%
W.P.¥~Io.123_1/2008
IN THE HIGH COURT OF KARNATAKA AT BANGAI.£)'Rii3%« _
DATED THIS 'ma: 10%: DAY OF SEPrEMBER. f'30Q5§:VV'
BEFORE
THE i-i0N'BLE Dr. JUSTICE K. x3;;AK1'=;--£AvATs,:§L5'
WRIT PE1'moN
BETWEEN:
Srifiulyanarayana Sctty,
S/o.A.Nanj*unda Sctty, .. A
Aged abot1t74 years, _ '
C/o.SrLSiddcswam..Pzpv*.{_siso1; _, _.
Stems, Main Ram}, 55' _. ,
Hosadflffias
Chitradurga Dist, " ' K
(Benefit of
noteaaimeags. V 1.
(By Smt.!{aviti2ua,"Adv..fo1'...f'.
M] s.I.M.D¢.:.ya:Zah Gs Associates, Advs.)
$2;
3/ °-H&?¢hi3¥dr: Hanji 65 £30.,
Indian oi:
. .R<2...Hosad1atg$1.
. . .PE'I'I'!'lON-ER
. . .RESPONDENT
T. Petition is filed under Articles 226 and 227 oftht:
‘ fj ~-(l_’_<"r:isti1§11i:ion of India, praying to direct the Civii Judge (Sr.Dn),
TH_ t3}.a,3kam, to hear the arguments of the pefitioncr in the Appeal
._' ' ~ AR.'A.No.6/04 on its fik: & ho dhposc of the appeal on maxim at the
éairfiest in View ofthe gave urgency ofthe matter.
W.P.No. 12311'/2903
This Writ Petition ooming on for prcliminmy
day, the Court made the fol1awing:«
OBQER
T111: petitioner] decree-11o1dcr}'T3f§:spon:iA¢§3::t__ V
on the tilt of cm'; Judge f!§§laIl{cit–,,,is him this
Court, seeking direction to tlvn-;" to dispose ofl
the appeal in R.A.No.6,l"2()O4 :a'éi11té:'¢4éI;ii§st.: .V " "
2. The the mspondcut ibr
ejwtmcnt and the suit cmc to be
decreed on time to the respondent
to vacate and of the suit schedule
“iii¢…_.J.n;dgIncnt and Decree, the respondent
and them was no stay of the
Lb the above saiui appeal 1311 25.01.2005. In
, the petitioner fikxi Execution Petition in
the file of Civil Judge {Junior Division) at
Though the appcal was fixed in the year 2004, then: is
% delay in disposal of thc asppeai.
W.P.No. 1231/2008
3. Keeping in vim? that that: suit is fin’ cjcctmctit and the
same: came to be (Iccrccd, but the respondent has
in R.A.No.6/2004 and the same is pending on the %
ApgmmccmntmmthanmAmmmmm:mxgindfig$@@§flm_*
aPPC81. it is a tit misc to direct the
dispose ofi’ the appeal, in at ‘V
4. In View of the ab<wc.__ the
the Civil Judge (Senior i)i§ri&§:}n), dispose OK the
appeal in R.A.No.6/2004, within three
months
sa/–
Judge