High Court Karnataka High Court

Hutchappa vs Revanappa on 8 July, 2008

Karnataka High Court
Hutchappa vs Revanappa on 8 July, 2008
Author: Ravi Malimath


.. 1 .. %
EN THE HEGH {ZQURT 0:3′ KARNATAKA AT BANGA1;_%§}§§é)Vv
DATED THES THE 8″??? my 0;? JULY, 2r3:i’8′ * i;: .3 _

THE HOWBLE MR..;UsT1cEi’»§§A%zIT 3%;§Lé;L13.rLé;*£}{:%
WRIT PETFFEON N0.95′:»?:2″–QF £058 :£}%;e:V}:f;P;:;};V % V

BETWEEN I

E. Fiutchappa, S/0 Late 2 A

Aged about ?0 years, R/§£_: ‘E{ai=épc€Vt,
Cihickmagaim’ D”i stIf_ict~g’_’:s”7′}” ;”‘L’~%ji3..; ~ ”

2. §§:11’i.Sha:1thEa;31i§i%g, Nifigéggaifia,
Aged abcutv 35 $831; .R”,’–at-.I~Ia}€p€t; Kadtxr,
Dist; C1:;ick1naig:s;1u3:%~.:37 _’

3. K. H. Raj ii,’ ‘ SO V’ ”

Aged. abuui: 3.2 years, 17?: / ::1§i~~L’I-laiepet, Kaciur,
Dist: {3hir;kn}aga§i11″#5? “.7” 548.

4., H.Gnv’i:1dappa, S/0 Hutchappa,
‘-Agcfi’ ab0;ii;’28 years, Rfat Halepet, Ii:-Adar,
1}’-iS’t:_* ChiC}{f}3a.ga}?;3I’~577 548.
‘ . . . . PETETIONERS

_ , .. {BY.§R’I.N.V.MANJ{§NATH, ADVQCATE.)
:;fh5’§1″iD”‘tAA T ”

‘~ S/<3 Haikurappa,

"Agsd about 63 years, 002::

‘Rz3-‘tired Assistant C0mI}:1:¥.ss%;sne1’,
“R/at Halepeth, Kadur,
” ” Qist: Chickmagalur-577 548. , . . . RESPO.NDEN”F

%£A”””

-2…

This Writ Petitiican is filed under Articles ‘Z126 and £227 of
the Constitutizm 0f Imiia praying to 0.2111 for the records ix”:
G.S.E\¥0.7′?/2003 pending befcre this Civzii Judgc.—-(S1′.Dn.)
Kadur, Chicktmagalur District, and set aside or ,qu.ash the

order dateci 23.6.2008 passed vide Anr1c:xure:~I~I prs’I;A’..N’o. 13
aliowed in part flied under Order 26 R1116 _.

O.S.N0.77/’2{)O8 and etc.

This petition comixig can for p:r§Iiii£i31arjf¢_h@a_r:i1»1gV é’a};,

the Court made the f011ow3’ng:–

%
The petitioners seek fer trr quash the
order dated 23.6.2008 pas§éd,r (iv; 13;; o.s.No.??/2008
by the learned <:;m1% J1;ri'g"'eh– Chickxnagalur

District.

2. If isflufi {:aS£:. 0f Jpetitioners that the I’f”3Sf}OI1Ci€:I1E

herein IA’. -~z.V1V1fi der:Order ’26 Eula 10-«A read with Section

Court, after hearing both the sicitas, has

._ said LA. The ieamed counsei far the

fieititioriifijs “”$«ubr:1its that the irnpugxed eréfir is erronesus and

asgziabreré to” be mffirfcred with. He submits that the order is

__uhsri§t}:inab1e and hence the same should be interfered wit}i1

Qékw

.. 3, …

rsspeciafijg in View cf the fact that the suit has

gtage of passing the _§udgzneI1′{..

3, Having heard {ha iearned 391111331 fiér p€:Vti1′”;i’«a1’i¢1’$ «

and having perused the itnpugxed xi €1′,t «.

infiimity that calls for an}? ifiitéifffilféflitfi bis; ‘mica, triésl

Court has passed a detaiiwi orééi’ giv”if1″g..reasCfls {Ctr aliewing
the said LA, The impugned Oi’T:Ci€.T:.'”,=§€fiI1_g1EE.n7v{?§§H_ reasoned order,

does $101: Call for arijr ..i1′:te1’i£%.re;1zi£~:. .. h A’

For a.f0rgése1izi ffiasc$7nvs_, éihe Writ Petition ES rejected.

/; %%%%% sd/…

Judge