High Court Karnataka High Court

B J Nagabhushan vs Janardhana Swamy Seva … on 6 March, 2009

Karnataka High Court
B J Nagabhushan vs Janardhana Swamy Seva … on 6 March, 2009
Author: B.S.Patil
-1-

IN TI-IE HIGH COURT or KARNATAKA,   

DATED THIS THE 6"? DAY ()1?f.MARC,T:i'V,"2't3'?«V\\§4,,,,,   

BEFORE
THE HONBLE MR.JUS'F£CE B;S,PAfI*iJg   

WRIT PETI'I'i(_")N N.o.205o9}f 2O(}7_(GI\/:1-lC}3?C3).vv'§

BETWEEN:

1.

B.J’.Nagabhe;:s:F;;as{1V
Aged about ‘

2. ” –

Aged ]abo_L_1t ‘ é -,

3. B.J.Sréez_’énga
Aged abo111;43

V B’._U’§’«Nai’a3′.aI:a ” %%%%% .. .

Aged years

*-~
.’A,gec’i about 36 years

V 23.11 saris g1*1at¢’Janamhana Bhatta
‘ ” -« ‘4«I_'{fo Basariikatte Village,
Knppa-Taluk,

% ‘—(3h’1_h.*I1_12_3:gaiur msmct,

. . Petitioners

‘ A ». % ‘$ri.H.S.Srinivasa Murthy, Adv.)

9. Accordingly, this writ petition is 3 _

impugned order is set-aside. Thg matter” ” ‘V

remitted to the Prl.Distri<:t Jtitigeg [

consider the Civil Misc. No;29.[_2O{)1?'~ .. é..i;'eS:E1:é"'G::l"';'l.:flVC!–::it:S',

in terms ofthe observations m_a€i3_a!2ove,"' _

No costs.