ll 'PI-ll HIGH COURT OF KARIATAKA AT IAHGALQRI
mmn mm L9" 94;: 9:
I'I\I.lllI. 'I.ll|IOnI_l! 'D _!IIflIIII.n'III. I.I n
IIIII IIIIII ZIIII l\nInlIJII'lI\iII IInIIol\llB:Jva.€Nl_CIEI '
urntrn nmmvntnlr no (1111: tnnnrr .r'ru.i'nz_.n;ér'\r~-,n, V .
. . .
WRMALAMMA
w/0 SOMSHEKHAR
AGED ABOUT 33 YEARS
R/A'I' HABALA, SEDAN! 'I*Q..";-- _ , .
GULBARGA DIST-535 222.' PETITIONER
(BY KUMARI NALENA K..*Abv{'Fi)R',.'j'L.._ '% ..
sm s.:<.s:13.\:«;;4-.'rA Rmnnm A V VA
AND:
BASAWARM. _
s/o DHULAPP:"u"._-V ,
AGED Aaosfi' 35 YEARS
R/AT HABALA, SEDRMTQ
GULBARGRDKST --*5_s5222 RESPONDENT
ass; sR1%MAmu§m'H at Cl-IIDALL1, ADV.
mg sR1vEn:me.s.z4 B PATIL.)
' * $513 PETFPION IS mun UNDER ARTICLES 225 &
":a_27._pF'vTi_-1.1; <*','oNsrrrUT1oN op' INDIA PRAYING 'l'O QUASH
mug' npnlfab' n-"h 1 0 onn. DAQ.¢!llg'l"\ nu IA U' vtnw Aunmvnnn' A
III \uII\lgi'l-J1.' I I I-IQIGI\C\J' I IIIJIJIJLI \III III V I'-IIJIJ IlIVl'IJ4'\\ll\lJ II
% IN o.s,.NQ.1%a3/2002. BY THE crvu. JUDGE (SR.DN.), smnm
A _ A.ND ETC...
THIS PETITION COMING ON FOR PRELIMINARY
_'V_I-EEEARING IN "B" GROUP, THIS DAY, THE coum' MADE THE
FOLLOWING:
ORDER
“i”hi’ ‘*’t pofition by defofidant No.3 i’ r’f””**”‘*”‘
against an interlocutory order dated *
(Annexure-A) passpd by the man oomft d to
the Civil Judge (Sr.Dn.),
9.5 mm hufim gamma
J.|.|\.l\A II.’ ._§a’Ia:f| hI\I\ufflI’.n_I-DID .,
I’
‘nor written statement:-‘ix; tho. s1;ii.1’r};i!1” 6,S.No.’ 16:31′ 2662.
‘ .;.,..,………ng for
to
r
E
E
3’
§.
If
9
E’
,2 _ .
5
ii.
3
3
3.
the fig order at filed in support of the .. ' 5
3. _ . It is suit is for partition of the suit
“””
“dig: to state that the aforesaid
apfi£catjoii;I.A.No.5 was filed by the petitioner on
As could from the impugned
26”! August 2003. Having regard to
order, tfie “uit S”Lifi’u”i’i'”‘iS ‘\v”s &n’:'”i”‘1fv.’5″u on 1:11
i
ii
I-{rut-unsi-
I5′!
I-E-«II
cfacts
E
M L /
‘V
W.P. N0.2126/2007
stated in the affidavit filed in support of the aforesaid
application and in the lifit of the judgment hot?’-
-II-\-una f’ III!’ 41-: ‘I.”‘ Am 1- H’ V
I-1′-‘1-I ‘J15 ‘£11151′-I’: \.I\’l-all. L
DI
VD: IIIIIE
aoos so 2441), the trial court o1_1gl11_’._ to tuaveteitgeeéptgatet * he
the cause shown for the delaiy 1-:gft1Id:’ pm 1′ ‘
petitioner, to file her in
5. In the result, 1 uterouemmmcrz
(1) the order date_d tt1.t2;2oo5tt
.V suit in
Of-3.510, ‘tea/t20_02 ‘-is aeteasiee;
(ngttneetpeegmere this A to me her
butvvtstrictly within the
to; the trial court.’ if the
stzfit-enotstat.emc:1t has been flied,
me ti’ia.l is fiirected to take it 6.”:
fnnixrd
, I \,nl”\I\-M5… um
_ of.