3?.1’1’s:,.;aeAr~;!g<:;ER' """ "
{N THE HEGH COURT OF' KARNATAKA
CERCUIT BENCH AT DHARWAD
DATED THIS THE 16:2: may 01:' SE?PEMBER} 2o.'0'}':;"'%j"' "'
BEF'ORE_,…. _ " V "
THE HONELE MR.JUS’I’IC’.3E A’:;iT-.tL§;(i}L;.’NQ¥’f%AL ”
wan’ PETITION NO.’§;.5_255/92f}O’9{GM:Ri3:é3},’__’ ‘
BETWEEN: ” ” ‘ ” ‘ ‘
BASAVARAJ HUcH112A¥§rA- VAS’i’I2AI:}; I ._ . ” ‘ ~– _
AGE49YRS.,OCC:BUS1’I’JESS,’ ; .A
R/Q HOUSE No.34, GLIDE PL(J’i’,”” :
OLD HUBL1, HUE:{..l 24.
_. ‘PETETEONER
{BY SR1. s.Kf’K’AYAg:A.r’4A*:H,’gs.£>v,}_
AND: ‘
mg CiT’Z”‘G§}§-2?, ;?’:r¢A;3:C:~:’_”..’%’
{:3 i;f.E’–L>’, :2E;v’m;;{za§»2′ CQMPLEX,
“‘§’.E3.}RC}A3, 33313.29, REPRESENTEE
a RESFQNDENT
*§’3§i:s’_ §*E’§’I’I’IQN IS FELED UNEER Akvrisgss 225 AND
2292.7′ 0§’fm’_Ej«.,.<:'oNsT:T15T1oN 0;? INDIA PRAYENG TO QUASH THE
£h.m:s:3:%%m ENTIMATIGN wag Armexure—~B DATES 231399
nW:;*_:'H "REGARD T0 LGAN AGREEMENT PASSEQ BY ms
i?_;E_'S"P@N§EN'F gm ms.
‘Fl-“EES WEE?’ PE”E’§’I”fQi’~I CGMENG CIN FGR ?RELEMINAF€’Y’
” ” ‘EEARENG, TEES Bfiff’, THE CQUTQF MADE THE FQLLGWING:
ORIDER
Writ as against: the resgondeni”»d§§$~~.,:§:10§
inasmuch as it is a private pafly. It me: a. Sta”€ef-e:.;:1<:§er
Article 12 of the C<3nst:itm':.i,i:11._Qf II id.iéi. V
Writ is not Inaiiafaiziable; :, ]§5{33.T;i'ii{)f3, rejected. I
. _,.,V,+.i