High Court Karnataka High Court

Smt Vijayalakshmi vs Smt Nanjamma on 13 August, 2008

Karnataka High Court
Smt Vijayalakshmi vs Smt Nanjamma on 13 August, 2008
Author: N.K.Patil

n.p.no.1os1¢1oa

II was urea cont: or nnannmaxa as |AlaA;éI£ ?T5°”

nmman THIS TH! 13″nax or gunner 26OB§j. *”
strong I A V
TH: I-I0l’BLl ua..Iua’r.’:c§ n.i:..pAT;L

aux! pnrzrzon |o.1us14f2a6B.;=uLc9§§5 V1
‘*-*—-*–*-*-fff%+’ ~-A.;

BETWEEN

sHT.7.»’IJAY;=aLA1csI-nrlz V ‘
nr..-‘o.1-:.1r.smm’ .4 ‘
AGED ABOUT 36 ”

Rmr No.31, H

unzanmx LAYOUT, HJ5uE_1JGALCiR,E”‘-$.f6& ‘gp1:’:’ITIo2-Isa

(av Ldkfisa MA’. – Arms.)
Mm : . _ . _ ..

sJaT.:w~zJrJ-inn V V

an-‘0. LATE . ‘

A539 ABGQTVVG YEAR3;-.Hv …..

pi,-‘A*’*–.1;1’;m1w;:ép.Nr.AmA:;An sum
YESHE’P.NTHP£JVRF.,*.Bfifl_GAL0RE 22 .. nnspommrr

(BY GDWDA -~ AIIV.)

_*._ THIS WRIT PETITION IS FILED uunsn ARTICLES
“226 Ann 22? or THE conswrruwron or INDIA PRHYING
‘3″!-TE IMEUGNED ORDER FOUND RT ANNEX C
=; j9AflaEn=5v THE CITY CIVIL JUDGE AT BANGALORE IN
‘-}o.s;mag4691/2902 nAmnn.15.7.2oo9.

‘afwfais PETITION cawxns on FOR PRELIMINARY

THIS nmr, THE coun-r name THE 1=’oL.Loar.:Nc::

W.P .lO . 10614,/O8

wuun

. -‘fl-.:\rIn:’Ir’lIr\l\l-\ ruuvr! LUIURI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

W. P 41:: . 19514/ca

OEIR

:5:§..I~’f.P.Kallesh G-tkwda, :”1iE3’r32.TZI’;’3fI’.’1

acszegsrs ncstice fan: the respe2i;§.af&’§.”

3 . In the instant ” ‘.::;§yz§vEi’t;f?$.oner
assailing the c:a’;r;i§’§i¢t1§;ég’$,L” the” “m:<:1a:::
it-@1z.g"r1ad clatad V"»':Vg:§V.e.§sed in
Q.S.Hfi.éE81{3b5§. 3Rfl,théj §i%§ &n§ the learned
City Civil gufigé étififiéggiafig; prasented the

ins! té3.£Ziti_ writ A' ;'i:i cz:r:rz;::* praygd far grant af time ta crass

‘”3§cazuizae W1, but his 1:5-quem: has been

declimfi. Tha said. request had been made due

tn: the pemanal incsnvemience of the ccmxzael
I-i.P.!O.1061¢fOB

.En.WM…I mm§$.m”n..wmsm.xa..mu um.

E
3
3
2
§
5
E
5
E

—n wuwruuunn ‘Ur

H.P.xo.1a61£/68

ta erase examine F1. Tbs matter was§§oéiQ$ jx
finally on 12.s.2aae. asaai1:sg A€gne
aarrectnaas af the ands: T¢a:e$}ul5L?;2fifi8;a,

insefay aa it zelatea tb;;ejéctimg:tfi§ §i@$

anught far by tha patiti$#éfi tQ c£¢%$ examine
Pfli, the patitianar féltingaéafiflfiatad tn file
this writ petiticn. ,m x

3. I $a?é h£$:& %ha ie$;fied cfiunael fox
the patitépfiéfiga§fi_tfiéa;earnad eaunaal far the

reapendent,’.

R”« §. ififfag caiéful perusal of the axden

dafisfi_iS§?E2QfiS what emerges is that 1.A.xx

:V filéfi by tfié fietitionar waa allawad pexfidtting
‘ fiim gm ¢§§aa axamine P1; hat due ta yeraonal
4:;fi¢dm%§nienca afT the ccunxel he prayed far
fl tim%. fhe saws has been rejected. The matter

‘t-as pasted on 1.15 gum. Again, the counsel

grayed far time. His prayer has been rejected

an. the :grouné. that has failed ta crosa
R.?.lo.10§1d!O3

DURT OF KARNATAKA I-HGH COURT Qlhlfiflflflfllnnn nun: so …\……. -. -_

fl.P.$G.13§14ffi3

Es.’::~.5’3W- to the raspmnziant and

aaid amcztamt ah:-nrg with the mezw *aeii:1’i:’;T§i .jr.*:.x:1Vé

wag: firazrs tczday.

5. In the light ¢%D*tn§’¢£a¢t§7jan&
circuraatarzeea of ting. ‘ggagsq. E:.’l’);«’.3*.3″9′,} ; the
getitzimgn is allvgsweci dated
m.*z.mi3e gsau;-:gg’s’§;’g;3,;l’~ mp/5;.:;zr§} £i_’a.a§,§%ié::Vé, on the
file sf ‘th%_–§i%§:’¢§§;i .$§§§§» as Bangalaze,
man x§é_iat’fea ta rejecting
the praygézi discharging cxsoaa
a§«:aarai1’§aa§15:::§,mefi{“4″a.t«fi is hamrlzy set aside.

to the trial Cmzrt t-:2
thrcaugh his ccmnat-:1 to
‘e:::a:és:_V HIE and pxacead furthar ta take
deaisienfi in acmrdance with law

of the same as axgediticualy as

=3_.:s.,:r:3si.}:e3.a.

Sdfu.

Judge

£3′

Alli W11-H5….i”0..fi um «VEMMWW !3….N’l”*t«Hw¥ m3%WE%fN§%W%