IN THE HIGH mum 012* KARNATAKA AT T’
DATED THiS THE 15m my c§i=*W:)(::r:.._>%BE1<*'A 'T
BEF'0_RE X J
THE HONBLE MR. Jus*:ic;E A S mmg%ng%% H
WRIT PETITION' N9. % .(A<}M-fig",
BETWEEN : 'V
SRITHEMMAIAH 4' A'
s/0. HIE! THIMMMAH @~HIRI~-fj '
THIMMEGOWDFQ AGED sorrezaizs . _
RESiDiNG' A1"A.JJ;aNAH;éLLI' VILLAGE
KASABAi:I(}B_IJ – .
MADDUR TALUK’ _
MANDYA Disfm-JCT. =
PETITEIQIER
‘V ‘. .. ….. .. 7
V L’ 1 §MT””HIN<§AMMA
W/'<3. LATE HIRI TI-HMMEGOWDA
~ .T @ KEXAGAIAHATH mzumseowna
_ mguon IN AGE
'R/AT ALIAHALLI
xasaea I-HELL MADDUR TALUK
T MAIVDYA mswxzrcrr.
~ X2 Sm HUCHAMMA@GOWERAMM.A
B,/O. SM"? INFINGAMMA
\£ a
r
I
~ jg wage? mg
*F–‘..4_D.P.NO. 2
M-r:§2s5.’1f;is:«.
“”A.,V_ f.:.hisday, thccourtmaxicthxtfoflawing:
AGED MAJOR
RIAT AJJAHALLI
KASABA HBLI, MAJDDUR TALUK
MANDYA DIS’I’RIC’I’_
SMT HUTCHAMMA V
w/0. BASAVEGOW£)A@ SEEQE GOWTDA A
R/O. KARKALLI WLLAGE
C.A KERE HOE?-LI
MADDUR TALUK.
SMTTHIMMAMMA -.
W/G. HANCH.!_GA[AH.~ .
MAJOR 'V I R/ATAJJAHAQJV _ ' xamsa
MADDUR T.iLUK. = » _ ‘_ *
S!viTKEMPAI¥ei’!:’.£l”~, ‘ –
W/O, NEISIGEGOWDA
MAJOR _ ,_
R/O. MA–:§1cs:«:Ria_v1:,:.mE
CA. KERE HOB-1;! ‘
..!w{ADD*!}R TAL’u’K.__ ””’
RESPOND-ENVFS
V’ “T_HIS_vWRFT P’E’T’I’I’ION ES FILED’ UNDER ARTICLES 2’26 85
22? OF’ THE CONSTITUTION OF’ INDh°s,WI’i’H APRAYER T0:
“CIVIL JUDGE (SRDVN) MADDUR T0 DISPOSE OFF
/2000 (OLD NO. 7/ i998) WITHIN THREE
JE
Pmhzinary hcmmg,
The petiuoncr’ is seefing for V. of V.
direct the cum” ‘ Judge (Sr.l)n.),’1’t-J dur, Inf mp
No.2/2000 (om No.7/83}¥”w§thin*
2. The Raja, learned
counsel for éggspim the ma decmc
P”0<=wdm' V' %
Comnnm ner mm' with the com,
the Court ofthc said matter.
— ycar 1933 mat the
‘ V. _ ‘ oonsidcmfion of such guevan” cc made
exit Court to take note of the fact flaw 3
‘ final fikad “m the year 1988 has not been
” m-J oils” “However, it is named’ that there is no spec1fic’
A V giade in the pctifion to mama that the trial Court
V siefibmately delayed the mattczr. Therefizrc, in a fact of
” natme, I am ofthc View that a %damus as sought for
J2
5
1
command to dispoae of the case, as cxped pom.zg,~
if them is no other legal
4. Hence, the only be made in
this petition is appropriate
memo expeditious disposal
of PB? confident that the
trial jnaycr made in the memo
and if the trial Ccourt wouki
of the same as expeditiously as
abcvc osbservations and d1mct1ons,’ ‘ the
” ” ” disposed ofwitb no order as to aosts.
Sd/-3
I udge
Hm