IN THE HIGH COURT OF KARNATAKA AT BAN§;A.I;QA_’_E”.;~
DATED THIS THE 2″” DAY OF MARCH..2:%Q~–IQ’ % A’ A
BEFORE
THE HOE*d’BE_E MR.JusTI<:.ET2_AvI VMAE,"IM-ATAHE
WRIT PETITION NOII4Z1.1.%3V.?Ji"5:"2VC)AQ:8'{GM–CPCj
BETWEEN: M A
K.G.Sriniva::.anl.. ._
S/0 K.C3'0vind'a;she'E%:~,'.
Aged about_48IyeVarIs, _ _
}y0thi EieCt_rica1_s' Q"w.ner,'*-.._ _
Pavagad'a._Road,'V._ _'
ChaHa|<ere"T,0wrI,
Chit=.fadu.rga E)'-i»S.Atr'i'Ct.
A '1"E4.a nja Reddy, Advocate)
B.~i<."Ehippeswamy
,II_S/0"-Bhari Sanna Basappa
_ "Aged about 80 years,
R/a B.G.Kere Vitiage,
Moiakaimuru Taiuk.
2. B.T.Basavar}’u
S/0 B.ii<
This Writ Petition is filed–..u"nder Articiesi'22é.tj&~i.2:3;7 of
the Constitution of India praying_"to quash"th'e impugned
order dated 22.8.2008. on it-h–e.g"fiie-~..gof th'e…ACiyvii Judge
(Jr.Dn.) & JMFC at M.o'i"akal'am,urug'{,A'nnexure–E) as the
same is iiiegai, arbitraryand w.i_thout'th_e,Vauthority.
This Writ.–i§et.itior;i'Vr;Vorri~i:ng:'o.n–.for- pzreiiminary hearing
in 'B' group this d1iaiy_,i the Court rhade' 'ti1e– fo|iowing:–
The"iearneid-»..g:Cou'i:s.e'1—-'appearing for the petitioner
submits that v.the._s'u_itV.i:_t.seif is listed for arguments on
and "fina__i____o.;'ders would be passed immediateiy
' t.h"&FBa'f_t€§'F.:'JTI'i.__VieW of the submissions made it would be
'futile to =e'o_nsiVder this Petition on merits. Writ Petition is
dis;oo.sed oif accordingiy.
sa,/~
itoss
Rsk/–