it»! THE HSGH COURT OF KARNATAKA CIRCUYT BENCH AT GULBARGA DATED Ti-HS THE 30?" DAY OF JULY 2098 BEFORE THE HON'BLE MR. JUS'¥'!CE we PAT£L. M % BETWEEN: MEER ALESULTAN sza LATE MEER AHMED SULSTAN aaeaao _ AGEDABOTU YSYEARS. _ _ " occ: AGRECLTURE - RIGALLAND TOWN, _ _ _ D£ST;GULBARGA , ' THROUGH HIS spasm. PA HOLDER V _ u smsvao RAH¥M 1 . sxosveomoosmsgeaaussg 'V ,1 AGED Aaom 45r._vEA;:=;z:3,, ace; A$RiCU_£.TURE, moans srcmzsis; ROA,D;--ALLA_E--'.i£3,"~._ D£STRiCT:Gt'LBfi.R<3A. » 4 ' ' ' " _ PETITJONER (av sRa.PRAv£.§E~ Rgzkgregxéy.) _ ; Awe: L A . f THE secnsmav mo Ao£em;3.I£3RAToR fisGRiCL1i..TURAL RRODGCE MARKETENG commas _ NEH§;.U sum ~ A . - ' , . . . . 2 V » _ " _ RESPONDENT
ga¥*’.sR:.A;¢;’aALA§AJ, ADV.)
“rHas..wR:wm=’rioN is man UNDER ARTi¢LES 226 AND $27 or
7 THE’ CON-3Ti”i”UTiQN OF INDIA, PRAYJNG TO QUASH THE EMPUGNED
-4 _. OPDER AT ANN-H DTQOTH SEPTEMBER ZQOS. EN O$.NO.9IO6 PA$$ED BY
T’i€E ‘FRL; C-EVIL JUDGE, {..ER.DN) AT ALLANC}, AND GRANT iNTERiM ORDER
C STAY THE. «EXECUT 10?’! AND OPERATION OF THE MPUGNED ORDER
“–AT’;4’N¥’i_–H –.f_3T.=20TH SEPTEMBER 2606, EN G~S.NO.9i06, PASSED BY THE
” . jCiV£–.*-, JUDGE {JR.DN) AT ALLAND’
4′ ” TH£S WRIT F’E:’T!TiON CONNNG ON FOR PRELSMMARY HEAFHNG EN
. ” ‘ V . 33* $3009, was my, THE scum mag me FGLLOWENG;
wan’ msmsou NO. 1347712093 ; Q % ”
z’¢l)*’ml-‘xv*
4
the material available on file- Therefore, in my view, the
matter is required te be reconsidered by the Court below
after preper evaluation of the original l’&COi’dS available
file, particularly. the legal notice alleged to haY’é,%:l..l3§:é’5′::~.VTl.
issued by the counsel appearing fer petfiiener an’d”tlf§:e’ l
has ta be theroughly verified by eel
preceeded further. Wlthaut doing eaédl
the impugned arder is net jeeé§ll;eLlbie’.–~.. _ .Tl.1erlefere.,~E§ the
impugned erder cannot be slieteined.l’I;a;Sd :lfhle»eeme is llable
to be set aside.
5. ln the circumstances, as
stated supra, writl”‘petifli:a,r__l ihe..p&litioner is allewed in
part. The:’:VV_erderAVVVf$é~e1ele”d _ -l’l”rial Court dated 20*”
September in en the file of the learned
Civil Judge_ (JuhlierlD%vieien);”‘}ilend is hereby Se? aside.
:_T’he_ “r”em.i1.te-d back to the Tréal Court for
ree_eeeide;etloe,–.elf:esh and te take eppmpriate decision,
_ V after”ef§e{din§’*reae.erl’eble oppertuniéy to the petitéener and
V the as expeditiously as possible.
Sd/-
Judge