High Court Karnataka High Court

Sri Venkappa Suvarna S/O Sri. … vs Sri Malfred Percy Gomes on 24 March, 2008

Karnataka High Court
Sri Venkappa Suvarna S/O Sri. … vs Sri Malfred Percy Gomes on 24 March, 2008
Author: H.G.Ramesh
.. 1 ..
VLF. RO.4529l'2008

mTHBmGHOGURTO?KA§ATAKAAT 
DA"i'SD'l'i'i'l8'!'HI24*'DAYGI'HARfli2008
IEPORS
flmHOWBL£ H.&RAH§H

mgr!' gswmon flO.452_2[@_O_§(GM-Q&__:'_ '"  % A

BBTWESIC:
I SR1 VENKAPPA SUVARNA

S/O SR1 SHESHAPPA POOJARY
AGED ABOUT 55 YEARS T.
N0.4-78, VONTEMAR HOUSE 
NEERUMARGA VILLAGE & 

MANGALORIJTALUK.  _  
D.K.DISi'RICT  _  mmmaa
{BY SRI ANANDA.ADV.} Q' % V '

1 SR1 mmnsn PERC? .QegsEjs

s/o SF21V.P.J.'(30!I£'£$."£JH'RiS'I'iAN
AGED  4s.m.9.Rs._ 

Rm vommmz: Hausa

1*fi§JERUMARGzK--.ViLI.A!3E AND POST

'  _ "MAN.!f"xAL0.RE TALUK
A. D.;a:.. 1).iS'!;'RIQT  RESPONDENT

«Tzfis-iV’wg r?.”.J’i=~.r#.*ImoN man UNDER ARTICLES 226 an
227 owns coasmvnou or mom PRAYING To cm. ma

RECORDS m. ?J.S.N0.360/04 on THE FILE or mm E

ADDI’I’}ONAL«CIVi[. JUDGE (JRKDVN), HANGALORE D.K. AND

.. SET AS1133 THE IMPUGNED 0:21:33 mt 12.3.2003, was
= ANjNE.}{1JRE~F. PASSED IN THE ABOVE 8.510 mm’ REGd\R’DING
‘ ._AMENDMEH’I’ 014′ ms wnrrmn sramuawr on LA. uonem IN

O.S,NCr.360/04 ON THE FILE OF THE E ADDITIONAL CIVIL

(JR. DVN), mnmmnm, ax. aaswxcr.

T!-KS PE’I’I’l’ION COMING OR FOR PRELJMIRARY

% * fimmue. mxs DAY. THE coum’ mum ‘THE FOLLOWING:

VLF. 130.4529/$3

2.3.9.18

This writ petitian by the defendant is

winst an irztmiocutory order dated H

the 11 Maw cm; Judge 4.11-.m..;, %n.K§ L’%%

reiecwlg his appflmfion~l.A.No;\}:IH filed- V.
VI Rule 17 r/w
pcrmimion to amend the hi the

suitinO.S.No.36fl:,!;2§)I4M;._ i ”

2. Ihavc_ mm xammu 3 far
the ~ implfid cider at

oonsidcratzkm of the matter,

A court ha 1% the n-LANo.Vm:

“6. Thesuitisme)%rt}nere1iefaf
flwmflwfldatfi”a9ahstflu

Sky

WP. HOA529/ZTOB

ad&tizma1is.meHo.2hasbeenfiwned So,

when there is use}: additional Qsue No.2
point oflimitatéon ifany to hm’ the sue 47

pdaintfihame being Point Qflaw can
urged by the defendam

f e e

4. I in the 1% d’ the

Emma Sumclne court in

luul mum an mm 2003 ac
e L’ % :35 exercise ofjurisdictlon under Axmm
& ‘2~9¢’i7″;.of’ the Constitution of India pmtafmg to

‘ orders pamed by courts subarea to

W.P. N!0.4529I2068

5. Inmyopinicn1,tmimpug1cdordm*docsnm

suficr fiom any error ofjurisdiction om’ mm’
the fiuimxy j of cum A

Articles 226 & 227 of the cmstiumm T

Petition dismissed.

hkh/Ara