I
IN THE HIGH COURT or KARNATAKA AT BANGALORE
Dated this the 02*") Day of Eebruary 2010
BEFORE ' 2' 2' A
THE HUMBLE MRJUSTICE RAVI MAI;I:I'v:AjTI-I' A
WRIT PETITION zvO.929_3:z2Q_o8 (+'5M4CRr;)
BETWEEN:
SRI SRINIVASA NAIDU' _
S/O VENKATARAMANA N'AIVDu
AGED ABOUT 64 YEARS '
R/O HANUR VILLAGE
KOLLEGAL TALU£{., .
MYSORE DISTRICT'
PETITIONER
_[I;-By Sri fK.Vér"apr_aSad--,._ Advocate]
AND:
._--......_....._--.
SRE GO¥5'»".iLANAIDU "
V_EN.KAT}¥I.RAM'AN'A NAIDU
;AGED ABOI.I_T"(»2 TEA-Rs-- .
R/O HAr.IuR.vILLAGE..,_
K'OVLL'EGALV.TALD:<, _
MYSO_RE.DISTRICT=.,-7
" ._ '- .,REsPONDENT-
[Ey sr~:gT.A.Ka’E’:J’:’+éba&ah & Smt.P.C.\/r’nitha, Advocate}
. .Ti~4..IS.,_V\’.’.RI’T PETITION IS FILED UNDER ARTICLES 226
ANDL227 OFCDNSTITUTION OF INDIA PRAYING TO QUASH THE
ORD.ER.._DATE’D 3.6.2008 PASSED BY THE LEARNED CIVIL JUDGE
(SR.DN.)v. KOLLEGAL, ON I.A.NO.VI IN O.S.NO.38/2006 VIDE
‘ ANNEXDRE-D.
V MATHIS WRIT PETITION COMING ON FOR PRELIMINARY
HEARING IN ‘B’ GROUP THIS DAY, THE COURT MADE THE
A “T-“‘OLLOwING;
@’;r””
3
sum of Rs.5,00()/– with the Registry within a period of
eight weeks from the date of receipt of copy
4.
3.6.2008 passed on I.A.No.6 is T
For_ the aforesaid reia”s’0ns,A ‘tithe.’:iitivkg;’g{pV._i’deitedbi’ it
I.A.No.6 stands a!loviier,i:”‘su>bjee.t tQ’pa:ys31e’;i4t”‘d’f Jcostsii
Writ Petition is ,d.ispos«e-cf’o.ffet:’cQrdiné’giy’;’