High Court Karnataka High Court

Sri K R Gowda @ Kabbali Rangegowda vs Sri Anand S Kamath on 6 January, 2010

Karnataka High Court
Sri K R Gowda @ Kabbali Rangegowda vs Sri Anand S Kamath on 6 January, 2010
Author: Ravi Malimath
.. 1 ..
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 6"' DAY OF JANUARY 2o1QE._7-._O'A..,_
BEFORE   

THE HON'Bi_E MRJUSTICE RAVI MALIMAi:'HVA.&E:VV: 

WRIT PETITION NO.i5228 of 2oo7(C3M’>A€§’§,’a3’O”‘VV O’ R

BETWEEN:

Sri K.R.Gowda @ Kabbaii Rangegowda ‘
S/o Channegowda O _
Aged about 70 years,

R/o. Kabbali Village,

– Channarayapatna Taluk, O’ ‘M

Hassan ::>ast:r:ct«~g573 2o3…_,:’_V..V ‘*-,.”;~§’.;pE’T1T1oNER
(By M/s 23;”)5LsS:oc§Va’fés–,—-VAdvocates)
Mm: ‘ A

Sri Anahd S.’Kaomat?”:T_ .4
5/0 1ate1¢._S.R;Kafh’a’t-3} ‘
Aged about 45 y’eai’5.”,V’V. 2
R/at No.1i’6,_ /4k._(3.B._ L’ay’ou§;,
2″” Phase, 3″” Cross; ”

Maha§–éaksohmipu’ra~~m,

,./g3an”g.alo:zf*’e -350 O86″.””O …RESPOE\iDENT

{.B’y:_R.SOriA ‘i:\_V1v”.-E’:;V.i3VaAV:Rj_ja.nanthappa, Advocate)

ensure service of notice. Coupled with these _

the fact that the plaintiff himself is not inte-:*esvte:d “=

objecting to the application for d}.smEssa:F o’f_.th.’e’-su’iVt’;s.___tl=ae_AA

trial Court committed an error’ in reje’Ct_ing the’al’pVpv!.i4g_jati_on.vM

For the aforesaid__.reas.on’siflthles._foiloWi’rigVorder is
passed;– it i ‘V a l ‘

1) The on LA. No.7
by the Civil Judge, Bangalore

(CCH~23)hmCh§lfih94Gi/20$Sissetasme.

2) filedllthe petitioner is allowed. The
. fisuit_”s§3aE|__llsta_nd di’sm..is.sed.

it Vwvrilti-.?eti,tio-n is disposed off.

3&1″

ledge

.d’*-__”ai§sk/-