High Court Karnataka High Court

Sri Mahadevappa vs Smt Muniyamma on 11 March, 2009

Karnataka High Court
Sri Mahadevappa vs Smt Muniyamma on 11 March, 2009
Author: B.S.Patil
 A  .fr:Ls.;§.'%.vpx:{t"'-Pggtition is filed under Articles 226 35 227 of the

  'Bangalore',}_i11 O.S.No.115aO/1998 on I.A.No.6 dated 10.09.2007
 V' :i1;x }n~:jr;j<:!:i1ig the impieading application flied by the petitioners
 .i1z1_tier.£3zderI Rule 10(2) of cpc.

" madc the following-

15. Sri. Govindaraju,
S/o. Venkataswamappa,
Major by age

16. Sri. Scshagiri Raju,
S/o. Venkaizaswamappa,   
Major by age 1

17. Sr}. Vcnkatesh,
S/o. Vcnkatappa,
Major by age

18. Sri. Gajcndra,
S] o. Veal-zatappa,
Major by age

19. Sri Mohan,    3. 
S/o. Vcn1(£1taPI5a, ., u o
Major   

All  
Yeshwanth£a;::J;fa"« Hob1i;- .,._ _ I
Bangalore Nortfi  ' 

Bangalore,  RESPOHDEHTS

iii

 praying to quash the impugned order
Anam;_ur¢--.a gassed by the learned I Addifional City Civil Judge,

This Petition coming on for orders this day, the Court



-4...

ORDER

On 26.02.2009, though two Weeks tim;c;’_ .Vv&iS –

granted to comply with the ofice objections, ;§.’o%:.%

been complied With.

This matter is called twice ” ._{5n bot-13;” ;

there is no representation for ..:$etitioné§I’s.’&’VV:IVi that
the petitioners am not this writ

Hence, thy: for defauit and for
» Sdffi

“”” ” Judge