IN THE HEGH comm’ ex? KARNATAKA-f i %
CIRCUIT BENCH AT DHARWA}3 .:” * ” _
DATED Tms THE: 313″? B1§g’¥”‘U}7′.J}.}’.f,Y;,;. %2;}e9 Vk
B!?F’Q;RE’A:4’w._A:”–._. T A
THE H{)N’BLE MR. 5USTICE:fi.Ni NA£§2§}$kAbAs
WRIT PETmc:I§§NoM;k%éééészgééas{G1§1–(:P<§)
BETWEEN:
Sri Chinnappa’Ka$fhép;3§; G}a§;-3:13;,
Aged 60 years,._ 5. ;f_ ” ‘ «_
Que:Rtd.§<;'o"sf;A;?3o.'%a=
Main Raézd, (__Z~uledg;:Vt-d_d,a – I
fiist. Bagzigikotg % ' ». PETITICENER
(By Sri_ SR. Bé::a§ia.n1::uf;–.
1}’; “{:”3ii’%{i3;¥;%’€& Chinnappa Ghazrmr,
.3 °i§.ged::.”‘§’2j_, (Bee: Heuseheid warkg
R,?c:>..__”i’é’s::a;f’ Swasiik Talkies,
Ga1v§e’d.gudd,:, Dist. Sagalksi.
._ “Sémt. Topavva,
” ‘W/0 Chinnappa Ghantur,
Aged:49, Ocmflouseheld wark,
R50 Ward N3. KL Main Road,
Guledgudd, Qist. Bagalkfit.
;–;<,a,..
3. The ?rir1cipal,
Govt. Composite Junior
Caiiege for 80323, 9′ ..
Guledgudd, Dist. fiagalkot. – RESPONI;§EN’.fS-___ _
(By Sri S,S. Doddamani, Adv. For R1) b 4. V
THIS PETITION IS FILED Pkgxfmggfa
ORDER ON LA. NO. 3 VIBE Amwzéxumswéf DA’i’§D«i.Q4–…Q3;«wfi20{)8- : %
IN 0.3. NO. 26f06 ON TH1: FILE §C}F (3IV”I–.¥,_5 J:jDGeE(JR§ _ mm,
BADAMI, ETC. k ”
TH2Ls§kP2«:*i*iT1§§:xi% ff(“;fii1&i¥Nu{*§”” GN mg PRELIMINARY
HEAxmG’1fg1:S Dz2Y,%%1*HE-g:§’u§.E gzanfi THE FOLLQWING:
–.1; V_7E’:h.eVI§§€ti§i<:-riéi"'~aI1_d__f¢Sp0ndent 1'30' 2 and 3 are defendants and
V.VmS;§:Sfi:ie;:':v..i§i:=.;'{is–the plaintifi' befare the Tris} Cmirt. in this order
: VV fa: é<:*;1 z?jenie.A1f1tS;%:i_ fie pasrtées are referred in their swims before the Tiial
Spun. ~. "
2;= kT1:~:Aa;;;§i:::” flied as. Ne. 26:35 against the defendants far
V” …’ :c’iacI’aratio;; and injzzncztien When the matter was set dcxwgz for
;f;?’~w~
. evidence af defendants, first éefendant filed an appiic5;£i’app0i;1t2::éfit:k}f a_ Ciéurf
Commissicmer for recording the evidefzse 33f ..witi’3e_:s’se s’. “Ui2£iéi,T_the
impugned girder the Trial Cmzrt aiisizffiségfed “}A{§_’:’1′;*-.3-es. this
Petifion.
3. Piaézztiff—first rcspondcné. i$*~.re;§;e§;e3i£e(i i§i;’c:{i1gh an Advocam in
this Court. ‘1″~Ji§; defendants before the
Trial C0231.&nd””t§éy;’V«::f§V_z:§)f parties. Therefare notice
01} responiieni Ne 3 “h:}¢ii’eby”dispe:3sed.
£3’ Haard 1éaamVéd.Q::ur;é:_é§V bath the side and gzerused entire Writ
the raemfi that first fiafendatit fileé the
V _appiic;2:fi0n__”fGr«-‘appointment af 3 Caiirf Cammissicrner is examfine a
H ” K 4A44″‘2%§j.i£§€3js b3*’i*{a1ne Sri GB. Nemadég whe is aged a%u*t 73 yaars’ 1;: the
.’_jj:;1ff§<i'1vii in support of the applicatien it is stated that the wiméss had
"~ :siV1i?"fe;*eé paralysis stroke and he £3 net in a position :0 walk and he is
>\\’ ,
Writ Petition is hereb;;€_._éi}I:§m%:§§.(123:j;£ £73c*:z3;”£’§iL§-fsziéiaxzerv, ta fix Catnmissitrnef fee and is issue warrant
.. j;-v.t 9′-resoré ih é’3~cvidm1€:e csf witness §y name Sfi G,D.Nemaé£? within a
“fii1:e’fra3ii–:e,
;;,C7><!r'v"x
In View ofthe fact the matter {is pending fmm .a
direciiccn is hereby issued to the Tfiai Coggrft ta sfiii _
within a time frame afsix months: fr£)m:'€heféaté of re'c«3i'ptA of
this larder. V
bw