Karnataka High Court
K S Chathur vs K R Nithin on 23 January, 2009
K rém , w P No_.__14987l2008 I IN 'THE HIGH Comm' 0? KARNATAKA AT BA§I1§}A:;s:§':%fi * 'A DATED '1':-us THE 231*» DAY:0$¥' Jnwtéiany' - A BEFORE 'T THE Hoxrnm DR. K, WRIT PETYFION yo. 1g-9&1 (cwcpcgi BETVVEEN: KSChathur, i " , % % 3/0 KS11€3-a1'S}38I1,s'' ' Age: 21 years, ' 511 'V ' .. . Student, V . R/0 Jain Temple ';.;:__ V ., Kadur Taluk. ._ -- ' ' Petitioner (By Sxi G ;"'£'<'V3§i'V.pctit:ionc1') Alb: Sf? V. . , Age:j"~2'?;yaa1*s," 'V - . . R/0 J'ain='i*cmp1¢:--R¢;ad, T313315' .1 at 367, I 1*' Cmss, Qflfiihfiajxgg J P Hagar, Phase, . 'V: Respondent
W P 1″«T_4t.!r..}.V_4§_:8″.’+”!.’_20’i}8
3
and « separate possession. The plaint ccmtains via; ‘ j
propcrtics. If the case of the
schedule furnished by the msponécfxqplainag ‘ hek’
could have given bo1mdarics__ ~.to* such
circumstances, question of direction to
the respondent to assessment
number does not rightly mjecmd the
application. is
4. In thxé’ gtsgllt,’ fiails and the same: is hexeby
sd/4.__
Judge