.«s~> ~
w? No.60139-140/2009
EN Hm HIGH COURT ()1? KARNATAKA _ '
CRCUIT Bmcn AT DHARWAD V _
DATED
BEFORE , " '
TEE HONBLE 1\2m..31T;,s'§1<:EV;_e».JI'i"-J_.<3U1»::;»;;.A'~ . ~. "
WRIT PETITION NO.6Qi_3s?~140i2€)C9(GM»C?CJ§._j '
BETWEEN:
1.
SMTPEDDAKKA, _ ;
w1ooBA1.EsH@MARENNA;p' :
AGE:60 YEARS, _ 1. A
4"
szo OBAm"¢SH..@-Ix/DLRENNA, .
»
Rf;5f'D;NC;??;
WARD NO;-E.5,.._ ' _ . 5
S UR.AACOI,Qinfl;'
BBLLARY ,..PETITIONERS
(BY sR,I,MA1§iJL11§iAT1?1--A AfI1., ADV.)
- _
*a:;0.sLFs'3AR4a1DU,
'* AGEf34 YEARS,
R10 TALAPURA VILLAGE,
A3§§AIw*TAPURA DISTRECT,
SMT.HO
= W10 NARAYANA AGE32 YEARS,
OBALAMZVIA,
2:)/o LATE OBALESH @ MARENNA,
AGE29 YEARS,
HAM33A1\FN'A,
S10 LATE A AGE}? YEARS,
WP No.6-0139-140/2009
STUDENT,
ALL ARE PRESENTLY R,/O D.NO.126,
WARD N016, SHRIRAMPURA COLONY,
BELLARY.
(BY SR.I.M.AMARBGOWDA, ADV FOR R1 1'0 4.} '
THIS PETITION IS man UN9En51_.AR*;*zc1§BS'TT2:6. my V5227
THE CONS'I'I'I"U"l'ION 01: INDIA pagmrs 'PO SET ASIDE Tm. :oI<;mRs'
ON ;;A No.9 ANE 1:) D'I'.}2.}2.2003 ON 'I'§~m,F§1.E o::»':';§;13D:,. cxvn; _ w
EUDGE GRIJN.) BELLARY AT AND
was PETITION COMING oN_,wé§1{.p;2§,Lus4na;AR%{ nu
'B' GROUP, "nus DAY, 13%: com?' FOLLOWING:
pefifioiggr as .«.1§gany_ 'wcdaed wife and that of the 2nd
petitiouci*V.._\§*ho '(:3xa«;ii.;.?§s the son of one Obalcsh @
the was set down fer arguments, two
and X at filed to mark the documents
during the course of trial and also to
sumfiofi*«:thc Head Master for giving evidence. The learned
I i'~JAud'ge has rejected the said' application as against which
' piainfifi's are before this Court.
Leameci counsel for the petitioners submits that
having regard to the serious dispute intersse: between the
WP No.60139--140/2009
:4:
Judge having regard to the seriousness of
Indeed, the P" respondent V
wedded Wife and respondents 2 e._’,1*e«A.:o’f«
deceased Obalesh @ ifid§é,a,V e,
requires to be decided after to
all the parties to thevdffohslity of the
circumstances, the impugned 1iéqi}ifes–Vinterference.
7. paggsedz
The .?rhe impugned order at
Anne;n.;re:~C; ” Both the applications {A–iX
and X are entitled for costs
quantified at –. Before marking the documents
the witness, the petitioners shall pay the said
:fi_:~V,v_thVevViespondents. It is only on payment of costs,
the’—ap;j;ii’ez:«*§ions are granted. Cost is to be deposited within
six weeks. If it is not deposited Within weeks, the
d’ pefifioners are not entitled for the benefit of this order. K
salé
‘Jm’ “‘ Iuddég