D: THE HIG2-£ COURT or KARNATAKA : ”
cmcurr BENCH AT DI-IARWAI3H ” _
DATED mm THE 10th DAY q’s*”Fr$nz-tp;¢§a’2f’,'”
BEFORE .. V. V
THE I-!O1V¥’BLE MR JUs*r:cE 1s@::t:a§;Ari ‘s=:»1V;§;r”x§D.s-sit %
WRIT DETITIDD 30.301245/zposfimsssqpgij
3ETWEEK:
Sré Sajjad Pampapati,
S/ca Sajjad Shivayogafipa _ = ‘
Age 20 y6a1’S,,C’t(L’£2i Ly ::”3Triop,= _V .5 W .
R/0 2051 Wafd, agziii £Jé.f:e,. _ ‘
Hospet, Beilany 5, ‘
, _. ,;. PETITEGNER
(BY M/3. Circuiifbagv Finn 4Va’1~1C§
Sr’iV’s/A E3al1¢°ai,”5;Civs;D} M’ ‘
AHD:
, 1. S:%gjadLA’I§a1e E-‘ic}t’;=:v1p_pa¢.
Sfb iiijifie Saijad Veféfina
* Occ:_V533.y€~:a£<3, UCC:
" i?'£'i*;ate_. Mr/<5 ..\_7iri":al Cut Piece Centre
._ 'Ta§iéie Road,
A Hespeg 1.
‘ . V 2. S’§ai§a§ANDVg4araj,
A 3/0 izaxéé Sajjad Verarma
A ‘Gee: 50 years, Occ: Private
= Mia: {).E_P{ebaE§i Warden
Taluka Parachayat Quaftars,
Piaveri I.
3, Sajjada Shivappa,
Sjo late Sajfad Veranna,
Oct): 453 years, occ: senéca,
3. This Caurt does not find any arm-r in the
impugned cider inasmuch as thfit apglicatioxt u:{1d_6rVV_T{)_rI’C1_t:r
xx: Rule 97 0f the Coeie 01′ Civil Procedure wfl1:’fiie _
Execution Pmceedingg. In the present _ca3–e;:’~..e§k:e:(:t:ti0;fi
pmceedings ars yet to be inifiatetiz Fm}. ltluie.
decree prmeedings anly are vi.c9:t’;*”£>{1::1f_1e séimé,
Writ Petition. is liable to be 1~ej€c{ér3;. _
Accordingly, the same_ ‘ ‘V
kmv % _ Iudge