High Court Karnataka High Court

Gajrabai vs Narsingh on 23 September, 2008

Karnataka High Court
Gajrabai vs Narsingh on 23 September, 2008
Author: A.S.Bopanna
- ..._- ---........... Aw: -u---mum:-suruu-I £ll\?I"I \a\Il.J!El'-\.ulI' RHKIVMIHRR 'l"HU?'5 C'

IN THE HIGH COURT OF KARNATAKA

cmcvrr BENCH AT GULBARGA 

DATED THIS THE 23rd DAY OF SEWEMBDR 29035 D L

BEFORE) %  _ _ kfl VA
THE HONBLE MR. JDsT1c1I31BD1iA1 v1¢A'1 A  
   "

GAJRABAK -- V ;
W/O SURYAKANTH NIEHTRE  --- _
AGED ABOUT 45 ms, 'R/QKALASDHEL   
VILLAGE, BI-IALKI, B1DA,R~'5as222 Q '

_.   V .    PETITIONER

(By Sri s K vg;§KATg§"RiétDDY,_AD§i'.*; " 

NARs2NGH._  V'   
s/0 MALIDAPPA MOREDHANGAR

ADVED A,B®Uf1j71uyRs "  ..... .. -
" AVR/oLAK'r{ANGAoNA. VILLAGE

Ei_jiAI,K}',F3«¥DAR'5S5222
  T. _ -  ;. RESPONDENT'

‘ {By$’ri?:”‘l3ASA.\f}’1i”=’§_1_\13::KAREDDY,ADV.}

T315 “wP1″«*1LED UNDER ARTICLES 226 AND 227 or THE

“73:,»-V’c§31~:s’r1’rU’1’1Q_rs or INDIA PRAYING ’90 QUASH ORDER, DT. 21.12.2006
1PAssED..<;)1~1 §.A.§I, FILED 11/01? 41 RULE 3194 R]?! sac. 5 0? LINEITATIOH
.._».c'r,1N 12:5. 124/2005, BY ADDL. DIS'§'RICT JUDGE, BiDAR, ViDE ANX–A.

OR{).¥§}R"EXPUNGING THE OBSERVATION BY THE 13'? APPELLATE JUDGE

__ 1'r«""I'H3 ORDER DT. 211122005 FOUND IN PARA 11 ABOUT THE EDENTIFY
D D ORGAJARA ml IN {)3 9/74 WITH THAT GAJRA am PLAIN'I'¥F'F' IN OS
'-__ "23/2006.

This Writ Petition coming on for preliminary hearing ‘B’
group this day, the Court, made the f:;>1IoWing:–

in

f\

_ .._,.,…. .. .mn..n.nm murl noun or KARNATAKA HEGH COURT or KARNATAKA HEGI-E COURT of KARNATAKA HIGH C

the Regular Appeal itself. Hence the course ope1’1’V

petitioner is to chalienge the dismissal of reg:2lar..,§ppeav ‘ ”

appropriate proceedings. In such

tlm petitioner to urge the questiaal”-gf 1

delay. ‘ j
With the said obsexir.-;§tioz1§3V-ax-ifi–rfi;mctiofiS,’*theE petition

stands disposed 012 No 0I’d€3f $t3 ‘toy

!l!§I’\”‘\ l..l£\lII LJ’|l|..nI|..:nnn..na :4. 3….– –…._ _