High Court Karnataka High Court

Sri Sangaiah vs The City Civil Court on 9 April, 2008

Karnataka High Court
Sri Sangaiah vs The City Civil Court on 9 April, 2008
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9*" DAY OF APRIL, 2003

BEFORE

THE HON'BLE MR. JUSTICE H.N. NAGAMOHAN FIIAS A  "'   K
\_=mITgI.+:1I1Iougg_._ §g1sgorgs"("s+I1E§g.' ,  I  

BETWEEN :

Sri. SANGAIAH

u .r "I"AIE).|"I"l'_'.I"I' 
SI-"O SI'LVARLr"JRr"\Ir'u'1 I'vu"\ 1 nr,-n.J..I'u I =

AGED ABOUT 28 YEARS,

('#0 Sri  '    

DODDA BASAVESHWARA TEIvIIfLE, T

KADAPATHI    

DISTRICT BAGA_1.IP;A ,AI~.rNAI=I=A L. .»s..,I4IYA
= (:10 THE -IIEGESTRAR
CIIY cwm.--I:oI.IRT
A BABIGALORE 9
 DISIIIIDI I'3AN"'AL"RE URIIAN. * - " -- W-"

1.9,"

 THIS WRIT PETTITON IS FILED UNDER ARTICLES 226 AND

 I , I ~22i7"LF '1'!-IE CQNS'I'I'I'U'1"IQN QF INDIA WITH A PRAYER T0
  CALL FOR THE ENTIRE RECORDS RELATING TO SELECTION

ALTIJ 'ADD!'\l'kT'I"'|II'l'..'m"l"<! 'I''('\ 1111: Dr\c"I" nu A"I'"'I"'|:2xn\ERS,  TIEIJE

(I11 I-ll-\J-I-I-V-I-I-V'lI.I4l.V&|J 1L1 .l.l.l.I.i'1\.J'|J-I Ell' 1'11 I-El-IIVJ-J

 FIRST RESPONDENT AND ETC.

/’kc/V
K/

THIS WRIT PETITION COMING ON FOR ORDERS THIS
DAY, THE COURT MADE FOLLOWILIG;

nnnnyn
.IL.lLH.ll-ii

Despite granting sufficient time the oflice objeetion.3’Iea’e:e::1:§)t” .

complied. This is the third time the matter is cotrafiigug

for non-compliance of office objections. In the eerly ef the .. , , V-A

the case was called there was no and the 1!21e:te;V#1es”:g§essed

over. Again when the was palied f9r…the.gee9;1.d –in._t.he’§past

..;.n.e-h session is he re:.*tese:1€ati.sn;.LT1;.ev v.”‘:’it_'”m*ti€”-is is hereby