High Court Karnataka High Court

Mohan Krishna Shetty Since … vs Dinakar Keshav Shetty on 17 September, 2010

Karnataka High Court
Mohan Krishna Shetty Since … vs Dinakar Keshav Shetty on 17 September, 2010
Author: V.G.Sabhahit
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 17th DAY OF SEPTEMBER_..._' 2(jj1.Q'

BEFORE '

THE HCNBLE    

MISC. CVL. NO. 16.180?/2é)1C»_'  
EP. "£12908  A

BETWEEN

MOHAN KRISHNA SH}.cTIfY_

AGED ABOUT 55 YEARS,  .

S/O. KRISHAN SHETIY,  _  '

OCC: BUSINESS   V   
R/o*SAHANA',1\;iELL1KER:_,' _  " 
KUMTA, Uj"TA';?A~-KANNADA~._V   ' '
DISTRICT. C  V ' ' .  ._ 

-- SINCE DECEASED ¥€i?§PR}§:E_ENT'ED BY
SMT. sHARADH:~;.jSHET'F¥_ 

W/O MCHAN S'H,E'ifiI"x'.   

AGED ABOUT .46 ' 3r*EA_R'S.,._ 

oCC_:-- BUSINESS' -  '

R/o:,fSAHANA', 'NELLIKERI,

 4.  _ }{UM'I'A;" :UT'1'ARA KANNADA

  Dzsmcvs. 

 {fi*i*.sRi'I§i}G_, HECDE ADV.,)

...PETITIONER

4 H "    r'. .A ADINZXKAR KESHAV SHETTY

, AGE: MAJOR
 "KOPPALAKARVADI,
 KUMTA.
UTIARA KANNADA DISTRICT.

2. G. NATHKUMAR GOUDA
AGE: MAJOR, MELINAKERI,



P.O. GOKARNA.
KUMTA TALUK

3. SHAHIBHUSHAN HEGDE
AGE: MAJOR, 294 / 5,
OLD FISH MARKET ROAD,
KUMTA,
UTTARA KANNADA DISTRICT.

4. GANESH GANAPATHI HEGDE
AGE: MAJOR, MATHRUCHAYA,  ' .
BEHIND CANARA HEALTH CARE CENT£?I:3;» .. .. 
BAGGON, KUMTA TALUK    -- .. 

5. TI PPAYYA NAGAPPA NAYAKA
AGE: MAJOR, MATHOSHRLO
KALABAGA, KUMTA TALUi'Z.__ I 'v 

6. BANDARI SADANANDA Al\II\IIUI::?.PAI"--~.._
AGE: MAJOR, KASABA, _  I  »  
KARKIKODI, HONNAVARTA_L1UK   '

7.   
AGE: MAJOR; 'HALE 'HERAVATIA,
KALABAGA PQs1f,..KU1§_x:1*A' TALUK

8. THE, RETURNING OFFICER
7j8--KUMTA ASSEMBLY
- CONSTITUENCYAND

I ' »,TH1«; ASSISTANT COMMISSIONER
   V _ " LIL/:1fA..D:VI's10N, KUMTA,
' _ '- [jfIT1LRj5.__KI1§;N"'§\IADA DISTRICT.

9.  ELECTION OFFICER
  DEPUTY COMMISSIONER

 .. , IUTTARA KANNADA DISTRICT.

" _ KARWAR.

. JRESPONDENTS

SRI. VISHNU BHAT, ADV., FOR R1, M/S. DIWAKAR 8:

ASSTS., ADVS., FOR R3, M/S. ASHOK HARANAHALLI
ASSTS., ADVS., FOR R8, R9}

THIS MISC.CVL IS FILED UNDER ORDER 18 RULE 3A
OF CPC PRAYING TU PERMIT THE PETITIONER
AS HER OWN WITNESS AT A LATER STAGE. ” L. ”

THIS MIsc.cvL COMING ON FOR o.AY.–.

THE COURT MADE THE FOLLOW1i\TG:”* . ‘_

QBQEB
The application is fileti to
examine the petitioner other witnesses

as the petitioner is not v§re1i’. is allowed.

T’i5’3°