High Court Karnataka High Court

Chinna Swamy vs D N Hanumanth Rao on 11 March, 2008

Karnataka High Court
Chinna Swamy vs D N Hanumanth Rao on 11 March, 2008
Author: H.G.Ramesh
III' I3 RIF} , '7"7flI")flflQ
'I ll IIVLI: I IV' 5l\J\o|'\.J

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

ngrmn 11:13 THE 11TH pm: or MARCH 2003

u:uuu-u -pr-1uu--

'I"'I'.I"l! 'I.ll\II"§I'I'. IID _II'I'flPI"Il"'l! II (3.  I  
lain: ll\JI'I Hun: Ivlninuvwnaurul Iao\aoa\.|'a-w-..':1Ii__Iad-_ ~

1'lI'r1'rJ'r\ nnrnrrnirxnv 1rrr\ nl-rfirn lrnnnn 'l't"".n.£
WK]. 1 FQI. Q I. ILNN 1Vg,gI I  £'4UUO ]H§7"Il"\..«'.l"'\_;_']
§E'T'----l_.IiI1':

1 CHINNA SWAMY  

S/O LATE HANUMANTHAPPA  .
AGED ABOUT '74 YEARS  -  
RfA'I' NO 260, NEARNANEVI TQYOTA 
SHOW ROOM, GB PALYA    A '
BANGALORE 68 ' I

  I  ;, ,...'-7'PETI'I'IONER

(BY SR1 LAKSIINIESPQ C}, Law. €559'    V. 
M/S. 1.G..ASSC§QIA'l'ES._)  . '--

AND:

1 D N HAN'U!W\NTH 12.Ae.__ _ _
sf-.0 SRI D N NARASIM.H'AMURTHY RAO
AGE-D 67 YEARSj,»NO._96,l  (NEW 46/1)
RATHNAIVILA-S ROAD 
VBASAVANAG-1.1131, 13AN<3ALoRE.

  2   ..... 

.   sgo K_R'ISI-INAPPA
* I. I A{3';ED'AB'O.UT 45 YEARS
  NQAE-~,/2, as PALYA
"-.I'BANG£\..LQRE.  RESPONDENTS

‘rI–=£1’SW’R1T PETITION FILED UNDER ARTICLE 225 OF’

{3OI’C:S’I’ITUTIOl\I OF INDIA PRAYING TO QUASH TI-IE

0ORVD_ERV”E)T. 12.10.2007 AS PER ANNEXURE-A PASSED IN

_ ~.”‘EX.PE1TITIGN NO. 35/2007 ON THE FILE OF’ THE ADDI.-. CIVII.
‘ , (JRDN) BANGALORE RURAL DISTRICT.

THIS PETITION COMING ON FOR PRELIMINARY

~ V “”rfimAn1n1n mura nnv mum rtnnnm manna mum ‘l3’\f\l’ I urnan.
r1:.’.:n£Su’I\J, trust: 1.1111, 1111:: uuuns l.Vl.1’LLlI.!-I 1.l”1l:a ruuu wuvu.

after arguing the matter for some time, ” *

the writ petition may be disposedwofp

Executing Court — the Court of it-It

Judge (Jr.Dn.), Bangalore

‘A. ”..r: 4:”1’..-.3,
.-:1.-Lump” iucuv. uy tut:

petitioner in Ex.Case / eitpefilifiously.

2. I accept ;1ffiaucie”””o3r the learned
counsel to dispose of
the appfieatioii’+I.£t;’No;ffflled I by the petitioner in the

aforesaid ‘~v.executioI”i.VA’caee.rV ‘Within two weeks from the

R ., _ Peiitiohvdisposed of.