uuulu vr Mmrdnlnnn HIGH COURI KARNATAKA MGR COURT OF KARNATAXA HIGH COURT OF KAINATAKA HIGH COUB OF KARNATAKA FHGH COURT
3»: THE HIGH mam' op EARHATAKA AT 7 "j; 1; %
mrfizp mm 'mm ism DAY warm. 2060 O f 5 ' =
BEFORE
mm Hermm nm.Jus1'I::E 3.s§PA'm~O TO O
W3:
B.V.La1mhm1'.:n.amyana " g '
S/:3 late __ V' V _
Agadabout#3yaéz::_s _ ~ "
"
ia.bra2-«--_5t".i{3 ..P5a1:itiuunser
(By Srrifidvmmtd
.....
axe we mmm % M125
‘Pai[wa13’Ai’_niayappa Read
560 ms.
about 59 35%
‘1.Flathm-“5 mm mt. Immsrn
Fhor
‘ Ho.9?’3/3. 2.1-z.’haga::m’
Hwrthpetlfillazn Road
um mum Wl”IaIfl””II’tQ”‘fl 9 :1
.-…sn wwwm mm mmnmmwmmm srwww vsmvums tn” unnwuannn Maura huiérw UH” rmxmflmzafl fliufi auwm
3. Champalal
Aged about 45 yearn
Fathm-*5. new am: known
Home N::.9?’3{5, 1″ Fhor
Bagarthpet Main Road
Bangalore – 560 002
. Kafija S.Ja.in
Aged about 48 years
Fathe.r”a name not known
Home Ha.9′?3]6, Ie’t;__Ii’§-::<:r_"A fl j _ _
Emma-560 092 V
Aged about 419
Fa.thr:r"s 'A V
H¢u$$'Nfl.,9?3f'3}Q5.HI. Finer'
-k % %
Firaféaafa
% %% ‘ «.FI_or
H@.rthpet MainRoad
Bangalom — 560 fl
9. Mdambohmmar Dungarvmla
Aged about Sfiyaam V 1
Fathefa name
Shop Ne..973/ I _ _
um;-thpet ” j’ A
.
Shop Nc.;9′?:%I9 ‘ ” ; %
A831 85013’? 53 5-‘¢33?.’§
C[Vu-vlgw R. _ ‘ ‘ ” ‘
at 1l”t:.3..Q_.’ .
12; 84;°v’,€a:asw% A athi
‘afmut 48 years
D! B Iate R’ .Vmh
A. ,Ho.fi?, 159* Crane
, 4&1 Main. Subbaxaj Lqout
Kaiwara Mutt
? a
[By Sri mum: Aithal, Adwcate is: El, §§3§i’ .é;+2:.£i..
R12, R-2 to 10 natioe cihpesmecfwithj
This writ petitixn is fihd under and” v V
227 cf 1:.’ne Conatitution oflndia. praying ta; mt.
order dt. 29.3.2007 passed by that–City J”‘a.1,§:’ga=..:_~
Bangahre in {J.S.fin.N€}M75€-3? of in
andeuz. V
Thia patition coming on day,
tlaecourtmadathe i5a1lbtvn1gV_f –
The writ petition
is that application under
of the cane fmm
29.o1.2«3o1f % to along with amthar
‘ raadwith section 151
mum” wwwmm marmnawnmwwmm Mamet”! Wu-‘I..Jv’w9£.& WW flfiflmflfflfifl WEWH %.JJw§’H W? %fi.RNflfW¥;Wfi H¥(§’rI'”§ CUURE
tha delay, the court below has
am mm mwesr M. mmmmof pm-as
wwne”wwwm wsmcn Mr-“mnmwm U1
wax» mm
2. Cwxmel Ear than pamimarmakraavaflable to
copy afthe a;;pIJn£IJn’ ‘n51aa.aemg’
J6″
advafint and certified copy at’ the A. V.
aeel-:mg’ per:russ’ ion to carry out the
canrioning the delay. Than:
applications are “finned by
matter was listed an 29.03.20!3;7::’ ‘V
on the ban’: of 3 afice
unsung that u..Np.7 of the
court ‘below, 1:: note that
I.A.Ilo.’7 waa} hence the mam-
Iashnuld :1; is mm
Rom materiah on rwerrd, that
WWW V by the puma’ was
«§:¥fHc’:asu of Rs.1,D(3OJ’- and the
bc mud on 06.09.2006. On
Phwlfi ing Oficer was on lave, the
‘ ‘Wa2§s;c1j<:;un1ed to 19.09.2005 for paymma: at coats
' out ammmx. 01;: the a.d}o11rned' day
{:1:'§i.'09:.2006] coats. of Ra.1,0G0[- wm paid and the
powd fiar plaimifik evidenne to 29.01.2007.
gy
wmwvvawlmsot wt I\l"'ll\l'G£""'IflB"'%fl\#"U l'ItiWW"a wmwammfimmm msww MUUKE WW mwwcwmnmmw WEWW Qnfiififlfifi K3?" %'§1W!'W§'h$5'\H%.@% "IQ" MWWWE WW Wflfliwfliflflfi mmrnm Huihmwnfiflfi
MAVRW W&§§ 60%}???
§
5″
3
3
§
§
3
§
x
E
1%
Z
§
g.
3
§
3
3
;
z
2
:
§
§
:
5
§
E
E
3
3
s
E
m’w.uNw””Wi if
How:-swr, fine findmmt was mt carriad
this background, that the applioatinn my 1:
of the mac and the applicatinn __
carry out the amendmatzd; by Q J
uobefiladbythsplainmi
3. It appears the mt {mood
in the file. gut up the
‘Based on the mama,
is able no shew to the
satfi’a ::l_iqn gs: such appliaatiom mm in
V iaaued by the rwuktty of the court
A L said am the appucaaaus were
Theacurt belcw ought to have accepted
x and pznmetled tn hear the parties can
same. Today, durfim the course of the argumts
coumel fin’ the pet_i’t:i.o1:im’ has shown 1:: the
»%
«ma was-w u :u~w¢VA”$ I
mwm wwwm mmmmsrmmmwa mawn mwuma mar mmmwmllifiwwas wamaw mwum W?” %W¢&$W5%’EMKfi %*ifi%éM mmm W? mxmzmm Mfiflfi mmm
Court that such appueauoz-xa were in fact u
certified copies of the applicatitaxm have K
the plaintfii In such V
to accept the applications, ‘V
win he filed by the pajama’
and pass appropfiate the ends of
ternm stated
above. oopiea of the
before the court
Ba. um; {:LLa>–u Jew PM
aw «I/**f*”””* W W4 “ff” W°’m
…..
Judge