§3aE|__llsta_nd di’sm..is.sed.
it Vwvrilti-.?eti,tio-n is disposed off.
3&1″
ledge
.d’*-__”ai§sk/-