IN THE HIGH COURT OF KARNATAKA AT ”
DATED THIS ‘:mE 30%! DAY 014’ .JULY,%«2w8[‘
BEFORQMW
T’i~iE HON 131.3; MR.aus’1*1cE;7§2_A€31″MALLMATH ” ~
WRIT’ PE§fI’I’i’I()N N’o.994$:’@F 2002;
BETWEEN: A’ %% :
Smt.Ka1amma, ‘
W/0 late Siddaiah,
Aged amut _,
R/at No.12, P1§im:§;iySci1o¢}1 Ro;&.df,V
V. ‘
Mys0rc-F§’:’G Q12. «. . . P’E’I’I’I’IONER
(13? ADVOCATE.)
AND:
I. Papa’m3a@ cm .ancha1ah’ ,
51 years.,R;at No. 20/3,
‘ M3091 Road,
.A;i{.A%I6ny,~.’Vv’Fad ,
Mysore-.57iQ A 0 12.
VA T 2. _ ‘_ _ ‘ 2. The (§§mm1ss1oncr,
Mysore City Corporation,
” ” §3a”yya_j1 Rae Road,
& 1v:ymre–57o oo 1. . . . . RESPC’-NDEN’I’S
$313
iiifii
This writ: petition is filed under Articies 2k;2;’6jT and
227 of the Constitution of India praying to q_ti1::«._Sh”the
order dated 27.5.2008 on I.A.NO.7 at .¢’»’:;.*1:1e:_;11;J’z:4x”i’.
passed by the I Addi. cm; Judge (.Jr.Dn¢%);L-My§sore,fi.q%
O.S.No.343/2007 and etc.
This petition coming on iVn a’ ry’
this day, the Court made the fofiowingz ‘ . ”
The petitioner’;-s,.–;azLppliAcfa;$;;LV;&<5Ix1« Rule 9
CPC seeking appohififignfi' . ('f%;:r;';nissinner was
mjecteci by fimpugzxcd order.
Hence
–. fi-__ for the petitioner
submittét:4__4tk1atV”iz1.”Vii;e §pf3lication filed by him. seeking
_ appégiiitment V €)i7«..fiIVV?§'(f”:””(:’:’OIIlIl1iSSi0I1(:’tT has pleasdcd that the
just and necessary in deciding the amt
t:.xi:}edifi(;ii:f.’~ly,:;.’ ..
‘ The evidence of the plaintifl and the
:”VVdef_eiidants is completed and the case is posted for
_,_a_§’g11ments. It is at that stage, the instant appiication
%é{3\”””‘
‘
has been filed for the purpose of Ir1easuremeVnt.pjof the
hquse and the age of the constructed the
plaintiff has not claimed any relief
of the first defendant, it is AV
ofthc Commissioner for fihga ‘tin;
appointment of the
petition is totally a
The pcfif.i’ti_on of is aocord1ng’ iy
rejected,
Sd/-EU
Iudge