High Court Karnataka High Court

Babu Gouda vs Shantagouda on 6 March, 2009

Karnataka High Court
Babu Gouda vs Shantagouda on 6 March, 2009
Author: Ram Mohan Reddy
-1-

IN THE HIGH com? or  V

CIRCUIT BENCH AT GULBArgaA.%%TL'V* ~   Q'

DATED mls THE 05TH £T}AY-O13'  'f2«t,i:;;9   Vk

BEy*<)}*3g  'A 

THE I-ION'BLE MR.J{i$§fi~£dE Rgm M_<:f::1;é§*:$é 'REi)DY  V

wan' PETITEQN NO." 3S 5f2';*.200'?t'A (a:;M~&:PC)

BETWEEN:

2. BABU GGUDAAS/OSIIJIEANAGGLIDA
ADor?rI:{§,' FATHER 1C€::A,GR_1cULTURE
R]  GiA!3As;¢.}vAL;és:31'4%i' 

 :;INmGI"";?,ALflK----BIJA:P§i:a DIST.

"  V  PETHIDNER
{BY SR1.   snémfrgsri j.C:UIé1"«3:m1, ADVOCATE)

 2  'I    A.   ..... .. V

1. S:1Am'}xGQ%Iji},A;  GOLJDAPPA BIRADAR,

AGE:>'"'-..~"§2!O GABASAVALAGI,

 SENDAGI TALU'I_{ BMAPUR DIST.

 2. 4%jj'kj%%éA:éUTAGGUDA S/O GOEIDAPPA BIRADAR

 AGi:';;:: .€3,3..'YEARS, 000; AGRIL

 R/O GABASAVALAGI,

 SINQAGI TALUK, BIJAPLIR DIST.

... RESPONDENTS

;~
2
E:

J

gm**”SR;. SANJAY A PATIL, ADVOCATE) g

THIS WRIT PETI’I’§€)N IS FILED UNDERVFICLES
226 AND 227 OF’ THE CONSTI’I’UTIO1f~I”«{)F@£ND£A
PRAYENG TO SET’ ASEDE THE ORDER ’14’;~3V;?{)C’6,

PASSES 32* THE LEARNEI) cm; J’i;;I__II}GjE. %'{sR.DN;%.%
§IJAP{}”R ax: M.A.NO.19/0:2, 32:93 .;s.’fi.N{‘J3. ‘AND Tm-1+:
GREEK DT.19.2.2oo2, PASSEQ-Bx? THE’._1;E3″z~’t;RN’ED”._’ ”
CIVIL JUDGE {JR.DN) s:N’1)A:’;:X.*IN-.1<3s::;*z~IN< I2?-M
FELEIB BY THE R1 Am'; ff<:.2,, HEEEIN_ LEI\?I'}._¥:3'E3…CiR})E:I~1–
39, RULEME AND 2 cm,

mxs Wm' P§:§*I'If:0P.:' c§jre:::§.é§'<)r~z Folé FRELIMIRARY
HEARING $313 ::mY,"*:*M1a: c:g3;1R'r Mg-21:33 THE FOLLOWING:

Learned 2 has fiiad a
meme fiated 2VG(}8_.'i'"éi*;p:§)'f't:ij§1g"'the death of the 2nd
respondéznt {my 11. Eisgn date since the LES of

R6Sfmfic%Efit" 2 ~__ar€: brought on recorri, th&

I _ f3€{it§Gi"i£"- .

V The?f3%iS Iii; fEi§I’€3S€I1ta.ti9I1 for the petitianer. Writ

;;_e.titi:%1’1., is 41%-ismifssed. Sara

Iudgé

swig