- ...,...W__ W ..m..,..W...m ruwn W-mu W a\m¢NA!'AKA mm-I mum M mmmam Mmw mam' M mazmmm Ham mm IN THE HIGH councr or !<ARNATAKA AT A DATED THIS ms 29*" DAY or Z , 'azzpom THE HOWBLE DR.JUSTICE asrween E V % sax snwmmu s/o AGEDABO&.!1'31,"f"n5:.j" AGRICUL'i'uB,fiZST::__ R/0 » c A I§vEGm'¢DA @ PUTFEGOWDA ~ % AGEDABOUT 52 'rams NAT moammm "'VILLAG'E, c.A. KERE HOBLI moans TALUK - DEVARAJU AGED ABOUT 40 YEARS SID LATE SIDDEGOWDA Q PUTTEGOWDA R/AT MADARAHQLLI VILLAGE CA. KERE HOBLI MADDUR TALUK nwwnmavmmmnwu mmv:-u 'k.&JUK! 5.» KAKNA'£"AEU% HIGH CQURT 0? KARNA"ffi%Kfix H¥CZvH COURT Q? KARNAEQKA MQGH COURI 3 F' SUNDAR AGED ABGUT 34 YEARS sxo LATE smoesowm @ puwesewtxg if A E E R/AT mmmmm VILME ' _ E " CA. KERE HOBLI MADDUR TALUK 4 snvrr am-mm wxo LATE GANAIAH AGED ABOUT 49 - R;AT MADARAHALLE vILu§§GE"«« , cm. KERE HOBLI E MABDUR Ts!-:LUl(:A"" * 5 sm K£sBB4§l.II§_';'. % .; Assn E R-*?="*T "[5953-§H¢JJ5EV1Li-A55 CA. l=§£RE'i-"!fl&j.L£_V.__ E mwun m.uE:< % * 5 5H-.'§NKAR!EGGWDA - E%Ey;wc:2 sqwnwemm met; 52 YEARS E%PJA1fmm;mmm VILLAGE E , ..(;.fit.«'iy§E_li;E'i-¢0BLI E .1_4hflDDflR*TALUK ... RESPONDENTS
4′ 4, A4 sax : JAvA:<uma 5 PATIL. FOR R1(A–r.1éar§:’1g’;VVV!:;J_t!iig f
day, the Court made the fotjlowlniag
The pet!tioner«rHa i”a*’nt!Afl’:_ I1f§nf :V}1t)’;$’f§j§:a156{2D0D on
the man of the cam; is before
this Ca-urti. order dated
17-6-2OV*35- under order 39
Rulas 1 ,,,-mg 2 653$::¢%%%r-é;gs.5Mo.15;2ao1 on the me of
the CM! “F’$ddur at Annexure-J.
% % was mad on 29-9-zoos. "me i 1, 2 and 3 are represented by
%Vsfl.Jiv§kq%m$’r s.PatII. Notice Imuad to rwponclant
~-.tja s9 unseen rammed un-sawed with postal shara
%kk’1..%ma£R§4 is dead. so as to take steps to L.Rs or R-4
% am case was Ham on 13-2-zoas before the Registrar
Judicial. on request, Registrar Judicial manned twa
!’
L
‘-**-‘*-“‘fV..’~j* WNNVMIHAM nmrrl L:%JURU UR” KAKNAi”AKA filfifl CUUR? 05 %{ARi’%flE§’AKA HEGH COURT OF KARNAYAKA MGM COW???
weelm’ time to do the needful.
application came to ba filed under omar&&2%2:%%n:;[§jeg g §
and 3 of cpc to bring the LM
office by an arder dated 28-4″-§~.:;9l’.&3vf’3-,_’!..”.*7t’:T.’!Vert’1vtv:’.1’V”
the L.R appllcatlen an the fiia’t !_:’t5i er§§ is no
menfion as no the % R.-4 In the
application f!teq_A:33f of the
application _v:$$!!i_ matter was
listed heme But name
appaaréd the matter was
posted my; 18-8-2008. A week’s time
– mg%-anma m%da~m-«naearua. Imam was net done.
ilstea on 17-11-2008 and twa
wée!§’ iivas grantaad to do me needful. Again
was not done. case was listed an 18-12-2008
VF Agatn rm: weeks’ time was granted. Again
V. was not done. ‘l’herefare the case is listed for
ibrders today.
L
,.,.,.. ..W….V_A …,… aw-I.meNa.I'”na#’l!\J’ll mm-. MWUKS W mmlwlm mm-3 mum” W mmmmm mm-a mam W mmmmm mm mum
stem
Efffif
3. The counsel for the petltloner
wealds time to do me neaaful. since ls;
gmamu and l-teeplng ln vla1N:=:Ltl1q§:.”p§:fi:,.’:pellltla§1:_’__’jls_§ T
pertaining to the year 2005.»an;;l 11$ :1″ v
passed on an appllcatlma 1
and 2 (IPC refuslng la the
appeal, the ciaasgh iflllal dlsposal
aisn-mu-lg agalnslg.4 for want of
4. Pmzsad vie’ mm is no
or lllegallty ln In the rault,
the wrlt :pettlanl_fa%lls_;_lfandA ls dismissed.
Iuda;