wp':'642.08
IN THE HIGH court? or 1!R.JIISTlC;E:i3i;,':"J'.8_I-fi'a'r"I}E!V4VilI'?Vi;lAVKUMAR
WRIT PETITIé) _!§j £_GM«»€3I_'§)H
RUDRAPPA ~
s;o MANAPPA mmmszz, .
AGED ABOUT 45-Y,EAs;-- » é _ .
R{O UMASHA'P€K¥sR1.;3§§AGA5R,V__'* *
RANEBENNUF-2,}; V' 'V %
HAvER1 DzsTR:c*:"1,--«._M .__ -.___.. psnnormn
(By 8ri.l§.IJQ§Ihéxz1§Ii£ij;
A"-----------"'. ' "
. '1 . V" l3}i.¢;RAT1'{H1¥};DJEMAJATI SEVAK SANGH GROUP
" ~ .V V RAN'EB}§NN_UR, REPRESETNED BY ITS
CH'a.R1';mm~J,1..sR1.RB. SUNKAPUR
' -_rR/O KQPEAL CHAWL,
RANEB§:N'NUR,
H;--;vEr2': DISTRICT.
T RAW
V "4-.8/O BASAVAREDIX SUNKAPUR,
V' - ..A€}EI3 ABOUT 35 YEARS,
R,/O KOPPAL CHAWL,
RANEBENNUR',
HAVE}?! DISTRICT.
3 MAHADEVAGOU DA
S/O GURANAGOUDA PATEL,
AGED ABOUT 62 YEARS,
'"10
wp76»r12.£}8
R/O BASAVANAGU 91
DEVARAGUDDA ROAD,
RANEBENNUR,
HAVERI DISTRICT. ~
JAYARATNARAM S/O K B PASTRY '
SECRETARY TO ADVISARY _ V
BOARD 02:' THE BHARA'I'iY_A'*~
ADJIMJATI SEVAK SANGH
KARNATAKA STATE
VIDYAGIRL DHARWAD.
R M KUBARAPPA "
PRINCIPAL B A J SSHWGMENSL
ARTS Arm {£iO.1_vIMERCi'":;CQLLEG_E _
HANAGAL 'Raga. R:AN§',Bii%1NNU'Rf'-- ..
M V s:31D;{a<;ANA*HAL'*TA.ifA «
AGE;.Jz»§AJ_0R;~II.'ECTUR£:' Bf A.J_SS§
XVOMEWS Ams AND_C.OMMERCE COLLEGE
H,ANA<.:-.AL'-Regs, »RANE¥';_3ENNUR
DIST HAVERL. V * ..
BHARP MAG{}U D2:,B"r£1'bMANAGoL;DA JEEVANAGOU DA
; 'AGE MAJ»-OR" *
» 00¢' AGRIL 4 _
Rye. AMARAVALLI, RANEBENNUR
* .. ms? Hgvmr.
%
' ' AGE f»§A:5"OR
OCLC:-.A'GRIL
Rf O, ANTARAVALLI
RAEIEBENNUR.
' VIRUPAKSHAPPA BANGI
AGE MAJOR, occ: AGRIL
R/O. CHADAPUR, TALUK RNR
NARAYAN I KENCHAREQDE
AGE MAJOR, OCC: AGRIL
RIO. CHALAGERI
TALUK RANEBENNUR.
wp'3'642.08
11 DR V V GIRIGOUDA 3
VENKATESHWARA CLINIC
HALAGERI, TALUK RANEBENNUR.
12 S A LAMANI
AGE MAJOR V
occ: AGRIL 85 A P M C VICE. PRESIDENT, ; " -- 1.
R/0. NUKAPUR,
TALUK RANEBENNUR. V
13 MALABAI R NAIK
AGE MAJOR ' ._
occ: HOUSE HOLD WORK
K H B COLONY ' _
RANEBENNUR. . * '*,_RE8POHDENTS
[By Stu-Iarsha Desai, Adé :
ThjsV...11cfi$i_én'1--Iij:.._}ii:1tier_gr9iicl::s 226 and 227 of the
Constzitution 6f.jh;1di.:--:£;V prayigig to quash the order dt. 17.4.2008
passed by Add}. VCR';-3'1 Judge' "$11. D31.) Ranebennur on I.A.l\Eo.20
in 0.s.N¢;3s8/20o1V§s_per 'Aancxure E cm,
This pem-on%%¢omng%%¢n for orders, this day, the Court
V V mafia Lfollowiiig; & V
ORDER
._ in pending suit 0.s.No.35s/200: on
Lk the %%%%r11e{o1~A Pfime Ceurt of Acid}. Civil Judge (Jr.I)n.),
H K has filed this writ petition being aggieved by
-‘ Qxrder passed by the trial Court allowing the
% agpncamn of the plaintifl’ for amending the plaint in the
sense to Verify the plaint by the wmpetmt person.
wp’?642.o3
4
subscribing the signature subsequent to the msfimtion of
the suit.
Sri.M.V.Hiremath, learned coensei 3::iet.itione’r*
has Very vehemently urged that the vfiergflquejstioin’
issue in the suit and the defe1&d_Vant”haizh’;g aw
that the suit is not __tenable__L: ‘-of _ vefiifieafion,
amendment of this nat1.3:i*e&’ eoi31d?V;.r1,ot”‘}i§1’s:2fe been allowed.
It is not neeeesargfto of such an
order passed appiieeiioI1v»of”the plaintifi’ in this writ
petit3′.oI1.”.’_I’1*’;i:_s “fit enough for interference
even at stege Court in the exercise of
– 1;nde£*’Ar§.iele 227 of the Constitution of India.
‘ open for the petitioner to urge ail such legal
and the available grounds at the
‘e,ppmpri.ete stage. Without prejudice, this writ petition is
-3111]»