High Court Karnataka High Court

Sri Channapa S/O. Madappa vs S.D. Chandra S/O. Thirumalegowda on 27 February, 2009

Karnataka High Court
Sri Channapa S/O. Madappa vs S.D. Chandra S/O. Thirumalegowda on 27 February, 2009
Author: B.S.Patil


…..}_….

IN THE HIGH COURT OF’ KA%A’l’A!{A AT

DATED THI8 mm am my on m31zt3a.Ri{,M n V

BEFORE

mm Hozrnu: MR.JH8’lfEvBE–3,8.~’_4’PA’ii’fi)

warr mrznox 110.4491 63 2309

BETWEEN:

Sri. Channappa,

Sic Madappa,

Aged about 66 years,

R/0. Maddu:rTown, – _ . 1 ._

Mandya District. _ ” I P£’!’I’I’I9!lEfl

(By Sri R.S.Rfi=.fi;. ~

ARI)’
…………….t’.

S] o. gmvda,_.. n é ‘

R/o M.%1ti1&r ,\ ”

Mandya ‘

” ,Sio. 231:. Ranmath,

‘ Majar,

Extrusion,
” Maddur-‘1_’mw§’n,

Manqya .:)§strscL Rammmm

~ 3:1 B”.vs.fMaamd;sa, Adv. fer (3/31)

‘a\’**

Writ Pefifion is flied under Articles 225 & 227 ofths

of India praying to quash the Order dated
V’ “– 31.01.2009 mwac on LA. No.20, in»:O.S. 110.424/2600 on 65113 fiie
A of the Civil Judge (Sr. Dvn.) Maddtilr vide Anncxure-E and etc.

This Petition coming on for Prefiminaxy Hearing this day;

the Court made the following-