High Court Karnataka High Court

Sri H J Annegowda S/O Javaregowda vs Smt Jayamma W/O Kariyappa on 18 November, 2009

Karnataka High Court
Sri H J Annegowda S/O Javaregowda vs Smt Jayamma W/O Kariyappa on 18 November, 2009
Author: Dr.K.Bhakthavatsala
 my 

IN THE HIGIMI CC)UR'i' OF KA.RNA'E'A.KA. BAN(.':AL()RE
I.)A'I'ED THIS ':I.".HE 183"" DAY OF OVEMBER 

.13 E FCJRIFI

THE HON'E3LE I)R.dUS'l"ICE K.BHAK'1"HAv.A";'sAL;$;   '

WP. N0.255l 1/2009  Vt  

BETVVEEN :

Sri H.J.Anr1eg0wda,

S / 0. Javamgowda,

Age 60 y'ee1r$._ . 

Residillg at  

Hlrehally Koppalu Village.

Kasaba I-IobiL   V

H()1enarasipLu'a'{7a}'u.Kv V. 2.    

Hassan Dis11ric;1.--.   ~  _   1;: A _.PETI'I'IONE3R

(By Sri M.%»1.M;1c11~; ;';s;:;.; 5:11g;5%;..Az{!v', ._)
AND:

 ,Sm'f-" é§«:£1Y'<.'"k.ifi H1211.   ..... .. v
  V'»'._/ ()"''K e1i"'1:'V'y':41_]VE);;)_::1,

7  1ix;g;e(.I --. abc_)if1*t  'j,r_e2T1.
f?.esi'dif1g.E1-f:.   ..
Hift?}f¢1.Ily KbpD'&1.lL1 Village
K215211321 _H"()js,11'i S21t:hig(>wc_1a1.
" S /i{) Ja\:'2u'2}1c% Gowdzsz.

T  Agcégf a1')(..)1.1t E30 ye;-11".; at

Hirc1'1aHy Koppaiu ViE1z.1gct.

KaSaba Hobli.

Hoierm 1'.':1E3ipL1}'£.l. 'I'z.1i1.:l<. ~ '     _
Hassa1'1 I)istric 1:. . . .RES.PON{.).'EN_f_iL"S __ " 

This W.P.  filed ur1dc=r1' articles 226 2-2'7 of 'tshe; 
C()1'1st'.it':1i.i()11 of .Ir1c1iu 1.)1'21yi1'1§.§ E0 ('11;.aAs~;1r':_'t1'1<5~ ini1pT:V1;__§11xC.:i'_ o1*'de1"
passeci on IA.N()..3 by the 1('.E-11'1"1('.(;.1 ("fI_iyiij. {}.11_éig"e._ 4[¢..?.r.._LI)1;gA}_'at'
H' R % D 

The petitiomz1§fc1~¢:>f'e* 2008 on the file

of the leg-1.1'r'1c'dT' " Cix-'i1'V'i.;.J 1.:.g*1'gg::' {J12 D11.) at Hc)I(:1'1e-1rasip'ura, is

before this' uC'()u1't,v.._ p~:f'21-_\_fi'1'g.<_:'"'fZ51' qua.:.~';hi1'1g_9; Ihe ()l'd€'T dated

30.6.20

(_}3 _;)21sés::~r§ <';:'1 IV.'A.No.:'__3 in file 2-1b(')vc saxici :~';uif at

La':

,.:FFIj1(‘;1:i§.§ih. 5Y_§11C ;.)@1it:im’1 is Ei::;{.(éc’I f'(:>r (urders with mgard

“to the p__e1ym<3.r_1'ij.V*Cf pro<_:e.=ss3 et.(r.._ 1'1c'.a1'd the Ic-;2e;u'1":ed (:o1,mseE for

" 'the'pet_iti()1"1.e::i" for firm! ("£15.-sposai.

gt
""':..Mw

5. Pc.1″u.s3ed t1’1c=:~ impL1gr1cd order. “I’1″1_e t”.riz’21l C0L11’11 has

obseweci in H16 i111p1.agmrd (.)r(‘Ee1′ mat the pe1’il,i1’1er {has not

made 01.1%. any gc.x.:>c1 ;_;’rc’>1.m(_i for sl.a_yi11;_g f:.11’t1’1m* p1r~c’a<_:éi§:ci'jL}ég:s"in

O.S.N0.136/2008.

A1 this S1E.1§_{(‘:.’.. ‘£110 10211’11cc1I_1:1nsisl £013.1’l”1–c’p€;*Ijt.ia}:1.er

files memo see’ki11g pe1’n1i.s;si_c.m fig) \vit’E’:.(_1:’a\:v 1′}.1’é p€1:if:i(>,i’1 wiiiii»

liberty to file petitiion under 0f C P_.'(“3., vf§:>a’aying to
t1’a11s’fei’ O.S.N0. 1.36/2O()V8’«« _t’1’1′ c.’ C.gb(}v{,1.4}”E.v:(‘7.’1°A:”‘it:§§.1I’I1f3d Civil Judge
[S1’.D11.), Hc)lcnai’asip1.:ra. .

7. En 1Al3;1″cé.L’vIig1′;A?!”lhc pm-ii”ir)V1″ie_;9’1.63 take $1.1(‘1’1 (‘oursc-3 of remedy
avaiiable in _1aw..’ A ” V’ E

sd/-

JUDGE