High Court Karnataka High Court

Mynapalli P Daniel vs Smt Kamaladevi on 28 July, 2008

Karnataka High Court
Mynapalli P Daniel vs Smt Kamaladevi on 28 July, 2008
Author: N.K.Patil
W  cowsmzmaom as mum PRAYING TO amen ms IMPUGNED

" ~ :':=z.oE.=; AT Amy: passes av we AE)DtT!ONA£. cm sums gsmmz} AT

.1 s<,:.;<3Hurz,%---.::~: mascmmsous am-;:.Aa. No.13 OF 29:95 DATED mm
 c:c-195523. zaos.

 ;r.j:r..*:ug_": MADE THE FOLLOWING?

EN THE HIGH COURT OF KARNATAKA
C2RG1J%T BENCH AT GULBARGA

mu-:0 ms 11-12 23'" am or JULY, 2068  j  
: 359035; N  L:
THE HOWBLE MR. JUSTICE re;K.;zmL     A    , 
w.9.~o.. 22639 of zone       %
BETWEEN:    % _   

1.

MYNAPALU P DAMEL

3:09 DAMEL .

AGED ABOUT 52 YEARS ‘ _ H
axon R CGLQNY, ~
ASLAPUR ROAD, -. ‘ ~
RMCHUR. .. . _ ‘

. . % ‘:’V”:.v…P.éT!T!QNER
{av smpaavsem azum;-$32. t%Askac§%gTé.v}_ ‘

AND :

1 am KAMALAD:EV_i _

WIQLATE H 5 THAYAR-NQNA’ -..__ ‘

AGED Aaoufrwvsaszsz ” ,

occ; HOUSEHQLD, R1e.11v?. IFSTAGE

4: P!- ;AsE,e1″H MASH. weer o:’= CHORD ROAE},

V. A Mm«:ALAK£HMt LAYGLFL… «
ABANGALGRE’.

RESPTJNDENT!

‘rH§;3 wrzif s>.=_=frmon: is man UNDER ARNCLES 223 AND 22:! OF

;Ti-«H3 WRW PETWEON COMING ON FGR QRDERS T1’-HS DAY, THE

–6~

order. Nor the petitioner has made out any good grounds to

interfere in the order passed by the Lower Appeflate Court.

when the matter has been remanded to the Trial Court.

reconsideration, interference by this Court exercisin§”e£:r§

ordinary junsdiction under Articte 227 offhe Cerue.&fi.fr:ion:::of.V u

indie is not justrfiebre and the matter

merits after affording reasonabie opeortunifyfithe if

5. Having regard to the facts ioireunestanoes the
wee as stated above, the by petirioner
stands diswd of, with a tie} Court to
dispose of the herein Le.

£.A.No.! on meritén to the petitioner
and r%ponc{enr_venoif’inV wiéhthe directions issued
by the ieamevoi'{‘,iv£§r}udg.Ae:*L:{ dated 15*” October
zoos in Miss. Appea:rrono.er3;2ooé and dispose of the same, as
rfieeeibieqmlreeping in View that the matter is
penéine the parties since severe! years.

Sd/-

Judge

V.’ ‘ ‘ . ‘L”:bi}§_ J’