1
IN TI{E HIGH COURT OF KARNATAKA,
CIRCUIT BENCH AT GULBARGA.
{')A'I'E3D THIS THE 29'"--% DAY OF' SE_I7FEME-3f§Ii;w §2Q 1'0_
BEFORE 31'. K V
THE HOM3 1,15: MR. JUSTIIE :A4. }A.Ij7E'u;_~_j. ':;;'t_--:2\éJ ' I
WRIT PETITION N0.836__24 G§"2o1e.»('L':V;;¢i7V§::P§:) '
BETWEEN: '' " xi
GM DOI)1'f)ABASAYYA.__ «.
S/O G M UMAPATHI ' ' _T
AGF3:35 YEARS OCC 'n§:AC;<n3;R_
R/OIMINO '7-59.4.5 _'
JAwAHANAc;AR;;1[.\_4-' _
RA1cHUR__. ~ A' . .... _.PI'+3"1'I'I'lON1-73R
{By s;j1:_ , V
ANDJ, V V '
NAI2AYANA.RA0"*
S /0 _DASARAO . _
Agcgfi 60. Y'ia:A1'<s,_
OTC' EMI)I...OY£Dl?i"" ~~~~~
' R10 14A1'N0_47~i«15A246
.3AwA'iv=1AN.A<3_AR
._I;ai'-'x.1c1~:~u'1«:._ .
.... ..RESPONI) EN'?
~~"i'1*fIS WI' FELIBZD UNDISR ARTICLIES 226 AND 227 OF
rm-v:1__I:~: C C)NS'l'ITU'I'ION OI' INDIA. PI-=:AYIN<3 TO ISSUE A WRIT
L.' QI«*tj:13R"1'1oRA.I21. QUASHING '1'I---II- BY TI---11~:
'%A1')r)1.. CI\-"IL JUI..)GI£ (JR.I")N.] /\'I" R/\1c:1:_L.JR. I>m"1-::i':>
20.08.2010 I'!-\SSI*3I) ON IA IN {)8 NO. 57/2008 \5Ii.)IC
V' '"A_NN13xuRIv:--1«:.
ti1..é;f.""¢.Qi._ie.~:1Lionifig~t-ma' sarne, the Cl(',.fC1'1ClE11'1l is l)cf()1'c> i.l1i!.~11;
2.' l\/I21l.ipat.il. lea-1r11e(.l (t()ui'isc?l 2-1ppe=r:1.i'iiig
é:pj3E.i(:2;1t:i<')i'1 itself xvas riot. H12]l1'Il£1iI'1£il)l§I¥. i:.ia.=19ii1z.i(~h as.
l;l1(', suit was (.liS1"1ilSS('(l and i.l"1(* c.:.iIl"i.<.'rc \-va-as (.liz'<:(.~.1c.:ci ii)
la.)
THIS PEITITEON COMING ON 1*" OR I-'RELIl\/_Ill\lARY
HEARING TI"{IS DA .'. 'I'I"IE COURT EVI,/\I',)E Tilli F Ol.l4C'l}'£%'1il\?{}:
O R D E R
This peiflitiori is by the ClL’l”t?I’1{l,£§jl_l”l~€’.V -.l,:Pl;.’.111’i1″i’i”:TV’
1′(‘3Sp()l’1d€I1lI ‘fil<=.=d 21 suit. for i.)§?I'};.3':C?'I"illl€I1l ".li"i;}'.l::I. }i'(..?ll
respect of l.l"l(;' suit u:-as-'
dismissed under Orzlgfl' X I.»:2_-'.-:-lllrl=.1%"L'f:1~(':'».'«)LApf.i.l:i(%~Cf0._:’c1er Clé’il.€Cl 25.6.2010.
Said “is”jl.§Ve:i9i(ii.i’*§;’}3=–“l(:>p;)()se(1 by (:1c’fei’ic’lau11
pet:it.i(5ne3′. l’~.'<:\/*e.'1V'i?l1e;%~l;-§S':'s..?. @110. l(?2iI'I'}t'(l Trial JLl(l§.f,£.' l"1'1’ll..11l*i:.§ V pr3t’.ii:i011ei* vchcr1’1Cntly SLilT)II’1il..’.-E i.hz;1t: the
£2
A r1r;\l.1;.i'(:{»::§,i..t,iiaAt nc)tWi’i:listar1ding the 0bjc:c:tiori raised by the
‘Cle_ft-énd:1.;1i;vlp¢t§t;ic)11e1’ regarding maintainability of the
22.ppli’L:.;;itf1(>r1 as one 1mcle1* Order 1X Rule 13 oi’1’l”1e~ Coclee.
“fV*1;1\%uiI’1g perusal the i1’1′};.)1.1g11t->(1 or(.l(=’1′. l an”) of £i”1<-* \'l("\-V.
V___l;ll'1z':1l i11E.('?1'lb1'c11('o is not all \-'v'&1}'}"é:1l'llL'(l'
J
draw up the decree. Herice, Llic applicaiimi 011gl1I" to
l1E1\/C been made uncler Older lX Rule 13 Cl–'C. M 7
l liave pe1'1.1.<5ecl the i1i1pug_'.{11c-rd 0r(.lcr_
3. Appareiitly, one vvill l1E’Ll'(f. f–::)_ gii ll)ly._1.1’i<,§ :.'('i';1i.'u:ilii':s_
of the app1ic:atio1'1 as well 2l1i't7ic1:wif.;5 "'~'-._l'lli'1iCat.ionl_;–Vif 0I1ll(‘:~ to read film
c()I11:er1ts 0f_,tlE’:«1’1. ‘l’l’}L’* quc~sE’i11
of i1’1_terferi’ng”(1.093 i’:_()l:”é1rise. Everi 0i.li1erwisc. it is to ix:
21p_pli(:a.t:joil,, ‘the l(‘iE:1£’}1E’.(l ‘l’rie1l Juetlger Ems l.rcaE.c(‘l 1110 said
/
Petii.i()n I’t’:’._jt?(?T(‘d.
kt} ,.- «xv.
Inn/«