High Court Karnataka High Court

Sri Rajmahal Proudha Shale vs Sri M Srinivas S/O Late H. Manjappa on 17 October, 2008

Karnataka High Court
Sri Rajmahal Proudha Shale vs Sri M Srinivas S/O Late H. Manjappa on 17 October, 2008
Author: A.S.Bopanna


COURF OF KARNATAKA HIGH COURT OF KIRNAIQKA HIGH COURT OF KAHNIATAKA E-HGH C

auwrt uuunl ur IKAKNAIAKA HIGH COURT OF KARNATAKA HIGH

i4
if

2% $3 flT£H’CGER? flF.K£RH&TEK3 flT.EflNGfiLOR£z

$3235 mm i”3′-IE 2′?’ my :15′ mama 2::i::¥9_’

%’F’D£E’

m Hfl!’¢”‘ELE .Pfl..J£i’:Ea”‘TI£E__,.§….$’_ so:-*.§:érk;«’::’.j ‘

Ji*.P.H;;:.12?23x’2’998’

3ET¥EE§

.–…….-…–……….–u..

3%: Rmmmkn PRUUDHA

95759 E? mac:-nTxc.u’1xRs.

59-xv xx swma, T§’%flLL;

§P:.!~3£3;€LORE-56$ r::9a:~~–._}- ‘ _
RE§R.E$E£=3′.7?E’;I{ 3? ITS _.$E£RETF%J}'{ _

Pmmm i;*;’csj;1:g*g;;;;,-a:t::é1afiJ.?.£-3 ,

mag PETITIGHER

my SE3′,..C…’a?§E§K$5e;3;’E%§1~. §”Q:R ;33Ei….:?3″;£1T{E§JHARPx’:3″; many,
1 .4r-.«:sfv’.._>-

…-……-»…………..

, v. _’:3u:”%3′ £Jx’I.’E’~._’£-E MRNJAEPA
fi;$AE5’fi.,_§.B{3£3T”~8¥3 ‘r’E2=x.Rs
. *-‘iz?:.a’A+:* (1:-:.s,:§..’5’§:s;.’2″, 5″ 52035
3 ‘fEfiRPn€£”4£:’_.R€;{} mm new
E?_.z:3a:?£;.” R.T.!éIt£-EAR
azwzagaenzuaaa 932

V’ 25 ‘TL;–=::.?,,:.r Vfmsm

,*_Efi?fiER*$ HARE N9? KEORH
Ti? $33 F£.FaI£é’i’I3£?’F
man was’? 42 $3333

333 M.SR1HIVE3
:’E!.3%3.3=%Z’.%2, 5″ mass
?ERRE&AERBQ ERIE RGAE
3 sazscx, R.’3″.E’iAG33s.F:

E’:.P:§$§§AisSRE-§$§% 2:232 .. ., . REsPor~2Bm’I’s

3:

…,_…,. ur nmmlalnlsn 1-mm comm or KARNATAKA HEG!-I com’: or KARNATAKA HIGH coum or KARNATAKA HJGH c

:4:

what is required ta: be nszsticeai 32.3 that géizis

geatitzién is listad befarsa th:i.$ Caurt t«:>::iA.Va~7y ‘3
i”:?.3.€:s.;?z3£3£ the next haaring data as
fixesfi is hardly abzkut a week: A’F’.;1e;¢éf’§::§a;’-ét:v :

thia zitag-as granting any o,rdei’ 3′:_’*:: 1:.h1′.’s, 5;zatiti6~n *

may mt aariava. Ha-waver, €:Ai.a:;if:§. é»a:i:
tisa patitissmr makag anaghégj””v.a;*;;g’lix;f§3?::£..r35 Jfzafcra
mm trial mart fmrv case frem
23.1a.§saa, gleafiingm fi§§g§cg}_ Eng ¥££ia1 Court
shall cen3itj;é_%.*4 ::’.V3’i”VV:3E”at:5un:3 fit shall
afivansrse *?’§¥1″;’=.:~’»f-.a V” I.A.N<2.I with
mgaré its merits. Even
Gthax".£is:aé',_–itV %.»:*'.€:.;._é'§%.AA§3; fm: the petiticznar ta

praas far cénfiidafsfiiéfi cf I.Aafia.I an 23.1a.2ee3

a::::d 3;-":r,".*:}*z'v%– nreq:.1'é5?'t"'is maria the trial Court anal}.

é::*:32*sz3:iLfiivg:"-v.,_1r;'::.:§".__3"a§,i.»$ agglication cam its merits in

aacgrfianca "2..%"if?;Th law.

AA Eith tha abwe czbaervaticsns, the

§£-fizitigfin :-stanas disgazraeai sf. H9 order aa ts:

% ggfgés.

Sd/-.;

Judge
5533*