High Court Karnataka High Court

Shri Vijay Kumar vs Sri Chandrappa on 28 May, 2008

Karnataka High Court
Shri Vijay Kumar vs Sri Chandrappa on 28 May, 2008
Author: A.N.Venugopala Gowda
in THE HIGH COURT or KARNATAKA AT   

mam) trms THE 28th DA1f.O§'--MA€if;   
BEFoRE   .L 
ms Hornm KR. JUSTICE  
Writ Petition No.¢<§:*mm 
nmwmn:          ' %% J

 
 

Sinai. Vijay Ku1na_I',-  

S/0. Anjanappaf  "  _ 3 _

Aged about 3'Z'y6ar.s;'L"  '_   " .
R/at Bandaiyyanafialya V'1fl£s,-36,'  
Mad urai He;3b1i,.De3ddét=1)aHag§L.u- Taiuk,

Bangalore Rural V  ' ' _ " ' V... __
 '. V .    Pctitjmn-:1'

{By Sn'. Pxakgsmf. fligihiiafi-;'zi§n§dv.,)

   z "  ..... .. "

s,j.e:;¢.;;arap}.a,%A 
3/0   V'

  about 6.6 y--g:,aJ~s,

R'/at Baizdaiyyana Palya Village,

% % Hatsii, Docldaballapu1'Ta-luk,

%  Ema] District.

 Respondczui

%  ($3351. S.A. Khadri, Adv.,)

This Writ Petjljon filed under Alficlcs 226 & 227 of

 the Consl.itut:io11 of India praying £0 quash the impugned
" order data} 30.6.2005 by the Hcrfble Prl. Civil Judge

(Jr.D11.) and JMFC, Duddaballapur on I.A.N0.4 Fk-ad mader



011161' I Rule 10(2) read with CPO in OS.No.233/ 98 vide
Anne-xurc-A and allow 1A.No.4. 

This Writ Ftaljlion co1ning on fo1'hcaring ..

court made the fallowingr

ORDER

Smt. Puttallalasauuua had Ifltad

the flit: of (ht: learned }7’ri11cipa1_ ‘Cjvi1 J-zz’dgv:. (J19.

JMFC, Doddabaflapur ‘ITg3:a’»]_)(.$’Il”i.:i(:’::VI.§}I, i§1CI’CTiI1.
A{‘t<:1'i'i]ing of the suit shé V:-.11} 01.02.2003.
Pt3E.i¥.i0I1t:l' had fi1t:(j i:;_ Onier
1 mac 10(2) or 1(a) and to

pcrmil 113111 Lu.}i1'é:9c;;u§.£:"£1ie.,._$:1iL The applicati-:)I1 having

been after htzaring, has been

;'cjecLegi_§by all {)1i}r.:f{laL§§d 30.06.2005, Limpugning wlricll

axis wxit been filed.

— heard for solnc time. In View of the
_..\//;»i.’:.1§1eli§spuLé<i__AfacL {hat the plaintjif died on 01.02.2003 and
applicaticm was not filed within the p1'e::.-;c1'ibcd
H of 90 days fimu the date of death of plaintilf on

-€.’:~V}..02.2003, the suit. stood abated by (Jpt3l’a.Li0Il of law.

V. Sinus: the appiicalioxl by the iegai mpleselltatives to come

\/

Writ yctitioll stands disposed of accoldingy.

vb/–