Karnataka High Court
Sridhar Ravanur vs Sri V B Ravi Tejas on 16 February, 2010
VV.P.NO.2-4'76/2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16"' DAY OF FEBRUARY zoio ~..
BEFORE
THE HONBLE Dr. JUSTICE K. }3II.4sI:1I~I'I%\\o7xdf'é';I§¢r,A V
WRIT PETITION No.2478/201C§_;LG'l\/I-CEI"
BETWEEN: V 2 2 A
Sridhar Ravanur,
S / o.late Sri.R. Ramachandraiali,
Aged about 38 years, "
I R/a.No.81, 131 Floor,
16th Cross, 1S*'A'Main_, '
13' Stage, AECS Layoiit,-._
Saniaynagar. . 4.
Bangalore. ' ...PETITIONER
{By Sri.V.B.Shival{u_iI1ai'i;;;:Adv..l» ll
AND: V 4 l '
Sri.V.B.Ravi 'I:ej'as," _ _
S/o.Sri.Bakth Kufiaar, I -
Aged about Zéiyears; " A _
R/'a;No.8Il:' Clroungl Flooifl """ "
lfith Crass' 151.
ls Stage, Layout,
Sanjay_n'agar."' I
'--.,...Bangaloro§ _. ...RESPOl\IDENT
This Wziit Petition is filed under Articles 228 and 227 of the
l4""lCo1asiii.ution "of India, praying to direct the City Civil Judge,
3 5_"BaI1ga}.ore"~.city {CCH-28) & to dispose of the case in
" ._ "OE-.._N 5936 /2009 expeditiously.
....'fi1is Writ Peiition coming on for preliminary hearing, this
. -- dlayw, the Court made the following-
U.)
W.P.NO.2476/2010
disposal of the suit. Since the respondent/defendant is____yet to
come on record and file written statement etc.,
circumstances, the petition filed by the petitioner is
there is no good ground to entertain the petition. M ‘
4. In the result, the petition failst’a_nti.V_the s§1rne’vis
dismissed with liberty to take such”v-course of’–ren’iedy ti’.f3:iV1H8.b1€ in
law at the appropriate time. V
‘. we ,3 _,,..ia,2
‘ . »f§§_;f..,t.swé«e-3
bnv*