High Court Karnataka High Court

Smt Vanajakshamma vs Sri Mundasada Rajashekarappa on 6 December, 2010

Karnataka High Court
Smt Vanajakshamma vs Sri Mundasada Rajashekarappa on 6 December, 2010
Author: A.N.Venugopala Gowda
   

IN THE HIGH COURT OF KARHATAEQA AT BANGAIDEE
DRTE3 'I'I-{IS 'rm 0611* DAY (31? BECEEMBER 2Cri 3::.'i3 

BEFORE

'THE ;~:<::1~I'm1e': MR. JUS*I'IC.E  '  ' 

3   6*

 

Smt=Var:a_11a1mha%
Wis: Kiflmru Jayanna 
adawut39yaars '  ;   
R as 69* {'.1r-983, 4&1 Main R;f.%a:i%..V.3"  _   " -
S.S.Badavane"B"     V '
1   FEIITTQNER

tax   

1.

_ — an Mmi.-maaa.aA Vmappa
about
” His Road

21 Jayaxma

533$ Kfiuabasappa
abcrut 45 ymrs
Rib 651* Cross, ‘W1 Main Raad

.. AA S.S.Eadav’axJe “B” Black

3. Sri. Ravi Patil

Si (2 Nmlamta Patfl
Major

R,/0 D,I*Ic:.1fl’3,, Srixfizvma Nfiaya
“B” Black, ‘Rh Cross, G~opa]agewc3.a
Badavam. Near Inc-omsa Tax Ofiee
Shirncga City.

mm writ petition is filed m&%A ‘ TT1es%2}2:$k&§; :2fii? _

of the Ctmstitutinn af Inéis.»pz’_.__ayi11g call in V’ :

C3.S.Hn,.14€3[29O8 an the file; ‘Judge V’
(J1-.£3n.] am iaazxc writ of aartisaraszi anti any efhoar writ
by quaahing the 28;1i3.2010 at

‘% petitian I-I¢armg’
this clay, m.s2._clegt.hé f:n1ALw_ri1:_g;_i’

the suit agaimt the
and 3. The suit summvms
was as well 9. ha hue-mud,

. E”i’L…VEm:”‘ in that suit. The petitionen is

in the unit. an applimtinn was

ax1’G23E7.2O1£} seeking pm’mu%sisn cf the Court 1:0

‘ ‘ I1 statem1t. The applicafinn hqvxfi been

the Trial Ceurt, upon datail eensidearatzfion of

VT mattzer, has fouxfl. the application Q be untmwble

-/1′

aw ciwoid of merit. As a ramuit, it hm dismissed. the
applicatien. Aw-ieved, the fimcand defmwdam has fled

dais writ petitiens

2.. Heard Sri.Hanuma1::thappa, Bearm

% petimmr, who mums am, an ”

given to the pcfifiionmr ta file the _ T

3. The ‘l’n’a1

prowwinfi which have talcen trmdata the
511%: summnm was pasaing af ‘cm

order. Indiapum¢;11v– . and no

j ‘.a for not 51. Sf

sepm-am by the Unless

c~é;é’e«.§a…:a1ade out, the pnm”m1a%aix>n tr: file

beyonxi 90 days cannot be granted as

Appfimtmn am i.¢,, tha afiidavit

support cf IA.Ha.8 is held. In my at’ the said

5 “f_msta%, the Trial Court is justifmd in r¢3ject:’ng

. K I__§x.Ha.8 i.e., by passing the impupad ardzrr.

‘Q/:~

/’

In thn zmult, the writ patitfian is ciavtaid of merit

5% 522331 stand

Sd/– wHV

Gk