High Court Karnataka High Court

Sri Prakash S/O Yellappa Mugali vs Smt Shalini on 24 October, 2008

Karnataka High Court
Sri Prakash S/O Yellappa Mugali vs Smt Shalini on 24 October, 2008
Author: Deepak Verma B.Adi
IN THE HIGH comm' OF' KARNATAKA
cmcurr BENCH AT DHARWAD T  _ % E T 
DATED THIS THE 24TH DAY OF OCTOBER 2§30Efj A  : 
PRESENT      E '    . 
THE HON'BLE MRJUSTICE D§3}EP_AKiv  5 
THE HONELE MI2.JUSTICI{ SIJB}iASIfi'B{A5i.]  k
. mar: PETITION no.%.a;o59E,i'2o@T( G-n;mm. 

BETWEEN:      A

Sri Prakash S/o Yenappaj;:M1:Ea1i,      

Age: 43 ymrs, Occ:    f 

R/0 Mugali Chawl, Mmntixa Co1oi'1y,.. "  3.

Opposite Chatldiakanif; Bvé3;1a.d'*s phousé'; '  ' "

Dharwav:i- 580 008, _      . j ....PE'I'I'I'IONER
 (}3y'S_ ' S'hiVa._Saj I§a.Pafil, Adv.)

..:.A.!'i2I V V

Smt,Siia1i11iv.W/<;..ERajs11ckhaE~Bidarimath,

A833 5.1 Yefilffi» 03.31 L€<?t'H'€T.

R/o Pl0t_No.T59.,  Plots,

Kcshav  Dhia_ma__vag:i¥ 530 cm. ....RESPONI)EN'I'

iiirfiit

 Th3.s Writ" iééfifiion is filed under Articles 226 and .227 of the
 =.&Coz1V&si:i1im:ic1r2..;)f India, praying to set aside the order passed by the
 Iéaxnataka»  Consumer Disputes Redrcssal Commission,

'Eaz;ga1c»re,V dated 12.9.2003 in appeal No. 1840/08 wide Axmcxurc-G

 'E159  aside the order of Dharwad Dis€rict Consumer
 'Dis,put£;s Readressal Forum, Dharwad dated 23.10.2007 msed in
L"E'-.,consumcr complaint 140.320/2007 vidc Annexurc-A and rmand

back to District Consumer Redressal Forum, Dharwad, for fresh
considemfion of complaint. 



This petition coming on for Prly. Hearing this day, 
Verma.J.madcthcfol1owing:   

ORDER

sn snwmminmnnm kmnmd um§&i amwéfig fir fim g

petitioner.

2. After arguing for substan11’a’i té1_;1c,V’leoi*i3cdo’ §’or t31:o*

gmmmmmrmmyngmmmgmmtnumhfiuwgmswfitpfimmawah
nmmyuammumrmmmmtmm@1m§mg§mg§mmmmmxqama
the impugned order da1§:ed__ .State Consumer

Disputes Rcdrcssal ‘V

3. may take recourse to

the remedy as

‘_ of, without expressing any opinion

on th£:”z;1’«./°:.irfi’t:-.-‘:2. offl1e’1;¥iéttcr.
Ffifige

Sdflé
Judge