High Court Karnataka High Court

Sri Siddaramanna vs Sri Abdul Nabi Sab on 18 March, 2008

Karnataka High Court
Sri Siddaramanna vs Sri Abdul Nabi Sab on 18 March, 2008
Author: H.G.Ramesh


g_1.P.gg.19;$L£2§Q’§

In ‘ma max comm’ or xnnnamlm AT ~ I

DATED mm THE 18*” basis?’ I

swarm % _ ._
THE Hownm

BETWEEH:

SR1 SIDDARAMANNA .

s/0 siNGANNA,–, 3 I 5
AGEDA8oUT5_2Yfi;ARs_ _ ‘
R;A*I*D<}R<;«AD" .. '

TURUVEKERE Twain ' _

TALUK: ,

msTR1c'r; TUMKUR 1'; ' _ ..I-'ETITIONER.

(81? SR: RAM§is'HIV:':;DvocATE.3

_ 1 .. SVRIABDLIL" M31 sag

" 'spa SPQY MOHIDDIN SAB
» _, A§3E'.I)–AB–OU'I' 65 YEARS
R;'~Af1' BAGATH SINGH ROAD

– ._ .SUBRAM_A}3YANAGAR, TURVEKER TOWN
‘i”UMAK__UR z>1s*r_mc’r

2 THE CIIIIEF omega

TOWN PANCHAYATI-I TURUVEKERE TOWN
I’ 4_ TALUK: TURUVEKEIRE
fDISTRIC’I’: TUMAKUR ..RE8POKDEN’l’S

THIS WRIT PETYPION IS FILED UNDER ARTICLES 226 85

OF’ THE CONSTITUTION OF INDIA PRAYING T0 QUASI-I
TI-IE IMPUGNED ORQER DT. 3.12.2007 PASSED BY THE CIVIL

JUDGE (JR.£)N.), TURVEKERE ON I.A.lX FOR APPOIN’I’MEh?I’ OF

COMMISSIONER IN O.S.N’O.69/2006 VIDE ANNEXI) AND
E’l’C.,.

THIS PETITION COMING ON FOR PRELIMINARY
HEARING THIS DAY, THE COURT MADE THE FOLLOWING: