IN THE HEGH CC}U¥?T OF KARNATAKA
CIRCUIT BENCH AT QHARWAD
DATED THIS THE 293'?' my OF MAY, 2&9
BEFORE
THE ?'_1'3N'8£.E MR, JUSTICE AsBQi{f6.%H1n:c%HI€3Efi :'fi'*%
wan" ?§I'IT'ION 5330.3$~5j2GfiE'.+{GM§-'CFC?4 "
BEYWEEN:
SR1 DA:~s9:NA PARAMESWARAPPA;.V.V1"
5/0 CHENNABASAPQA, ..
A953 ABOUT' 59 mexas, ' . _
MAKARASBI =
HUVI¥'£AHADAGA£X«4_TALtjK;
BE-ELLARY ms: <;_ L «_ A :PETIT1ONER
(av SR1 SUNiV'L'--.j9 EvS£;3:~_§'f;:.R." 335;: ARAVIND I-i., ADV.)
' ;. ¥~'-..SMvARN.§(PPA S/G HA1-iA§EVAPF'A,
X . AGEE)' ;;:s$o§:+1i~3a YEARS,
2 its, Begm:-A 5/0 MALAKAWA,
AGEQAABQUT $5 YEARS,
VA " 'i<«..E?fA§'-+ADE\!AP9A S/G SANGAPPA,
AGED ABGUT 52 YEARS,
ALL ARE RESHBING AT MAKARABBE
VELLAGE, Hi}VINAHADAGAi..I TALUK
SELLARY SISTRICT -
:RES?GNDE¥'éTS
(BY SE} SE. YASRAMI, ADV. FQR Rri TO R3)
2
THIS PEETFICN IS FILE9 U¥\i9ER ARTICLES 2~2--5:.'_j IN o.s.rw.?5/2007__c;r~z,"mE F1i.,E'Q¥f'
CIVIL mass (Jams), HUVI?éAHADAGALI $i'i§"'a§«§..LOV_'i THE;
I.A.No.8.
THEE ;>mTz<3N COMENG {EN F€3E3§"*€_) 5!t'EsERS.v*f-£f§.iv'$A'm;§:';.'°*¥'§f1E'
C§URT MADE THE FQLLOWING: -- "
to R
This patitiorg is czrder dated
33.11.2903
passe;::’;;;r:§y téag é:c:) i””‘:-V’*€3%?.~1.§’.if’,§aidge man.) and
m.;=.£. at Huig§%;#na%%§:§§a1§a2;j :§&%\.%’,%ig1:\;#i;»:é31;: en §.S.¥’~$o.75f29G’?. By
the saéd _:;€’.§éz’:§1.”Vve§ tiwe petitiorsefs request
for §efY?}E% $’§(%E§’ to’§§§.%jV§2§»s”-~§§’r’§«{tea statement by condaning the
deiay én.–fi%iLng sar§2e;”*- §L§*{nsyeé with tina petiti9ner”s; amdact
of~.§ro*;£–:;iaEc%;§’L;3g”éihe fifiafiééidéngg, {fie Civii iudge has tzmaeci Sewn
{fie ‘%§§%/:e%5{: “§j;et§tianer.
‘Q .-._’:;’S%’é”iSzsr2§§ Qesai, tha éaeameé mange: far fizei pietétianer
.._:”/’§s;5g§,fb§?;’;T§€:$; iféat ag the getitiofiar was S!.;?’§&§’§¥”:g frem save-re
-.ja1–i§E;¥”s€§%§t7§§, fie Céifié mt instruct his cmmsefi an time resuiting $1″:
T “– §fi’ie*”deia3I ia fiiing the written staiemeat. Sri 3.8. Yadrami, the
fififi.