..E..
:2: ma: HIGH com? or xARHA4iéA1§;§;Fj%: . [: =
cmcurr BERG}! AT GULB$£§31§ TL] « V %
EZL§f§'ED T}-{ES '§'HE «rm D;%1'§:"
aE§0§§, 'V %u: :W .A
THE: HG%3'BLB M%e.gL:S?§fié§§; 32:3: '£u€'£{}E§iAJ?;'f;RE§BY
WEE'? pE,+1'z3*:Q::: {G'i§'EgCP{3'}
BE"E'W'EE3N: H T % ' %V
3. Sri. ;<naj.a;sa:;V.3%,/.:;j§"a%;isab%'z»:ac1aai'v"
Since: dé:'c;:%aslt:.r;?«;:--}3j,%? his igffl
Abdui ;»S/E)" {,a:ié-ééihégjasaigb Nada?
Agii --33 .pz*ivaté"s<:r13ice
Eé:i;%g:§£zé¥ca:e;
"
'V " 1%., 'S3Hi'. ;%I_f1iif3abai
' V. "%';ffu..4Sa3?'3{afi3ab Aitrsaaré;
V -J;_'~tg@~4E._y::::3rs'; €)z:(:: Househizld work
Rja Bijapm". : Resgondem:
(By S:i.V"'}:} I5>.A1nbedkar, Advocata}
" ms writ petitian is filed under Arsicxes 225 and 22:2
" _ kzzf t-ha": Constitution of India praying to quash the erder on
i.A.EI dated 04.38.2008 passed the learned Ki Add}, Civil
-»J-udge (Jr. D21.) Bijapur, in Ex.N0.2"7/2008 vid-3 Aflfifixilffi --~
'K'a1"1fi etc,
This Writ petiiiim cmizing on far preiiminafiz" hearing
in 'B' group, this day, tbs Court mads the fo11owing:-
f %**R
.,2..
ORDER
The Judgmam debts: fin _–E}§éC£i;:i{51*;
No.27/2008 an the: file of the .
Sivision) Bijapm’, ag§”iev:,§§.. ‘sf: c:osts of
E54009/~ while d;__i\.92.I};1iss;;’:1.2,L§:A’JIA’-.,_§£i2′ ?:z§,: §orafie:=:r dated
S4. 33,2008 E135
2. :;1€:v.1,’1:§€}.:_fé%”jfhfi–fi;§:titi0I1er submits that
{ha sf vaxaéious ciaim an”
5%. _ “V3 ‘§;»-.e5; Sf the C.P.C. iiufiting to
Rs.§3,i3: {}:S?L,’? £éi*z:$.iA’s’§i’«:.:§’ui§–sactior1 (2) and tlfierefore, the
imp;2$it§on’4.€)§.¢§}3%$ Eés’4C.*0O 1′-» while rriisnlissing IA-2, bf;
iiilé’ éiéttxfizgg C0311, is; in excass of the §;:v&–‘;scrip£i(z11 in
I C?C. Laamad ceunse} for file respcndent
s:u*E;13:1it.:é’E;;%1;é:t he has 11:: 9b_§ectio:1 to rsduct: the cost £0
3,e{;{§/~.
3w {:1 Viéw of {he fair S’i,1bII}iSS.i0f3 made by the
_Eea:”°n€{i czozmsel for the respondent, withoui: examining the
Ii}.€§”i'{ er dammit of the c0:1£€:nti011s gm: fsrth by the learned
M