High Court Karnataka High Court

Parvatreddy vs Sharanappa on 19 August, 2008

Karnataka High Court
Parvatreddy vs Sharanappa on 19 August, 2008
Author: L.Narayana Swamy


ASA Submits that since the order gé$3é$»V

assistant Cammissioner is affirmed ?$y -th@’

Commissicner, the aggr:evéé_ péztiéa yéhcuid Q have

agpreached the Civii Ceurt inétéad of*fiiing}t’e writ

petitiofi. Heace ha S&bmiis _fQ:. di$missal 3f writ

petition.

5. 7The’ord&f paséeé”by tfie Tahsiidar directing

baih the pé¢fii3s _t¢.”a@pr0ach tha civil sour: for

mec%3safy’ Qrders” is jast &nd4 §roye: far fine raason

‘that’the que3§iBa af fact sp@Ci&liy arising out of thé

Wiil in refipecfi bf the immgvabie pr party i3 &lways

‘:ec§$3a§y EGV5a§§:eaCh the civil Court ts 0btai§’ a

~fdeér%e. E? the instant case, no such effsrt i3 mafia.

Gm” fihe [basis sf a Eili executed fig tha dacaased

V”fiee3§mma, it is Gbjectéd by the Gfiher parties. Hagca

J

.;? is gregez an ihe §art of the petitiofier afié alga

“*2

First respsndant ta approach the Civil Ceurt. 139

Us

A

ta

5* .. .-

:.::”‘ .. ‘
£1)

E.

submisgien made by the mgtitiager an the basis Q; ?

Eudgment referred ta abeve Cave: ifie areéI”v§n”aiEkn

Of the abeva, E pass ihe fgiiswing ¢:de§:5

“iii fiatitiom £5 aliowédbw Tfie .oi§@E “fi&Ead
Z2.3.2§Q? pagsad by th@ Thirfi xegganfient afid the arder
dated 21.2.2$Gé passed by_ftha_ §ecfiEd«’:%3p$§d@nt axa

heraby set~asid@. A,?ar:i@$_ are. re3ér%§£” liberty ta

apprcach civii gafiftél .rad§éfisa§,Qf t?%ir griavgmce.

Learned ESQ His .§$rmitiefi to fiie mama sf

apgearaace wifihin two wé@kS;'”

3zb*”V.”