High Court Karnataka High Court

Occ Business R/O Sector No.11 vs Sri Ramesh Mudakanna @ Mudakappa … on 16 July, 2009

Karnataka High Court
Occ Business R/O Sector No.11 vs Sri Ramesh Mudakanna @ Mudakappa … on 16 July, 2009
Author: Mohan Shantanagoudar


{NJ

‘m1s PETITEGN COMING ON FOR PRELIMINA:§Y’

THIS BAY, THE COURT MADE THE FOLLOWING: . L

The order passed by the 1

Belgaum transferring two and”?

OS. No.44] 2005 pending bef9fiViiL.ifi’émnt éléurts Belgaum
to 1 Aciditzionai Civil .T3e1gaffugr:.a” along with three
other suits Whicii the I Addifional
Civil question in this
Writ P¢t’¢i§1:2.. in all the five suits
are orig is the suits are also same. in
order bf) gajvcid’ in orticr to arrive at just

<::{1, Vt}:i~::_ Court felt that the ixxterest of justice

” sgfifiixfiii if a}} five suits are flied befora waxy Judge.

ffha does not prejudice any body, on the

omcr .i€:§ie itnpugned orcier is just and proper unéer the

facts circumstancfig of the Ciififi. Hence, petitiun fails

” :;-,s;;1,d .ilm same is dismissed,

Sd/-‘
JUDGE

BN8