4 1*
ms; mg: 3:193 COEFRT 0%' K_ARE\EA'§".AEiA AT BAN<:m,012£<:
DATEB THIS THE 9% DAY 3;? JULY,
BEFQRE
TE-{E HCEWBLE MRJUSTICE gavi fvEz3E;E--;%£i_A'?$§ « _ V': "
WRIT PETFTION 510.5111 $3.5′ ‘”2:{‘:%£)8
BETWEEN :
Abbasaii Basra, S/0 Thayab A}:i_ I~} .
1- The Bangggggremghafiagar Palika,
._}3£a.I§ga}Q_m, Répmsented by its
CL’nniui13:iSs:§_Qner, Bangaiara.
.”J.é3t§S’iSf8i1’5L E}{E3C11tiV6 Engineer,
A ‘C§an§1hifi3.<§;ar, Sub~DiVisio:1,
'B . P' ,' V Banga1are~9.
.. , ‘; 1 ‘ ‘ ; Thé Afya Vidgi.–‘a Shaia,
. _ 13:;;:mI1t.s’ Association,
V. ‘}=<'fep:'eser1ted by its President,
N95, 531 Main Road,
Garidhinagar, Bangalozr»-9.
. RESPQNDENTS
.£L*
..3._
This Writ Petititm is fiied under Articles 1226 & 22?
of the Constimtien sf India. praying to quash f€}”1e..__or<:'it:::r
pasmd by the PrLC:ity Civil 85 S<':SSi(}f1SW '.j_u:ii_ge,
Bangalore, in G.S.No.8193 /20812 rejected"-_"L"-VT.the
ayplicaiiion 1.A.No.a dated 2 1. 11.200? \rid£=:__;!_¥'I'1'1r?:¢:=':_:-;IV.:1__I"'r:i¢__i_4'3S« _
and etc.
This petition coming 0n:'IBi"';:~:¢1imi;3éitj%_ i
this day, the Courf: made the f0H§)¥¥*?31"1g:+
The petitionar seeks V. ivnfiggififiorari to
quash the order dzitéiciiii on I.A.No.6
by the iea1';;c':d__ jirétiissicns Judge,
Bang;g1ore,1i§:v.r;z;s§:;«No;3'i9;s,i2002.
i':_i'i"3£i filed uncier Order 26 Rule 9
by the Vpe1;i:tVii01i§.-r was rejected on 21.11.2067. The
.i for the petitioner submitted that the
'aj3p0i1§t;2'1'€%13§':; "(if a Cammissioner is cruciai for the just
ffiéalfiidjudicatian of the suit. It is submiited that
V. xthe.é;ieinarca€ion of the boundaries of the suit property
ifiyoiild go in the root cf 'the suit and would assist iii the
H just and final adjudicaticn of the Inatter.
%%%gng/
(311 pemsai of the impugnrzd o1'der,j;:'jésfisfi-.T:E5<:
seen that in the aariier suiz'; O.S.No.'7993_/
held that the suit SCh€€1"1,11€ p:'b"pek*€};_
defendant therem and on the v__bé:s_is of '~
submitted by that surveyor, '~::uit was' :i.ié§2:{:i;<gsed. The
triai Cimirt, "{":f1€I'(€fO1"€v,f"é=i?.{;1S :jfmi;1*1::? fviéx=s.%é thatvviixider such
ci3"c11:11sta::1ce$, title applisatééfifii' flfitzé ' -'i5§z'__'_'.~t}1(-2 petitioner
deserves to be :"<~'g§c§§::¥.ed._. =:
4.’ “”” “E-Afi:a,ve’V’ :§:1éafd,””t.he counsel for the
$EifiOI”V£i?’;1″.” E do. reason ta interfere in thfi
iinpuggied €};n:1’er. Q3.’ is made out far such
‘ ‘Pefition, being devoid of marks, is
._.a3::;:_s:i1*5 giézteci’
sd/…
Iudgé
i
M. 4–