High Court Karnataka High Court

S Sudhakar S/O Virupaksha Shetty vs S Sathya Prakash S/O Virupaksha … on 17 September, 2009

Karnataka High Court
S Sudhakar S/O Virupaksha Shetty vs S Sathya Prakash S/O Virupaksha … on 17 September, 2009
Author: N.Kumar And Gowda
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 17m DAY 01%' SEPTEM3E~F%§" 
PRESENT   A' %  A  '
THE HON'BLE MR.    
M m  .     S   _ .
THE I-ION'BLE MR.J%UsTzc4§.'{::  lx.,:S'>REI-V32I§II'Xu7:1$\::§°L'»E G0WDA

WA N0;6--17?7 /":>,0«:j,w9  

BETWEEN:

S SUDHAKAR'. T ._  ..   .
S /0 V_IR~1§'E?AK'SISi4  
AGE: _4S_,  A--D"vTQCA-TE_ 
12::/0 M2-';.QHU«R 'JILAS LANE,
B'RAHN§TN"S"TREE"T_,*~   '
BELLARY  A    

 V. . ...APPELLANT

 -  _  S.,_S.Y2XD1R{.A1\.AlI, ADV.)

S SA-THYA PRAKASH
~ /0 "VIRUPAKSI-IA SHETTY
" _ACrE: 54, occ BUSINESS
R/0 MADHUR VILAS LANE,
BRAHMIN STREET,

BELLARY
...RESPONDENT

i/S

.2.

THIS WRIT APPEAL IS FILED U/S 4 OF’
KARNATAKA HIGH COURT ACT, PRAYING TO ALLOW
THE WRIT APPEAL AND SET ASIDE THE ORDER DTD.
31/3/O9 PASSED BY THE LEARNED SINGLE JUDGE
IN W.P.NO.6l989/O9(GI\/I CPC) BY OF

CERTHJRARIASILLEGALAAW)FURTHERIfi1PLEASEDx
TO ORDER AuxnwNG LAmMx xxxn mac1$Ne,g
234/03 ON THE FILE OF THE 111 ADDIfIfI()1\IA?g-C341′./1I;–._A

JUDGE(JR.DN) BELLARY. ;

THIS APPEAL COMING on F5()F€ ORDERS I*m’1sj%

DAY, KUMARJ DELIVERED F–Q’LLOWIIN9.G::’ ‘
Junefiggg’ E
This writ appee11″‘–iV.s§T.p§”e.feItr1efi”–V§i§éii3f1_st the order of

the learned Si;1’gI_e JE;£t”i”g’ed..aI’sfa9f1’issed the writ

petitioiriu :fhe”orde’f”‘pé:1ssed in a pending suit
o.s.N5.234of the 91,111 Bench judgment

of frhis tIEi”eI”‘éxppea] is not maintainable.

A I -Ac’c–o}d.a;ng1’yI,& it 1s’d1’s’r’msse«:1.

Sd/-

JUDGE

Sd/~
I UDGE

pS