High Court Karnataka High Court

Ramachandra vs State Of Karnataka on 28 March, 2008

Karnataka High Court
Ramachandra vs State Of Karnataka on 28 March, 2008
Author: H.G.Ramesh
- 1 ..
W.P.NO.5004/2008

III THE HIGH COURT OF KARHATAKA AT BAHGALORE

mrmn TI-I13 was 28?! DAY or MARCH 2005 

%IIEFORE

TI-IE I-I0!l'8!.8 uluuancm H.a.aAunsi{ E   k  

WRIT PETITION N0.50O4l2g)O8"fGM'§Cl'_¢§:_:V    

BETWEEN:

1 RAMACHANDRA  

s/o HANAMAPPA SARAWAD 

AGED ABOUT 61 YEARS

occ: AGRICULTURE'  5  E V 
R/0 CHANNEL/1'Q: MUDHOI.  1  E 

DIST BAGALKOT   <  ¥_'_E'i'I']'IONER

(BY SR} PRAnEop4zé:A1<?dLI<z$i§E{i;_;§§D\3,§«~.T_:.._'V V"  "

1 STATE :0!-"   
REPRESENTED BY. DEPE3i'I'Y COMMISSIONER
BAGALKO.'l"' _   

 . _:2 Esszéram  ENGINEER

A E "'M1Nt)R:'ER1mT1oN DEPARTMENT
'~M'U1V3_1+IoL,_  _  RESPONDENTS

:’iA:.z2ri{‘P;i-:’r1’r1oN FILED UNDER ARTICLES 226 &

227 0.3 TEE Cg0l*¥iS1’I’I’IJ’I’ION OF mum PRAYING To QUASH
zmwgnan ORDER m’. 13.3.2008 PASSED BY THE
034*’ PRL. CIVIL JUDGE (JRDN) AT MUDHOL on
_ f i;A,EQ.:i; FILED we 1 RULE 10(2) OF THE CIVIL PROCEDURE
_jt:oL§E1N 05 360/07 VIDE ANX-E AND

THIS PE’I’I’I’ION COMING ON FOR PRELIMINARY

“HEARING THIS BAY. THE COURT MADE THE FOLLOWING:

W.P.NO.50G4I2008

ORQER

This writ petition by the plaintiff is A’

against an interlocutony ondm 1 T

(Annexure-E) passed by the trial flag’: X: ‘

the Additional Civil Judge (Jr;i_.311.)«,V”

the applimtjon-I.A.IiI filed by
under Order 1 Rule 1{}{é)”?:/’viii of CPC
by pmmitting Irma. No.2
in the Suit .4

2. I appearing for
the =”fl.1C impugned Order at

A1mcxu,.v_c—E. ‘ in support of the writ

onavjiitvlgncnt of this Court in swan

6? ea. BABAPPA aammu (199132) mu-.

‘ examined the matter in the light of the

laid down by the Hon’b1c Suprem Court in

pm mu vs. mm cnumarux mnaoos so

3044) relating to exercise of jurisdiction undw Articles

W

W.P.NO.R)O4/2008

226 & 227 of the Constitution of india peI’taj11’mgj”‘to

interlocutory orders passed by Courts A.

the High Court.

4. In my opinion, the ixnptxgnedo

suffer from any error of

on the face of the to

the extraordinary under

Articles 225 & zzzéor

Pefifion. ” _
…. ” Sfi