High Court Karnataka High Court

Sri Shantaram L Patil vs Sri Maruti P Madar on 11 September, 2008

Karnataka High Court
Sri Shantaram L Patil vs Sri Maruti P Madar on 11 September, 2008
Author: Anand Byrareddy
I '   K :':faI.§w"at._I5;;b1e Galli, Angil, Belgaum.

,1»

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 11TH DAY OF SEPTEMBER 

BEFORE

THE HON'BLE MR. JUSTICE ANAN9    

WR_1T 1>E'rmoN N0. 3l}'73,§;:'O§'I28fi3"..('GM§I3P$;)~.T.  I

BETWEEN:

Shri.Shantara3:n L.Patil, I
S/0 Laxman Pati];   -.  
Age: 60 years, Oc:::_:f,.>;'\griQuIt:1ri;:j;,  _
Rio Shimpewadi, Taluk: i~Z1ianagu'r,f'_» " 
Dist: Belgaum.  . f  _  I  19"'

      ~  '  ...Petiti0ner
(By S§2ri.N;1yay§1;.;.§;.  I

shri.r\4am~::IpgdmaaagI 
_ S/0 P~armhuram~,, ' 
" _§ "Age: 64"ycafs, OF::c: Agriculturist,
 R10 Karazziba.«L----T'a1uk: Khanapur,
Di.st.:4 Bfilgaazn.

. . . Respondent

I Izis Writ Petitidn is flied under Articles 226 and 227 of

'' Vthé~..«Constituti<3nof India, praying to quash the order dated

_  §6;7.2008 passed in Execution Case N0.52;'2008 (E?
   140.21 1:'2008) by the Learned Civil Judge (Junie: Division) and
I  JMFC, Khanapur, Vida Annexure-E to the WP as it is iliegal

and 1111C(}{iStIIZ{1'£i0¥iaI and etc.



(3,

This petition coming on for preliminary hearing this day,
the Court made the fellewing:

ORDER

The petition coming on for preliminary heaijing

up for final disposal.

2. The Counsel fer the

is an admitted circumstance t}iat..__the iinpiignede.

challenged by way of ‘ an ap;§e£1l.,:_beferei’iiiisivi Cciiirt in its

appellate juridiction. T’izei?pfe$eiit:, is mis~–c0nceived.

.m..~w

‘ W,

.3;

Sdf-‘v
Judge