IN THE HIGH COUfiT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATES THIS THE ::22ND DAY OF JULY 2_(_.’:;{)’8: A’
BEFORE
THE H{)N’BLE MR. JUs’r:cE1 s. .2§.:3::;I.1″L_ _ T T
wan’ pmmorx Ne,94921;2g§s1aMTgé§¢; ”
BETWEEN:
Maxmti Hanamanth Koii: ,.
Agni: Maia?
Occ: Ag1ici11*a;1"c R/0. S;hindikurb-:4:.,_ -- f Tal: ' _ " __ PETITIONS}?
(By Sri. S_1fié1aip1;;;imath, Adv.)
1 V ‘ ”Siirelé:21a
A ” W] Koli
Ag-«;~:~: ‘Major
” Ciccz Agriculture
/_ égn. Shrindilmrbet
T3}: Gokak
‘A Miss. Pushpa
D/0. Samiahaji Koli
Age: Major
000; Agriculture
R/0. Shindikurbet
Tal: Gokak .. RESPONBENTS
This Writ petition is flied under ‘ :Of
the Coxzstitution of India praying=__to ,e:_=.§:.? aside. “the
passed by the Prl. Civil Judge (Jr. ]3:€1.),:’.GOk8k’ at*G0§(aE§ 011”.
LA. No.18 in 0.3. No.339/1996 E1_F:r18e6iQU08o
This Writ petition c0m1’ngV’ o3:i’ fer hearing
this: day, the Court made, the fo116wi; t;g:
In this in question the
order passcéé “:jI’,.rs§: 18.6.2008 in 0.3.
“‘L3ud;ge (Jr. 1311.), Gokak at
Gokak, §»;hex§¢byV £1§;»ge mm by the petitioner under
Order xv: km; as are has been dismissed in so far as the
V. «_ 3″ xyiiéness is coxieerne_d,;
\ iearned Counsel for the petitioner, I
d0A1:1,Qt merit in this writ petition. Order XVI
‘ ‘Ru1e1(2}v.ei CFC states that a paxiy desirous of obtaining any
n for the attendance of any person shaii file in court
application stating t]:1e1:’eiI1 the purpose for which the
witness is proposeé to be summoned. The gzetitioner has not
stated any reascms in the application for summoning the 3”
S’
W?
witness. The court below has allowed the appligfiéctiorr *
far as the 15* and 2nd witnesses eericenicdf””?i1c”¢<§i1I"tr'._ V'
beiow has assigned cogent rea§ons1._ Tfér
application in so far as the 3": tzsfitnessis Vooncé;.rné§i;v–~1szh0 is 2 L'
none other tkxarn the manager of Bank,
Arabhavi Branch. The the petitiorxcr
can obtain thtit gopifis of the Bank and
produce thg find cnor in the
rgvfiigifion is dismissed. No
costs. V'
Sd/-3