2 <3RP.§'=Ie.1@3C.$/20:38
IN THE HIGH 5:01:19'? 09 K;xRmTz%§§A:AVA"*Lj'': 5: ~
CIRCUIT BENCH AiF..L3i%{;{XR.f\.'§?}5;"1)fl:V'.';V u
BATES Tms THE 14TH DA'?'aQF':'_'_Iw'§§'\?E3§§§'fiEE'}F% _
BE§§REx _' %% ~ % ' %
THE HON'BLE;__MR.J{JS}fI'%i3E:' }:}; ieamfisa
CIVIL RE\!IS¥€)?§_.PF:T§§?{é3'f§§'V:i§.%; 1933/ 2008
BETWEEN:
Khasirzn-~Beé:,_ _ _
W/0 : Pi11jai*”E”{§11ap’:;1ri ;.gaamsab,
Age: 42 years,” __
R/0: Kufuged Vfiiagg’ ”
B31331}: Taiuk, _
E3e1I;:s,:–‘y LADistr’ic;.tf5’8’3 116. £.Pe!:itionc:r
– v ,, {By <S1i7.:{'rdd.§: N Azivocafs)
– 1. :és;€§ .. j A’ – .
.. Aged abbut 48 years,
” Eatable Items Hawkar,
, Ra/-9:’ Iiurugod Viflage,
‘ Bellary Taiuli-L 85 Dist: 583 116. ;.f€c5po:1§.€nt’;
I{.’;3_he];’;I3ax}%a1f§pa,
S/<3 }':.{L1z?_ivar1a Shetty Huchappa,
This C.E.P, is {dad under Saectiorx 11$ <31' C.P.C.
against the arder datad 9.9.2088 passed in Miscjappfial
No.44/2007 an the fiie cf the I .Adci};.Civ:i3 J1.1dg<5: (Sr.D:1.},,
2 CRP.No. 1033/ 2008
Bellary, allowing the appeal and reversing the
dated 27.11.2007 passed in Civil Nf.C.NO.52ffE@. (}}.._:G?Q
the file of the Prl. Civil Judge (Jr.Dn.), Be11a1y;…a1ncI.eetc.'” T. ”
This petition coming on for admissjexn ,’ file” V
Court made the following:
-93-933% e e
Heard. Perused “the oidzg] Lower
Appellate Court. The ‘Court, on a
detailed coneicifergioni.-z;g*:.tIi§eV record, has
found that. was not served
with the has set aside
the decree ;s.15/2000 and has
restored the I the impugned order
the revisional jurisdiction
1 15 of ope.
:»e1xu’£:on%ciisns1i$;s§a.
Sdf-§
Iuflgé
VA s,’m.e,e ‘.