High Court Karnataka High Court

Smt.Sunanda W/O Shivappa … vs Smt.Gangabai on 13 August, 2009

Karnataka High Court
Smt.Sunanda W/O Shivappa … vs Smt.Gangabai on 13 August, 2009
Author: Mohan Shantanagoudar
3!.-*p6464G.09

xx THE HIGH center or KARNATAKA
cmcurr BENCH AT nmawm _ _ _
DATED THIS THE 1372 my 02-' AUGUST.  3

swans 

T!-IE HODFBLE MR.JUs*r1cB: MGHAH s:H,éN'rAi§;é;;§cUn§a.§§'~~V%' " 

WRIT PETITION No.e4§"i0z20o9   3

Between:

SMTSUNANDE; WK) SHIX-'A?PA 3§LAKI§r?I3*§':-' 

:3-_ge:35   1

REA'? TERADAL    _ 

'E'Q}A3\«£KHA1'\E'13E  .. 3  _  ' 

DIST BAGALKQTE   '  1: '" " A   v.....PETI'i'IONER

(By sa.nq3&i£i:yuz§§§y  Adé}  
And: 1 _.  %   .

3 S3\zf{'é3A"§~EC;z5;i3.é?'»§ . A V. 
€fLA§MI.E*€€I§¥ TO 23;; ,Si~3CQ'i*§D ¥+.:'.z"{} SQEVAPPA BELAKIMBE
59% 35 YEARS' .. _
;' £31023: ;R":~;EAL*rH ;l2.SSTP«H€ <:é1;x:'rARA@§
- A "TQ ;=;?E:AL?UR
* -. 3:3,? £3i.R4I?§ARG§a

 ._  %ii§E%%i;'s}"{ .§?I:x:§%;YA1< SEO SMT G£xEx3GAB$s.E

'mi

. 'CLAzzvi1:«a;='r;*Asf SECONS '»E«':"Q SH§'%;'A?FA BELAKENBE
£25': fz§¥AJT.TA§;AG1
 2¥EfZALFUR
23:53' Gf.§LBARG;3'x

' "E{U?s«£AR Vi§AYK{RvEAR 350 SM? GA}; GABM
*  i':;,AI?.R 0? F0;:.Es';':;
$GCEALFOREST __   
'BAGAL§(OTEDiViSION.".,_  *   'A "
BAGALKOTE   _ I  V  assvoxnanws

(By S:-i.R..K.fiatti, I-IGGP for 1§V_-s§v£e_jr;' __V :

This petiié;£o1LET;VT.Li3 filitd *%L1:"1def"Artic1esH.i226 and 227 of the
Constitution0f"I13ci§,2).'p1*e.y;3;g ..1;<) quash the order passed by the
Pr}. Civil J"i3.dg€: "(_J1'. 1.5?' fX(i{i}. JMFC., Jamkharnéii,
passed V2€.'09._<$:1"E;A_.VNQ.iW dated 07.07.2009 copy
as per £;nne§ifl;ié--_ E akzéi  th¢_I.}A.No.\'I.

 fyatifiion  for preiimixizary hearing, this day,
the Ccurt made  fdllawiflg:

ORDER

; n _, ” f’x;f§”x?gK;;i11;r:;1t Aévecatt is dimctad ‘£0 take neficc fur

1is: s7;f:Lg;;i::§’t;:’ii3:_ 4

‘ acfid;

. ‘«8y the impugned ordar, tha C0112′? below has rejfiated ifv

M fiied by the pefitioner hfircin under Ordsr IX @2136 1 ané 2 9f

VV the Cioée cf Civil} Proceduzt. The ptiitisner has prayaé. for

em»

wp64640.{)§

siimcfiori tn the defendaxlts 4 to 7 to give emplQyf;fié:i*;_’ _

plamfiif on compassionate gmunclfi.

4. jig, suit is filed by the petitigmer for

‘V’

81:16 is the lttgally wadded Wife T116′ V

suit is yet to be decided.» thefévis order in
favour of the piamfifi 14:%;%i11j%.ix*edd.ed Wife of the
ciaceased Shiva;)p§§. she cannot
0135111 No izlterzference

is (:aHe£i_f0–1i., ._§)ismis§¢ri.

E. Thé’f;’ii2a1 C0223 ta exgmdite the suit.

%%j    Sé/~
 M     Egggg

Mm%&