High Court Karnataka High Court

Church Of Immaculate Conception vs Mrs Margaret Rose Lobo on 18 August, 2008

Karnataka High Court
Church Of Immaculate Conception vs Mrs Margaret Rose Lobo on 18 August, 2008
Author: N.K.Patil
- -- - --I, .-V} ----------------.-n --v---«---- ...-sun: vs ~=nru\I1r\l.ru\r| ruun uvulu vr luuwlnlnlsn HIV?! EUUKI or IKARNAIAIVI HZGH COUR1

Zfi IfiE.HIGH CORE? 9? EHRHATEKH 3T BANGfiLORE 7 

nazza EH15 mas 2§"'aAr aF'AUGusr 2flfi8__ f U.*

325933
THE HuN'BLE.MR.JUSTICE 5"E part;   f x
aw. Ha . 3695/2093  " J

BETWEEN

EHURCH or IHHEEULRTEA

uawczprznm op uHwAV«'_

HAHGRLORE, A RELIGIOUS' V '%

nan camaxwgaas IHSTITUTIOH g

5°: ITS Pnaxsfi PRIEST;    3
ADMINISTRATOE3RE¥,F:§ANDREW.LEEI3

Afififl AEQflTV55"VE3A3 W  k 'C ,3

Sffi Bfifllflubfifils ' TL

EEO mama CHUECH~."_ . *~w*

re:.=s.:~:e3Auo:r._E"'V!',_--.    _ --  PETITIONER

 «jEy sr§"fi V x$iHuA, Anv.,)

_._._...--..u.- 1

,'.mrs'MA3shB£T RDSE LGEO
  
".*iKo~n*s JGSEPH LDEO
'AREA MU;1--i7--11?5-20, POHPET
'£HAQE'AaaRTMENTs. LAD?'HILL
UR3A;aHANGALDRE ... RESPONDENT

3.9. FILED UNDER ARTICLES 226 Ann 227
._o.1r ma: ccnswxwuwzau ow mum pnnnnc; -re QUASH -an-rs

i7~,QRnER nT.10.?.20o7, PASSED on TWO PRELIMINARY
‘._ 2133333 FRAMED BY THE TRIAL COURT ON 28.2.2006 IN
“=..__3:3.s.m.64.5 01? 2063 on *r’§m FILE 0? I ADDITIONAL

‘CIVIL JUDGE £JR.DN} MANGALORE, IN ANHEKURE-A.

THIS PETITION COINS ON FQR PRELIMINARY
HEARING THIS BAY, THE COURT MADE THE FOLLOWING:

‘ ‘ ‘ ‘ “”‘ “”‘ f.’ ””'”I -r*IIrI-urn I luv: I \-\JIlI\l \.lI” I\r’|l\l1l”|I.l-|l\.I’| |”H\JFl I.-LIIJKI Ur NRKIVAIAKA H56″ CUUKI OF

in

necessary agplication before the trial Ccurt for
raviaw:i.ng.a’a1odificat:ic:3 of the arder, if
advised cu: need arisas farthwith. All

ccntentiqns urged in the writ pef:;i£i0nA_é1;e.;«iT¢ft

open. Qrcfiered accordingly.

cp*