IN THE HIGH COURT OF K.ARNA'I'AKA_,.
DATED THIS THE 15TH DAYNQF $EyrE';n;:8ER%',%k2§Ga
BEFC)RE'=..:' '
'Z'§~+IE HON'BLE' 112113: mswm B; S;..1é£1f1Lj':
w.P.:sIo. 1151§}»20Q8{C}1\u§§CFC} %
BETWEEN
1.
Manjamma; W/oi -Sidéajalz,' '
Agw ah.01i®39 years,~*' "
Resident 44oi'Tj;:.-viliage,
I{att:?2ya.jP'-;yst '4 "
V .
.
Aged ‘about 8=4A’3’¢3rS;’ ”
Resid-anét. of B_o13:1n1at1aha}1y village,
; ‘Kattaya’-POSt’and Hebali,
1.’: Hassan Tq” and. «District.
Petitioners
‘W {i3y B. Baladare, Advocate.)
Aged about 24 years,
savitha 3.3. I}/0 Late smmajan,
Resident of Bommanahalii village,
Kattaya Hobali,
Hassan Tq and District.
2. B.S.Parvat}:1i W/0 Nagaraj,
Aged about 29 years,
Ashoka Badavane,
Aduvakli, Hassan City.
3. Savithri W/0 Anand,
Aged about 28 years,
Channapura, Kundmu Hobiig .
Alur Taluk, Hassan District.
4. Ningamma W/0 Late VSaz1r1aiai1.
Aged about 69 years, ” ‘
Bommanahally viiiage,
Kattaya Hobli, . ‘
Hassan Taluk a11d”D’i§5tI’i.jc’tV. ” A
5. Manager, _ g »
Kavery
Kattaya Village anéfiiilobaii, ,
Hassan Taluic 85 Distfiiiii-;,i4Vi V ” i
i QRESPONDENTS
v…’i’his WE:*:.i3__’fi1¢d uf1<ie_r_.Articies 226 and 227 of the
Coné.titutiaI1'i" préL3%ir1gA~__to quash the order dated 4-8-2008
passcdfin. I'.A.I\'f9.'7 :'f'11'(:d_ under Order 6 Rule 17 CPC in
;Q.S.No.25.1j'2004:'*-igy Principal Civil Judge (Jncin) and
JIVEEC at Hassan. 'j_
4' on for preliminary hearing this
day," '§".,hf3x Couyt "made the folluwing:
nifietitiioners are chaiienging the order dateci 4-8-
by the Pun' cipal Civil Judge (Jr.Dn) Hassan in
6
in the order passed by the Court below as of
paragraph 12 of the plaint which is prodtioed: along V’
the Writ petition at Anenxnre-‘A’ ;s.iekes«it
time of presentation of the ._
Plaintiffs that the document”‘e«s.tiated not
binding on them as Hf11gm_ The
amendment sought to prayer
seeking a dated 5~4-2004
was illegal any new cause of
action amendment permitted
cannot In any event there is no
apparent or error committed that warrants
interferenot: inexeroise of the jurisdiction under Articles
-die Constitution. Hence this writ petition
beinsg”-44._de§%oid’ sf merit is dismissed at the stage of
” ” * I if admission.–~ ”
3d/3′
Iud§5
“siab/–