High Court Karnataka High Court

Jayaram vs State Of Karnataka on 1 August, 2008

Karnataka High Court
Jayaram vs State Of Karnataka on 1 August, 2008
Author: D.V.Shylendra Kumar
   SQILITHERN RAILWAY HOUSE

    [By Ms. Asha. M. Kugmbaragcrimath, I-ICG-P for R1 as R2;

IN THE HIGH COURT OF 
AT BANGALORE j  
Dated this the 1" day ofmlgust,    '  .«
swans:     %

ms I-i0K'BLl) am wanes i':e.v   .
Writ Petition Hg.  .    1:2E'?%§"t*s9 .'§3<jMM1ss:oNER,
';  MYSO'READ§S'E'RIC'I',
 13.71c;.~¢;}:;t1r«*1c:E, MYSORE.

;  BU"ILD¥NG CO-OPERATIVE SOCIETY,
V' .V " .NO. 264, A3, GOKULAM, 239 STAGE,
' -A ' MYSORE  RESPONDENTS

Sri. K. S She-tty, Adv. for R3]

[of question] and as to whether

* S1l(:3i1 continues to remain with the original

A pmceodings under Article 226/227 of the

« tifjoilsttitution of Endia.

4

posse-ssiox1___ at any stage and on this pranioo”‘»o.me
to be abated, I am
to undertake this course of action in ex,-§v’et..

possession h_a_d been taken or t,
Whether the _petitio11cr oossession
cannot be satisfactorily plooooctirngs.

4. Though oneano that
at the time the original
order is nullity in

the eye of lawfix for this court to examine

this aspect,’ question as to who is in

heirs, is a mattw which cannot be

5

5. Reselving liberty to petjtiorwr to approacifczfvfl

court for mdressal of whereiq

can definiteiy mak¢_1_1s¢ qf statutory >

Act m’ any declaration pf

interpreting any of the pxwisiqns this ;

petition is dismissed Wit110_¥1_t fi.n-rm} ” ” — merits
of the matter. _ _L

6. In view of the ram; %ik%r>e%.mon itself is
dismissed the matter, IA-

I/ 2008 for we and it is dismissed

SdI-

Judge