I
IN THE H36!-1 COURT OF KARNATAKA
CERCUTF BENCH AT GULBARGA
DATED THIS THE 25?" DAY OF JULY 2008
PRESENT
HON'BLE MR. DEEPAK VERMA. ACTING Cl-REF Ju$f:'a£5E; .
AND % A
HON'BLE MR. JUSTICE ~b£.K4.AP75.T lL.;." 5 % %
WRIT APPEAL NO. 321eI2eo¢(s.fgSl%
BETWEEN:
SR%.SHlVANAND,
son: 09 sRi.s1DRAMAPPA;~.._ «
AGED ABOUT 29 YEARS, v, 5 _
occ: LECTURER, , '
mo H.NO.8~11-10611, H , V' =
ESHARAN NAGAENEAR REES." - V. j '
AIR FORCE ROAD; B:DAFi':._ 3. .. =
(av sR:.r3RAsHuL:Né :%;'NAv.u;5e--:;, KDVOCATE » ABSENT)
1.
GULBARGA 13mvéRsi13r,"
GULBARGA,"REP¥°.ESEN'?E£)'
I3}? Irsaeeusraaa.
V1".-Hi: $GARi}~OF APPoWATaaENT
V '~19 m1s«s?osT~--o§= LECTURER
' V IN ':H&:pEPAam:ENT or MCA
'-REPRESEISTEQ av sscaemav
A G:ANAPfisT.F{3iNGH GANGARAM
SMGH RAJPUT,
C10 ".J.GJE 1AZAR¥,
'V .. Banana Si-IANKARLING TEMPLE,
v V GUNJ COLONY, GULBARGA.
.. RESPONDENTS
f ~ …{:35r sas. ASHOK mm, ABVOCATE we R3;
ADVOCATE ma R18. 2-ABSENT)
“®
iii!
THIS WRIT APPEAL 18 FILED UNDER SECTQN 4 OF THE
KARNATAKA HIGH COURT ACT, PRAYING TO SET ASIDE THE ORDER OF
THE LEARNED S¥NG§.E JUDGE DATED 17.6.2£I)4 IN W.P.NO.’¥fi)15 19%
AND TO ALLOW THE W’RiT PET WON FiLED BY THE APPELLANT HEREEN.
T}-HS WRIT APPEAL comma on FGR HEARING, mus E)A’i*;
GHiEF JUSTICE DELIVERED THE FOLLOWING:
JUDGMEflTgKfLf-
Appellant and hm course!
the second round. Nana _ Sri.
Ashok Pats’! appeared.
2. om: shget shows that on
the said dEiféEE’§;;.§1s§:¢;V:;- and respondenwm
1 and 2 ware wjourned for
this week. But, um,.nate;y appeared for them
even toayfg’ ” Appéaé dismssw for default
, _ ution. Parties’ to bear their own
\\ VBMV’.
:%’2
It
5
3′;
5?” , ‘
. Sdi–
Acting Chief Iusticag
Sd/…
fudge