High Court Karnataka High Court

Rajkumar vs Beesusingh on 31 July, 2008

Karnataka High Court
Rajkumar vs Beesusingh on 31 July, 2008
Author: N.K.Patil
1

IN THE H¥GH COURT OF KARNATAKA
CERCUIT BENCH AT GULBARGA

BATED THES THE 31" DAY OF JULY 2008
BEFORE

THE HON'BLE MR. JUSTKZE N.K. F'ATit_._ A     E

BETWEEN:

RAJKUMAR  " 
3:0 GANG SHETTY PATlL  .
AGED ABOUT 34 ms one QOOLIE  _  "
RIAT WLLAGE NOUBAD TC: ms: 810%:  E

_ :?§:~."f§T:QNER
(BY SR£.SHARANABAS8A?P£._ K a¢s3sHE1§f;'v,_"A:§xz,;   " " "
AND:   ,   

1 aEEst3sm<3_+£"'V.'%_"" "i:;,__, ''  ' ' 
PRESEDENT C3Et<ARN!%.TF*.KA* STATE <32 E3
Ewmvsss Dis? ,MALA.R1sa..W'-E_:cE FQST
BSDAR ' V    ._

2 BHIMSHA PRESIDENT ; »- V "
CF 0 GROUP' Hou$IVN-3 SOCETY
KAm3.x.oFFIce»QPP BAL BHAVAN
KH'&,C{)LONY BIDA1-""3:  _____ <4 .

WRIT permom N0. 24s3:2oa7  1% Q E

 RESPONDENTS

(B?eaéa;sHé;aa§iA–.g§ALL:KARJuNA, ADV.)

battle

TE-HS WET F-‘ETETION iS HLED UNDER ARTICLES 226 AND 227 OF

-4_..f]’fj’§’iE”‘»3ONST!TUT¥ON OF ENEHA, PRAYING TO QUASH THE ORDER DT.
C 6fi..2;.’»§%E,”._PASSED BY THE PRL CNEL JUDGE{SR.DN] AT BHDAR W
f1.’].ALNC~.24iQ;3 V105 ANX-G, TO THiS WK?!” PETETKJN AND ALSO ORDER DT.

8.”%{3.Q3, PASSED BY THE PR1.’ CEVEL JUDGEEJRDN} AT ERDAR, EN 03 NO.

._’¥4’41Q8-VON EA NO. L VIDE ANX-D, AND RANT INTERIM ORDER TO RESTRAIN

_Ti*%E..fiESPONDENT8 FROM CAUSING ELLEGAL iN°%”ERFERENCE AND
GBSTRUCTION WTO THE BEARING PANCHAYAT NO. 252, NERN MANUAL

.NQ, 2564 IN SY.NO.6OJ4la. MEASURWG 48 X SQ FEET AT NOUBAD

E « . _ VILLAG5, TQ & DIST BIDAR.

£0

Ti-{ES WFPJT PETWON COMHKIG ON FOR PRELSMINARY HEARENG N
‘B’ GRGUF’, THf$ BAY, THE COURT MADE THE FGLLQWWG;

9…B_Q_£_.B

Petitioner; questioning the correctness of

impugned dated 6″‘ December___2Q{36

M.A.Ne.24!1998 on the file cf the le3med~j”Pr’ineipi;§i

Judge (Senior Division) at Biderg’-VsgideA’Pinnex£ire¥é”i”anB
order dated 8″‘ October, “i;A;N:5§.l in
O.S_No.144/1998 on theiileetif’t.’*1erPrf:i’rieipa’i’Civil Judge

(Junior Division) Biriar,’.’..¥viéle’?fjj-.Ar§ije)rure–D, has

presented the i3e£’i;’;i¢S’n; V

2. I’ image e.'”ieei’rj’ed eéhfisei appearing for
petitioner aridiearnerieeszifieeimjpearing far respondents.

3. The leeined Veouriseli appearing for petitiener at

Siibéiiffééiiiiiiiflwat, the original suit in

o.s.irsiie,ii4411;%8 the fife of the Principal Civil Judge

Ai’;:V'(..};3niorA “‘Divi$}:’e9’)f”‘ Aat Bidar, has been posted for final

‘ ans therefore, the instant writ petition may be

3

dispeeed of, reserving liberty to the petitioner to make his

submission on merits, before we Court below.

4. The said submission made by counsel A.

for petitioner is placed on record. in fine tight T’ 1 ‘V

submissien, writ petition filed by eetitierjer’

disposed of in View of the fact that oisrm_144;ea9son

the fife of the Principal Civil ‘{.J_;inierI%) at
Bider, is posted for fina’i;::4_ergu:§ie{itS me Court

beiow’. Ordered accerdingiy.,.. ‘v

i Judge