BETWEEN:
'I
IN 'ms HIGH coufit OF KARNATAKA
cmcun' BENCH AT GULBARGA
DATED THIS THE 3151' DAY OF JULY, 2008
:BEFORE:
THE HON'BLi?. MR. JUSTICE rm. PATI_L'. iI If-_:
W.P.N9. 3103 of-2008 (GM-CPCZI' If *
K. MARIYAPPA SIC' SAIBANNA
AGED ABOUT 58 YEARS
OCC: PENSIONER
RIO KADECI-{UR
TALUK YADGIR
DIST: GULBARGA * « _ V
I PETITIONER
(SRI. VEERESH B. PAT¥L ADI"/cc.-=a"E}_v
TS)
sew? :~eA<3r«.RAmA Me. IIAARNAPPA
' 'VAGED I" 42 YEARS OCC: HOUSEHOLD
@975 134.0 MARIYAPPA
" -I . _ M359' ABOFJT 26 YEARS, ace: smoem
' téAé§HAv'ERDRA SIC MARIYAPPA
AGED wow 20 YEARS, occ: STUDENT
I .. ALL ARE RIO NAGALAVI
TALUK AND DIST: DHARWAD
RESPONDENTS
§ THIS WRIT PETITION IS FILED UNDER ARTECLE 227 OF THE
E = _ EQNSTITUTION OF INDIA, PRAYING TO: QUASH THE IMPUGNED ORDER
DATED 29.22% PASSED BY THE CIVIL JUDGE (SRDVN) AT BfieGAi_KOT
OIVI I.A.NO.VIiI FILED UNDER ORDER 'I4 RULE 5 OF CPO IN €).S.NO.124'2%
VIDE ANNEXURE43 AND ETC.
THIS WRYF PETITION COMING ON FOR PRELIMINARY HEARING
Ti-HS DAY, THE COURT MADE THE FOLi..OW!NG:' V.
:ORDER:
The petitioner, assailing _th.e__ of
impugned order dated 29.2.2t§O8
Judge (Sr.Dvn.) at Begaii<e:t'~'~.o»n A'7fiie~dr 'iunde'rr'
order 14 Rule 5 V ref. the'éiyfii""-«Prooedure-Vii Code in
O.S.No.12l2006 vide has presented
2. for petitioner– Sri.
Veerfeen! that, the instant
writ may be dismissed as
wittidrewng ‘liberty to the petitioner to make
v:v’nxe:;¢8t§ét~,ar:g’V’ep_piication before the Court below to recail the
* in View of the interim erder granted by
V3. in the light of the submission made by learned
‘ counsei appearing for petitioner, the instant writ petition
fiied by petitioner is dismissed as withdrawn, reserving
liberty to the petitioner to redress his grievance beforethe
Com below by filing an application for
irrptgned order.
An the contentions urged by T
pefiicn are left open.
vvith these obsewa~::mg, Fj .VVi_vns’éa”r’i§VV: gaetition
dis dfi . .. . _