J-
IN THE men comm' or L' %
cmcvrr BENCH AT GUL3AIae._GA,_ = 1 : =
DATED THIS THE 4% DAY ag~e».ma:;:,2oe9 V
EEFOf{§3 '-._z
me HONBLE MR.3Us<;?§eE RA '§.*I_V1\.%E('):.'£~I;§*{1'.v§i'V';'Vt?}§)3I)i?:Y'VV
WRIT PE'r1'3.':eN was {{}M§cPc)
BETWEEI§I:_
Shaik 'S 'E\5:aheb0{$b'--«'Sab» G013,
Aged abeui 3%} yea3t$';~:(}(:¢:'~Busii1ess,
R/e" {}e1a"Ch6'a%k, €'3{}-19331;,
Guxbaa-ga;*.; » 1
' ' V Petitioner
(By Sri. Vishwe:"'i3fl1 -v_Hegde';~'L'Advoca.te)
A' .....
Srfis Sa..;é1Ea'na1:€ia:.'Ei{§'géj1eers Automobiles Maintenance,
Repajrifzg «ai1d"_8_e1*s{i::i11g,
A registered I§'am:ers1'1ip Finn,
3 Throughits "fZ}23.I"£I1€I'
* ~ .. f 3/0 Pan-du Chavan,
.1 -._Ag'ed about 33 years, (Dec: Business,
Rye' tea: I310. :2, 33!. No. 1 15/28,
* ._Ifld:11S".f;I'ial Estate, I Stage,
T ' Kagneor Village,
' AT'¢;;_& Dist: Gulbarga.
.... .. Respondent
:
1 ~\
ii
\.,a
-2-
THIS WRIT PE’}’I’1’iC)N IS FILED UNDER ARFICLES
226 AND 227 OF THE CONSTYFUTION
PRAYING ‘TO QUASH T BE ORDER DATEI)”~2′.%….Q3’.f2G07
ON LA. NO. I §N (3.8. NO. 351/2606 PASf§}§3I) .B’Y-“FEE Iii
ADDITIONAL CML JUDGE (JR. {3VN.)~G1}°£,BARGA A:~z§:__
THE JUDGMENT DATED §E8;’G-1.2C{G8_,.IN’4 MA, “NO; ”
19/2007 PASSED BY THE 111%_:?xD¥;)r:f:::>NAL_ ,
JUBGE (SR. DVN.) GULBAR{3A:AND (ANNEXuREs..&c* ‘
AND ‘F’ REsPEc1’1vELY::.= ‘
THIS WRIT P’e:fI*1T10Ni__r_:_§C:s;11:si_:} oixi WELEMINARY
HEARING Tms 1)A?sf,~T}iE_.z:0_15Rjr MADE TI-ifi F’OLLQWING:
Today to?) t_3.1ei’é7.=_i,s;.”‘«no’4..%Vfe§§r$sr3ntati0n for the
petitioner thaugh “LT.'{?t’€:»C¢’:1$sf?.: x5e*faa.{ia11é{1 twice, once in the
meming aI1:}.4_:)’I”1::<.–: in tliegifteizioon.
Writ" is"%I*€};i;~:$'£ed.
f\
Iudqfi