High Court Karnataka High Court

Shri Venkateshshrinivas Bhat vs Shri Pete Vinayak Devaru @ Shri … on 7 July, 2009

Karnataka High Court
Shri Venkateshshrinivas Bhat vs Shri Pete Vinayak Devaru @ Shri … on 7 July, 2009
Author: Mohan Shantanagoudar B.V.Nagarathna
IN THE HIGH COURT OF' KARNATAKA    
cmcurr amen AT DI~iARw.A_.I:s_  '

DATED THIS mg "rm SAY Q?  'V T
PRESENTg » ' ' %.
THE E-iON'BLE MR.JUSF¥CE"N§OHAN SI1fANTAN}=';GOUQAR
Q 1'AM:y '   ,
THE HON'BLE MES.' ','§I') Ea":I"§'V(3E}«.j§35'.Q;_~I§A.GARATHNA

L  WA r;o.§¢%z2;26c9iUs;.'.Ifz2:I::=:';, "

R/O SHIRALI, 'I'Q-.._BHA'I'.KAL,_  

DIST. KARWaAR.v .. A?PELLANI'

{BY ism s.N.fiAr{aKA§, mév.)

 

I  vimvfix DEVARU
 S-HR; mmaampan MAHAMAYA TEMPLE,

SHIRALI, TQ.'-BHATKAL, nxsn'. KARWAR
REPRESENTED BY YES CENFRAL c<:)MM1'rrEI:
BY rrs AUTHORISED srcmamav saw VISHNU saaxmrm

 PRABHU, sxo LATE SE-IRIDHAR PRABHU,

V ' " H "AGED ABOUT 49 YEARES, R/O SHIRALI, TQ. BHATKAL,
 {)IS'I",« KARWAR. RESPONEENIS

THIS WRIT APPEAL IS FILED UIS 4 OF THE KARNATAKA HIGH

' V' "T3OUR'I' ACT, PR2§YI!'1G TO CALL FOR AND SE'? ASIDE THE ORDER

PASSED BY THE HONBLE SINGLE JUDGE IN W'.P.NO. 31021 /2008
{GM-CPC',_ DATE-I3 18/ 11/2008 AND TO ALOW THE WRIT PETYPION



-2.

AND CONSEQUENTLY ALLOW THE I.A.N().15 oN__ft'i1E--«'..'Fz1;E.:.::_ML
JUDGE{SR.DN} HONNAVAR IN O.S.NO.80/05 F1LED;U'MD.ER"ORDE1'2 6-

RULE 17 RIW 151 OF' CFC DATED 4/6/2007 AT AbINi?2.XURE--C TOTHVE 
WRIT PETITION BY ALOWING THIS WRITMAPPEAL EN OF _ '

JUSTICE Am) EQUITY.. 

THIS WRIT AFPEAL coMINc§”=oN:’.’_’Fc§R TC3R_f)L’.’R’S-, *:4_i¥I:s; ‘ z;$A

MORAN SHANTANAGOUDAR J.V,_.r>_gL1vI«:;?.m.T1»«1E Pjo–Ij,;:QW1’NGi*;. ‘
In Vifiw of £31:-.:j*=J¢._dg:1f:”;€f’:1_t’: bénch 0f this
Court in the case ofv:f?A’M?§{Iffi\§§IA.~«:fir;’V1? .’CYi’HERS vs. muss

RENUKA A1}::;~ pfrHE;s§s 2009 KAR 1207, the

appeal V

‘I’};m __ ::cmdingly dismissed as not

ma:’ntA’ai1.l-fible.’ U J
% sd/..

JUDGE

Sd/-

JUDGE