High Court Karnataka High Court

Smt Kasturi W/O Late Prabhakara vs S Ramakrishna Rai S/O Late B … on 24 February, 2010

Karnataka High Court
Smt Kasturi W/O Late Prabhakara vs S Ramakrishna Rai S/O Late B … on 24 February, 2010
Author: Ravi Malimath
 

IN THE HIGH COURT OF KARNATAKA AT BANCgA1,0RE
1)A'rI:.rJ THIS THE 24:!) DAY OF  
BEFORE)   1  A'
me HONBLE Mr.JUSTI;CE'; 'RAV1l@

we No.20139V0P " '  
BETWEEN:  'L A.   

1.

Smt.Kastur1′, :

W/0 Late PrabhakcaAré:?;._ .'
Aged about 56 years.  A

2. Kishor. _    1. ,
S/0  .    
Aged abd   y3e._a_rs'--.. , A *  V' V'

    _'
83 I've V-"i'HE1g€V  pQE3'E., V' 4 " 

Puttu’r_TaI%uk.V._D 4 …PETITIONERS

(Sri Krishnat .V1\«$.rv)_«:V51″fhy Ad\r.}

A Raniakf’£si3;ia . Rafi.

S’/’0 {gate B.’K;a.;5agappa Rafi.

Ageci««..abQii1:-.5’6 years,

‘ “Yelmuefi Hause. Sarve Village,
« And Post; Puttur Taluk.

~.D.§(.f)’~é_.str1’Ct. …RESPONI)ENT

G.Rav1’shankar Shastry. Adv.)

%’r<'""'""

T.)

This writ pet.iti(.)h is filed uIidc1′ A1’ti(.t1es 226 anti 227
of the C011st:it’tzt:ic)n ofIndia;1 p:’aying to quash {I36 jt.1.dgme1’H’
passed by the Prl. Civil Jtzclge [Sr.I.)ri.} at Put:Iu1′. D.K.in
MA No.40/2006 ciated 31.10.2007 pmducred at Ai1_i1(.’XLII’E?~
E and order dated 09.08.2006 passed by the P1’i; Civil
Jtidge: (Jr.Di1.) at: Put.t_ur. i).K. in O.S.N(‘).47’/’i2:0–OE3gV on
I.A.N0.1II/I.A.II }3I'()(‘1l1(‘€d at: AImex1.11″c?-C and &’1}}(_}W._ft:iiV§§’,§it/’fit.
petition.

This writ petitiioh c()min§_.g ()I.1~Af()..r.heari;.’1<,£§"st.VhisV'day. the' u 0

Court: made the followixtgz

ORDERO'

The pet,it.i0ner seeks Writ 0ti-i'LC£%'rt.i(jmri to set
aside the order –'_t':h§:-.,ii'i13._._CiVi.l_Jucige [Sr.Dn.} at

Puuur.Dt§in3wJxNoxfiv20Os;xfigiétfui2oo7andthe

order dated ogidshzsos passéfi by the Pri (nvu Judge
(Jr.1311:}at~Pitt.tt1i".A._0i*;:i00O,:S;»No.47'/2006 on 1.A.Nc).iII/II.

_ _ 2. It 5jfT1li').l.fii't1".'(=ECi'.é'i:1' the Bar that: the suit. is listed for

j't,1Ci{i_{IV.11(?"I"2t éliiid the:§ti'c'lg11'1c211t. is likely 110 be passed shortly.

, 'v¥,f(31'_i}(.'E be futile. Hence w'£'{:h0ut gciiiig into the m 0r

T11} Vf1e=év oi' the S1..EbI"i1iSSi()l'1 niacie, I' am 0!' the

Cofi'sid€:'1*é<;i*i?iexxr that the (_:onsiderat:i(_)11 of this writ petition

r.,……….

C…)

()t.heru~’iSe of £1119 rive–13 C.(.)mc?mions. {1”}(.’. Wm”. }3€_E.i_I:i<:)n

disposed off as 'r3ei:'1g_{ uz'1ncvcs_ssa:'y for consicie:"a't:.i:(')';-'2";–._

Writ. Pet:it.i01'1 stzmds dis1)()s§,-eti' (3*£7f7 accturjdiT1'1§{.iyV.

AI/~