wwun. V. tu-1n|V|r\I.Hl\I-I r-nun uuum vr RAKNAEAKA mu-H LUUKI or KARNATAKA HSGN C -IN THE HIGH COURT OF' KARNATAKA CIRCUIT BENCH AT GULBARGA DATED 'I'HiS THE 26'?" DAY 01? SEPTEMBER % % BEFORE THE HON'BLE MR. JUSTICE Bgpzmm Ak » J 7 W.P. No.4oo55;;_:goo3*ki<1:_::_;CPc:aV% " BETWEEN: BASAVARAJ V _ 5 ~ s/0 DODDAPPA JARKAL," = ' _ 1 AGED ABOUTSVYEARS, V ' occ: BUSENESS, SOMAWARPET AREA-,. ' MUDAGAL, _ _ TAL: LINGAWGHR' '=- ~ « DIST: RAICH¥.JR--f__ " (BY sr4§'§RAV3fii:§-"KUA:&:*.R 'i2§1i:_oTE, ADV.) AND: ' HA LKE-;J?I"E§5'PA @"mV£' - ._s/o ._SF§Ni3;AP§?_A JEE'DE»-- ---------- ~ * AGED" ABOU'I' 39 YEARS, '*._V<3c'<;::» gUs:1sz~E;$s,"' .. 's.0MAwr»R1%.m" A}? $3, MUDAGAL,' 'I'A,Li LENGASUCEUR, V V' _ DIST: 'i?AICHU§~'2. " " ($32 s;i.rA SAGAR PATEL, ADVOCATE) .. PETETEONER .. RESPONDENT
“IA’AHIS W? {S FILED UNDER AR’I’.226 85 227 OF’ THE
$2
;C{}f$S’FITUTION 012* INDIA, PRAYENG To QUASH THE zmmewgn
ORDER A’? ANNEXURE-E passm BY THE cxvu, JUDGE
u x'{JR.DN.) AT LINGASUGUR, IN O.S.No.56 OF 2095 on §.A.NO.’?
_.- _——~_— -w-
hereirl, who is éefendant, to pmduce the docqments
reiating to the earlier suit and pend.czf:¢}§_T’~w.vVof
R.S.A.No.1435/2006. The time: limit: to ba§@:’;:;¢ei
the Trial Court would be 15 daysfifom ;tfié”:zj1e’:<_£u
hearing for which the suit is schéed-.i_}1e'd
Court. If the documents by t§1é':..:;'dt3tiijjoner"' '
Within the said ting: shall
thareafter reconsidef""i;ég;No.,_X}T:, Iperits. If the
dOC1}Ifl€I1tS aj§*e.::1m1t "time frame, the
Trial Cougt "c"V)Vf rmfirming its
earlier '"'éii'K§}(fiS}]}iSSiI}g I.A.No. VII,
withoi2;1_: fmftf1r:_f the matter.
4; f:11"e., observatioris and directions, the
disposed of. No order % to costs.
Sd/’3
Iudgé