High Court Karnataka High Court

Ganapathi Krishna Bhat vs Seetharama Shankaranarayana … on 24 July, 2008

Karnataka High Court
Ganapathi Krishna Bhat vs Seetharama Shankaranarayana … on 24 July, 2008
Author: S.Abdul Nazeer
[N3

R] 0 Hasalli, Si1'SiTa}u}~:,
U. K. District.
5%. Gsha, agczeti 43 years,

D/0 Ganapathi Hetgdet,
Chapparamane, Vanafii,  .
Sirsi Taluk, U. K. Dist.

E3. Harish Ganayaihi Hgagde,  .
Aged 35 3,-*5a1's, ' ._ 
S/0 Gaxzapathi Hegdégé  '
Chapparamane? Vanafli; ._  '   ._
Sirsi Taluk, i_,}'.~K_. Dimf.' *  "  V.RE$¥'ONfiENTS

This WIit.;)atit§§m'_isv ffirsci 3;nt:1«erf}~.krticles 225 and 1227 of
Cionstituttion iof _E-f:€}.ié"'pra yi::g" ft}; quash the order dateé.
8.2.2098

pa_$s€{¥a ;n1’«£;..A.a.»;.’8Vi:; ‘O.__S,N{§. 113/ 199:3 on the file
cf the {3Qur’£”cf._C:ivii §.’?iId’gé~.Dn{);” Sirsi, Vidf: Annexure-A,
and etc. — f

The féefition’ crjéxififig. ‘€§n fr;:’ar prly. heaxing this day the
court made th£:.,fo}lVwingA:~, ‘

are the cicrfendaxxtss 1 and 2 in

as 1’13; :%i9?§éi3%j1ai:;=.éi1e 1115 ofthe learned cm; Judge, Sr. Bvn.

Sérsi, No.1 is the piainitifi’ and ether mspondents

“c;t}1ner §1efe11da11ts in tha suit, The suit flied by thé

‘WQS for ;3a3:”titi0:1 of suit seheduje property. After the

T — . {:é5I1E:iusion of the evidencs sf plaintifi, the petiticzmers filed an

“application LA.No.8 fcgrr appeintment sf Commissianer far

local i:1ve$tigation. It is the case of petitioners that there is

E: