High Court Karnataka High Court

Sri H R Sathyanarayana Singh S/O. … vs Sri H R Balaji Singh S/O. Late … on 9 April, 2009

Karnataka High Court
Sri H R Sathyanarayana Singh S/O. … vs Sri H R Balaji Singh S/O. Late … on 9 April, 2009
Author: B.S.Patil
 " _ Ag{éf~ Major, residingat
 __ '§3 811€£5§1'J}'€ D_i S?:1'ict
  2.  Singh,
   Age: Mafior, residing at
' féajéaputh Pet, Hosakote Town,

  _S:ri.I~I.R.Ganesh Singh,

IN THE HEGH comm 0? KARNATAKA AT BANGALQRJ;
DATED THZES THE 96: DAY OF APRH, 20¢; % 
BEFORE     , &M
THE HON'BLE MR. JUSTISSE B;S_.}:?A'i?§'i§AV:V:'    

WRIT PETITION No.4325/2oe9%(GM--::pc:) %

BETWEEN ;

S:i.h.R.Sathya11araya11a"E3i11gh,L_  j. " '
S/o.LateiRathanS:i11gh, "  :
Age: Major, residj31g__at   . 
Rajaputh Pet, H.o$akoF.c:Tow11, '

Bangalore Di;3i;I'i::_'Vt.7--....T;V--_V %     V _ W...PETI'FIONER
(By Rkageevagj Adar. 
AND: %%

1.

S:-i.H.R Ba:sgi S§13gf;–;._ J
S / :§.La1:c Rat.i1a.11 Singh,

a

,’ Rajz:pL1t§n_Pct, Hosakote Town,

S/.’0.Late Rétthan Singh,

B.a:iga1ore District.

‘ S/o.Lat€: Rathan Singh,
Age: Major, residing at
Rajaputh Pet, Hosakote: Tewn,
Bangalore Distxict.

4. Sri.H.R.II)haIm Singh,
S/o.Late Rathan Siogh,
Age: Major,

Residing at Arale Pet,
Hoskote Town,
Bangalore District.

5. The Commissioner,

Karnataka Housing Board, _

Bangalore. * .._ _’ ;. .

(By Sri.B.C. Ra;eeva,%%_m1v.)e%eo%

This writ petition iggi fileti under Aftieies 226 and
227 of the Censifittgion o’f«I1f1_dia ‘a-prayer to quash
the impugneri” e_«rder’:’_V_d211;ed”~~.16.08.2008 passed on
I.A.No.D( in OS,No.t§5/Q801′-Vm.’1″‘the Ame of the Principal
Civil Judge'”~{Sr;jDivii;;.)’– B-.aI1.ga}o”rc~~~– Rura} District vide
Anrlexureifl-I’,_ _ ‘

This on for orders, this day,
the _Cour_t made. the’ fenowingz

~. order, the Court below has

in exercise of the powers under Order

of the Code of Civil Procedure in so far as

No.5 is concerned. Rejection of the piaint

‘V V _ to decree as per the definition contained under

Section 2 of the Code of Civil Procedure and hence, this

4r

– 3 _
order is appealable. Therefore, this writ petition being

misconceived is liable to be dismissed reserving

to the petitioner to file an appeal against

Petition stands dismissed

Ordered accordingly.

SFS