High Court Karnataka High Court

Sri T G Krishnaiah vs Sri Balaji on 3 February, 2009

Karnataka High Court
Sri T G Krishnaiah vs Sri Balaji on 3 February, 2009
Author: Dr.K.Bhakthavatsala

” \-n\IYU\’ Q’ I’\FII’\I’l”\ll’\I\I’I

– ui-arr uvunyg .gr- nnnlvninnn nuun uuunt ur nnnnu-unnn I-Hun LUUKI Ur KAKNAIAKA HIGH COURT OF KARNATAKA flggg cow

RI Tim HIGH COURT (BF K%A’I’AKA, ”
mrmn was TI-E am my are T J

BEmRE

Tm Hc:.=r-ram DR. JEJ8′,1’£{3E k%

WRIT Barman 34:2. 1.3

BETWEEN :

sRI.'.:'.c3. A    A    ' 

 .   " 

arm. ‘£’E££’LCI:E]:”§§R;_1P;C}E:’_V_5£3’}f’§§fi;.’fi_ A

rm.292. ”

V
BHAVA?F}EARIIi’£’;%E;I{I§Ah§,”‘~«_V M %

Bfi.Hf.3:AIgt31.?,..:£f”* ‘ Pmmma

s;.::: La*:’E:~
AGE; 34

T . VR’IAYAI€&P£AG:AR
M fiunmngmamwm
.%,QIi mHm 13$’I’RI€’F msmmfim

This win petiticin is fiwundar firtifiw @152 and

ofthc Cimafitutiesn aflrflia praykg is set aafida the
A ‘ arder at Ax%~A dated 12.9.08» in $3 Na.2’91{}8 and

etc.

4 count 05 KARNATAKA HIGH cougrps KARNATAKA n-new coum or ncanmnmum a-us:-c count or KARNATAKA men COURT or KARNATAKA may cou

This petition Gaming can far

thfi day, the Caurt made the following

The pfititiow I c1efa2b1¢:1_antA:’§;:1A €318

file rsftlm cm’; Judge (Jr. 911.}; is this kk

Court prayzm fear q;;asm’u;g§k 12.9.08
passed an 51 mama said suit at

‘ for the pe’tmo’ ‘ nrzr
sumita filed a suit agazmt the

ixzjunttinfl in respect czf

‘ “mug and alang with plaixlt be has filcd

daammta. As tha plamtifi’ hag net

dacmanta as marxfiarwd in the Fat,

cseumal fer ‘elm pvefitfmner I dafmdam am a
tn dismiss the $12.51: an the gntxnd that the

A éapomimt ; piaimifi has vielatad Ruk: :4 0f Gram 7 9f’

CPC,butfi1en*ialr:ourtarreé§nrajact:?1gtI’1e
I

applimtison.

L,/[

don ncfiaurviw.

imwmma ?:»>;mma%ma.&mmm wawm amwmm 5….%.;a%v mmmwmmmm mam vwwwm wv mmmm%mez..M mam mamm my !mm:m;m¥%%M ?”‘§.¥%Z5r:@*<%% «;.,:¢:;mm' 9% Emflmmwémia mam cmm'

3.Adm1ttod1y, the renpondent rm m.aa’%%;1:¢j:”5;s:j%¢r%%
dnmgtnania along with the paaim. If
produced along with the nu: kk
orbital, that will not he 1 gvqod
the suit as prayed fiat by
‘ court. mm is no 7 of

WW ‘1’ thfi 315* m files-ht!’ or

4;-\Ifi«’.&m– %A;m¢ ‘ fnih and the sums fa
may no em.

of the above, nppficatlzbn in

fikad by the peuaomm early hearing

Sd/-.9}
Iudcjé’