High Court Karnataka High Court

Sri H C Kempegowda vs Sri Kempegowda @ Thammaihgowda on 20 April, 2009

Karnataka High Court
Sri H C Kempegowda vs Sri Kempegowda @ Thammaihgowda on 20 April, 2009
Author: N.Ananda
IN THE HEGH comm' op' KARNATAKAAT I"?§.:'"sN..fV_?u.Ai:.(f;rl"x5':¥.5)*-:'.' 

DATED THIS. THE 20%! DAY:"K{)F"--:A15RIL 2:309 %



THE HOWBLE MR. JUVS-'F!iCLE N';..ANANiDA--A. 

WRIT PETITION No;fi3?72<[%)F §tfi?€}'f(GM~CPC3

BETWEEN: _ _

1. SR; H CKEMPE;r30xjV_I:a_A*v  __    .
S/(3 EREGOWf)A (z;:'*WD:3 
AGED ABOUT 32VY'£m§gs  V  ~ ._ 
R/AT CHA.N'f}A.Pi_}i?;A v1i;.1;.1-xGz2.":, 

C.A. KERE HOBLI'7._»     . _'
NEADDUR TALUK MA'f5I3Y<A {}IS*1fRim' .. PETITIONER
{By Sri. H KMFTHA RAJA.,fiDV'-QC£:TE)

AND

V --'  SR: ._Kfin+1:éEQQwDé;'@--*mAMMA1HGowmA
'- , S/G.KE'MPEGOWF}A @ DASEGOWDANA
*DOQDAHYDE:GO.WDA AGED ABOUT 50 YEARS

Rm'? 3.: }:Qg~1NA1V.;;Q§:RE VILLAGE:
C§.A.~KEi§*E HOESLI 

=  MADEQR TAI..,UK«.,f4iANDYA DISTRICT .. RESPONDENT

{By Sri. “M S~..1?URUSHOTHAMA RM), ADVOCATE}

” *1’1=;.r_s WP FILED UNDER ARTICLES 225 8; 22? OF THE:
“CONS’TI’FU’FION oz» INDIA PRAYING TO QUASI-I THE ORDER mi

-.1i3.1;f3(}O7 PASSEE) BY THE LEARNED: ADDL. CIVIL JUDGE

V’ —–.(JR.DN} AND JMFC, MADDUR on i.A.NO.V IN O.S.NO.162,’2{)€}5
” AT’AN”NEXURE A.

This petition, coming on for prtfiiminmy haating

‘V in B gmup, this day, the Court, made thfi follswing:

9&2

The learned trial judge accepting the ”

filed by defendant has; framed the ‘

issues: V _

‘ Whether the
of the plainttfi’ fer ba:r\£:r___:V’t_Ig;’_1,zm;tior.i’
seeking relief is not
Whether firm:-s suit af
the plc;rIr:IjF:;}1j_”i::iset} d¥*;f¢nda«aif;”é« Therefore, I do not find any –

infimrnitjy. ut;’rsr§.e’ir§1p11g11ed order.

“~«4.At*dvi%’ig}y, petitinn is dismissed.