IN THE HIGH COURT OF KARNATAKA AT DATED THIS THE 23RI> DAY 012' NOVEMBEIK':'i2G:1_Q§: _ THE HON'BLE MR. JUs'14gcE'.i.;§;iK';PAiIL 4' WRIT PETITION No. 3:-'S08 oF"'2oo9 " Between: Shankaraiah, S/o. Nanjappa, Aged 65 years, . _ Residing at Baraguru Vijillage', Handana Ken? _ 1' V Chikkanayakaiia T umkur District (By S1111. _ - And: 1.
Chief Secretary”
;’ ‘Government “of,I§gr;iataka,
. V “‘Vidh’anéLA.Soudha.
° -Dr; ._Anr1’i3.etik_ar Veedhi,
Bangaiom. V V
2;~-..Assistaifit Commissioner
‘i’ipiI.,ir Sub Division,
x j Tiptur.
K H’ jififahsildar
Chikkanayakanahalli.
Chikkanayakanahalli Taluk.
4. L.Basavaraju
S / o. Lakshmaiah,
. Petitioner
under Order i Rule 10 (2) of Civil Procedure _4Cod.el~.to
irnplead him as additional defe.ii;dant~..1’p:’— .. .
O.S.No.388/2009. The said ap.plica4tior’_1′ ” A
for consideration before the Trial
Court, after hearing S_idf-‘§1. ‘afterry
considering the mateziial the same,
permitting the proposed vi’coi’o_._e on record as
defendant this by the said
order petitioner has
presetzfitedlithis petition,j._”Vseeking appropriate reliefs
as stated supra. pp ”
learned counsel appearing for
‘.5etitior1e’r, ”
After careful perusal of the averments made in
it atfi.dairit,”[accompanying the application filed under
at’VQrder:V1″‘Rule 10(2) of Civil Procedure Code, it is seen
the proposed applicant has stated that he is the
64
/, WWWW
However, it is needless to observe that
Court shall dispose of the matter,
influenced by the observationgmade'”by’–:i:thi’s::
during the course of its order.
Iudgé
BMV*