High Court Karnataka High Court

Sri Ramaswamy Reddy vs Sri S A Babu Reddy on 15 December, 2010

Karnataka High Court
Sri Ramaswamy Reddy vs Sri S A Babu Reddy on 15 December, 2010
Author: A.N.Venugopala Gowda


3*!’ Tim EHGH CEJURT OF KARHKFAKA AT BANGALGRE
EATEQ ‘Fi*fiS ‘{‘HE 1593 I33′! 9? DE1{}E2V$ER 2013

BEFORE

mm I-Iormm MR. .J’US’I”ICE A.H.VENiIG{)PAE43t.f3§€§’€§.5i};€vv..

W.E.Hn.365fi’7′[gQ1€3{GM~CI’CJ* :’ ”

Sri. Ramswamy Raddy
S10 Bhadra Roddy
Aged abmzt {$0 yeam .

Rim; Haraymwhafia Viflagfl…
Smfiapura Hcsbli . K 1.
Bfialgre

J ‘ % ;1;..,},’1=*E’1*rTm1~rm

(33: Sri. s.R.$,.-mama m£a:yA;L%Aav.%,)iki’

L Sr:i;”-S.A.B9;b1:i
V _ S15 $:P,_£.flI3§a£$.h Féexidy
V, Hinciug hinfigr V

Qiiafmaram Cavflga Pm:

% * .– swam

Sm Lats Abbiah may
fiffiisdm Majmr

% amt. Ru3mum’ ‘

W,’ as Lats Baku Rwéy
Hfixzdzzg Ikiafsr

‘ix 8:22, Raéapga
S} as Ivizzzmfeddy
}’fiI1€i’¥.,.X.; Majmr

5, Sr”: 33373111
Sje Isizzrmmddy
Héxxdng Magar

6. Sri Srinivasa Rezldy
SM Mt3.n§:::edd::’
Hindu? Mafiar

7., Sri Mania
8! 3 Muxmeddyv
I-find’ 1.1; Majer ‘-

Wit; Lafae«!{s;;1-a.y;s.r1e;: R’add§*~ V’ _
‘V _A

9% Smt. A

@115

13 J
_$g’n Lara’ rfafayazm Raddy
J §~ii’§.d1:§ may

_ Fem ‘§!i}3;a.ge

«V Barig.;aIg*:;*e”Rura}; Qfmhica

5&5?’§§1P§1rs3’£.” Ht;s:?r:LIi
Aizgml

RESPGHDENTS

r writ petition as filed. under Ar5aw1cs 225 89 227
éisf the Qemtmztkaa of India psraytg tr; quash the
arder passed at Arxnrifi fix xmpmt sf the

appiisxafian {fled by the pefitioncr as {e’L.1’¥s:.i}{ in
QS§No.1’?’48] W04, on the flit: af the City tfiivil Judga at
B%a1ere tzrdm aatfi 1.4.29i{}.

This petitign amzrmzg an for Prcliminary
this day, the oaurt made ths: fslka-wing:

QEDER

The ardar under challeme in this wk.-is , ‘

queafinmd by atmr

pemunsf applicanm in 2C)1E3. ‘7 A.

pctiticszz was a3.k:w& anti tfi;~:V..’l.V”§I3rc;iVea.* an

Q4.1€).i2§1€L

2. me in zA.1z’a.9 filed

in 1229:’-$:::i+¥.*.}–

. .3. “51.” “V6135 mated in the archer r3atJ.ced.’

«%g’;_;:5§.*,;i§A%%;%¢,%% 3 3 nm “3 * ” ffi ” ‘ ‘D’ IA.Rc.§ being’ meritorieu,s, the

a}}::me*e§.

%«§%.%%%«k ylafintifi shaii implead the

.jLj~._;§etit§¢:§rfa}3pi:ca:1′ t ha}, IA.Nc.9 as an addétitmal

If/””

,.v ‘

dafcmdant witlaén as periw of three wmks er an
&5.31.20I1 w data is aariizer.

3% Tm petitniorzssrladditisnal aefémmz

his smmmmt befcm o5m.2m1.

are at 11% 1:0 file draft “‘

Trial Court shafi raise imam

the writtzan state.-.me:nt sf ”

dtfagsfiarzt.

T1m’IErm1′ Crmrt suit as wry
as pracfimbiga atiiamr 1:313 timaa allmved

in

_ aflnwad ac£:ard1r1g’ }y.

353..

3?;§DG’;¥§i