High Court Karnataka High Court

Krishna Naika S/O Surya Naika vs Neelegowda on 22 January, 2009

Karnataka High Court
Krishna Naika S/O Surya Naika vs Neelegowda on 22 January, 2009
Author: Dr.K.Bhakthavatsala
 Dist. , ... ..... 14 \\ ' . 'PETIT!ONER

' ' H   ;' -. Neslggofinia;

 "  T.Ag!:ti»--about 45 years,

 V . 2;V:KV<$§3arcgowda,

  ~ ~S/cxfiasegowda,

W. F.No. 123312908

IN THE HIGH COURT OF KARNATAKA AT    
DATE9 THIS THE 221% DAY O§',qANUA_RY'2'5(}9'V"":  _  u 
BEFORE I '  .'% 'A

THE HOEWBLE Dr. JUSFICE K,' BHA1{fi«:Av.:sf1i~3;=.:.,Ag;m :2

WRIT PEFITION  1.g8»'$8»J g§§£»15cPm

BETWEEN:    . if
S_/ohlatc Surya  " 

Aged about '3' 3 ycaxs, 1',

Occ: Agxic111*i1}:t'i;.~::t,A 7; 'fl; 

Rep. by its {}PA_ Hoki¢:r..__ 
S/o.Kr1shna  

Aged about 45 years, .

R / 0. Ka111l(:-Jchchi 'village;
'i'.an'kere..'!f§a1uk, " 

(Bi  Adv.
 Adv.)

'SI - Dasezawda,

Aged about 37 years,
000: Agriculturist,



W.P.No. xzsseggms

Both are r/o.Karulmchchi village,
Tarikere Taluk,

Ch1kmag' alur Dist.  >_ ;.';;1mSPdrénEm%us" 

This Writ Petition is filed  mange 

Constitution of India, praying to    

passed by the learned Civil A,1J11tigg:'"-.,[SI'.Di?.i),.._  in
M.A.No.7[2003 produced  "to flu: writ petition
confirming the order dt.28.'6;2908.  by. the learned Civil
Judy (Jr.Dn), Tarzikere on I.A.N<).i  :O.S.Ne.I'_1$2/2{}OO produced
asAxmexure--N to thcfwgit  1 .V 

This Writ    am day, the Court
made the    '  "   

        

The Writ'  __di1 03.10.2003. The omce had

raised various 

   weeks time was granmd to comply
 bffice'   But necdful was not done. Even on

' Vt   time was granted to do the needful as a last

 then, needfui has not been done.

 '3_._'.3';It is pe11m' cut in mention that Writ Pe11'tton'

.   filed by the present petitioner came to be

  on merits. The subject matter of the suit challenged in

Lt



 %

Writ Petition 1401285612008 ma in  ft'  

one and the same.

4. In the instant wnt' pctmo'  '   

favour of the respondents   of Civil

Judge (Junior nivism) at oonfinned by
No.1%56[2008;’ petition does not

survive for coiisideratiéixg ” V

5. dismissed as having become

Sdl-L
Iudg9