nmromn %
‘1’!-IE IIoII’nuI MR. .1us’I’Icm.I~I. G.’R£’1’lI:iEEI’:’!]»4 ”
E1′ PETITION NO.178’I8
E
SR1 PARASHARAM NAGOJI BA1.EKLI_NDRI=._»
@,PA’I’IL, AGE: 65 YEARSg”~.__ –
REP. BY HIS GPA HOLDERAISID £10111. ‘ _
SR1 ASHOK
S_/OPARASI-IARAM BALEKUNDRI @._PiI’I’IL’g 1,.
AGE: MAJOR _ – «V
R/A CTS NO.356’0,I?;=s,1l’ .
SHANIWAR Kfloofr V. ~
BELGAUM I ‘ ‘
‘DIST:BELQAUM?$9IQ(IOI_1′””VI-A1–V:_:::: I …PE’I’l’I’IONER
(BY SRI:?_:RAVI_AGSABVIII’..H1T,I’fiI)V}_ _-
MRS sANGEE*m_’ » _
w; 0,. §_!\.5.ADl-IUI{.-5.1?-A MADALI
‘”‘«..AGE:__¢i~5;Y1EARS ———-
OCC: BUS-II\*
Iuo’. -~34’22.”GOI§ID-HALLI GALLI
D’1sT:1.BELGAIIIz1::é”59o oo1 …RESPONDEN’I’
1 (BY ém; IIIIGEIAVENDRA M KULKARNI, ADV)
v * 1 .1 THIS WRIT PETITION Is FILED UNDER ARTICLE 226 AND
. ~.’-1227 <3~I='- THE CONSTITUTION OF' INDIA PRAVIIIG TO QUASH
-111411. ORDER DATED 11.10.2007 PASSED BY THE PRINCIPAL
‘ DIS’I’RIC’I’ JUDGE A’? ELGAUNI. CIVIL MISC. N .ss;2eo7
11. PRODUCED AS ANNEXURE-A.
THIS WRIT PETITION COMING ON FOR PRELIMINARY
HEARING IN ”13′ GROUP D”I”, TH” COURT’ MADE
FOLLOWING:
.i\11I1exut~eefi.”‘~~.Learned counsei appea1’i1’1g for the
W.P NO.17878/2007
Q81
‘1’l–.:.a tr:-r’v:+
1 1u.::s ant.
1-41-irxru kn ‘[4-an t’1A’p:n’|(‘n-r\1- -in
ll I-J)’ I.-IJ.\.4 \.l\4.l.LtI.J.\.l ID ‘.1 MI.’
against the order dated 11.10.2007 passed ~
Court of the Principal District Judge… gamma;
Misc. No.88/2007. By the impuglied :7:
Di.,t_l_.t Judge has
c:..
«E?
E
I-
»–s
Section 24 of the CPC of the suit
in O.S.No. 245/igoozsii of the 11
Additional to the Court
2. I have :’1e,arhed counsel appearing for
the parties perused the imm
._ and rightly submits that the
V -V resoohdeht/.;1)1ainfifi’ has no objection for the Court of II
00 .Add–i.tioha1 Civil Judge (_Sr.Dn._), Belgaum, to dispose of
we sui. in o. No 045/2003.
J
DU-I04-V U51′ I’¥’
0′ “direction to the Court to dispose of the suit
expeditiously. Accordingly, I make the following order:
(i) the impugned order is set aside;
\nx/
W7
‘E1’:
-.3
(iii)
w.? i’u’O.17873;’200′}’
the r*1scel1aI1e”us pet1ti”n fi1″d u’:-zifr
Sectien 24 91′ ..ee 0. c
1v1:._.,Neaa,/2007 :._ dis_a_.i.___.¢_L L
as the suit is of the vear
Judge (Sr.DI1.), Belgieuni,” is
dispose of the su it««.fpefoi’e. the .April %
2008.