High Court Karnataka High Court

Md Iqbal vs Deputy Commissioner Gulbarga on 16 September, 2008

Karnataka High Court
Md Iqbal vs Deputy Commissioner Gulbarga on 16 September, 2008
Author: A.S.Bopanna
 ........". V: nu-unit:-nu-u\rI l'II\JI"l I-I-IUIIS LII' BMKNHIHKA HIGH     C

IN THE HIGH COURT 0;? KARNATAKA r 

CIRCUIT BENCH AT GULBARGA  "

DATED THIS THE 16*"! DAY OF  2008 I

BEFOREIZI  T T %   
THE HON'BLE MR. JUSTICE'~.5.s.BoP.4:§N.A1  

w.P.No.5755/ggqcsjinm Cipcjkij

BETWEEN: I I
MD IQBAL

SXO L AL AHAMED ‘ _ : I

60 YEARS, occ AGRIQUTLUREi ~

RXO AIWAN E sgaux RQAD*___ _ ,*.L .
STATION BAZAR. GULBARGA V). 4-; >E*’… PETITIONER

(By Sri :”B1NQ@R ii3As}ADv. j”WI

__; DE2§T¥*CoMMi$s1Q§ER GULBARGA

I ASSISEASTICQEMISSIONER
‘fieUgaARGAasUg”aIvIs1oN
GULBARGAI3′

MI

_ UNIVERSITY OF SCIENCE
“DHARwAs

V’}f~rHR0UGH ITS REGISTRAR REs?owDENTs

Lo’

‘*.Iasy’$ri”: K G NAYAK, ADV. FOR R3

=,H_sRI S.S.KUMMAN, ASA FOR R.1 & 2)

THIS W.P. FILED UNDER ARTICLES 226 AND 227 OF TEE

II=cdNsTITuT:oN cm’ INDLA PRAYING ‘m3 QUASH ffifii IMPUGNED
~ORDER DT. 31.3.2008 oN:.A.No.3 INO.S.NG.135f2008

PASSED BY THE LEARNED III ADDL. CIVIL JUBGE {JR.DVN)
AT GULBARQA FQUND AT ANNEXUR£*C.

I

1

nun LUUKI Ur ISAKNAIAIV-\ mun hp-U._I_(i ur KAKNAIAKA HIGH (SOUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

wanted, it Wouid be open for the trial Court to the
relief in the suit as the prayer sought cannot

such circumstances.

4. Therefore, the order impuglied this

be sustained and the same is ‘Hfiowevef,
it would still be open forgjfifine amendment
in the suit. If such the suit would
have to be valued: sought by Way of
amendmenxgfug would be jusufiea

in pajIifoei1t«..§$T .f¢6. I

V’ oboveiobsejvations and directions, the petition

V. “is order as to costs.

Sd/…

Judge