fiwul
IN THE mam comm' c:{1é' "
CIRCUIT BEN(§H A'T (42%t¥AI_;BARGA¥v"V'- .. "
DATE3 Tms THE 23RD'" §°AY
THE H()N'BL§ gig.{i:;:§:;éé{ja:-":+2\;1'g«__§,V:14>'c)
BETWEEN:
1, vAmNA'mA'wT.L',_., " _ _'
,/Q 'SIDRAMAPPA L:«§.IP?aLQA0NKAR,
AGE 3:2: YEARS, "
OCC:3U'f:3_INF,SS,_ '
2. Eigfaévzaaa
_ 2%./'G :fsIAzJ.;NATH' 'H'1'PPALGAoN;{AR,
' vg'-§G§2'::5€)_i?E}£:RS,
=OCC:"£={Q'USE;_ H_QLD,
';5As;:;ANAT:'§§
Sm VAE£;Ef:A?H ,HIP?ALGA()%.'~E¥{AR,
A.GE;;3o:_sn:2;:ARs,
iA;E;E-.,ARE R/G:LAI)GER§, TQ. AND DIS'}':B¥TDAR.,
PETITIONERS
V "-- §:B"Y"sR1. snrvarmmagz KALLOOR, AI}V.j
AND;
_................_.
REIDRAMANI SWAMY MATH
MA'?H LAI}GERi
REP. BY FFS ¥'y§A}{f'&?€T;H
3&1 Gfi§'%GAI3HAR SWIRMY
ff) SHEMEEEEI,-ING SWAMY,
IO
AGE:3:2 YEARS,
000.: MAHANTH,
we LAIJGELRE,
TQ. 85 msT;BmAR.
4_ .;';._:_é'E53;t>{:T;~I';;>:;$;1$zf1fV
(BY SR1. K.V.SWAMY, ADV.)--
TEES WRIT PE'PI'Z'I<'j3§€,_IS __'~%'£LED" I.;ND5ER ARTICLES 226 85
:22? OF' THE {§O¥\§S'I'E'§'U'i'Et3!'%f OE' '?N}i?f{t. PRAETENG TO QUASH THE
IMPUGNED ORDER DATED 3§.1.{)'9'If"~I EEY THE..:PETfTE_Q.NER;3 AND PERM§'E' THE:
PETITIGNERS T58 ;«':I:u2:*;v*:'1§«:;=;s:;1:;*1;wRI1ff*E..N"$TA*r*EMENT.
'THIS i5ET%:*i'i§f}Vi§.;""€€7}f;}*§§'i§§:G ' 01>: rémé HEARENG mzs DAY,
'THE CE:3U_£2j' MADE' 3".Q£;,(;)W'EN.G§:H
_
f'c:ti:i0nc:;r:s~ aggrieved by the orcier rejecting their
_ ' fin .
rt:-:;'_11{é'::=§ Saeknzg pe:'m1ss1o:1 to $6 file: written statement by
V'::xt§3::ri.ii:gVV't}.1.é tflfii
C.}."S.No.84/O?' is filed by E116 respondent 11:=:rc:in
.:a.ga;’1;s. the possession and
V’ ” ‘.€11§(;y:nent of the suit schaciuie proptrty bearing
{EMS 330.4-98.
‘2
:
3. Ufiffiildailfs failed to f;},;; ‘
time. They had made an afipficzifiriil
extension cf time to fiie their Writf_ten si2:;i3::”w7niV Same: » L’
was rejected: Again, they I~3(;f3 ptffrmission
to 131:: the £x?1’i§,i.»:*?”: S’£Eltf3I};%’.€.iE}.’£ In the
2«2′”&5″?:iavit ffied in support gf jfivivas contfinded
by them t11at:§~ezs’~gt }”ie3z’ ixverfi to secure the
mven.u€ “fig: be produceci along
with ti1(f:’ said dacuments wera
rim, i11a<:i'€;& firms prescribed, them was
iirstlay 1'13 fi}.iv'].3I'g 1'1'1ff:Vififfifilfigi'~~f§%BifiI11£i'I1'£. They requested the
'Coufig-§'.:i'§;: __u(.:mu1€£:3:1Aé"' t1':t_£i..d.€1ay anzi permit thsm. £0 fiie '€116
: _ w3*i: i'€§3[ :;–:§3i<2m§:§1§.,
A V- ~T}éi.€ d€ffiI1(iél11tS relies} upon the ciecision of ihtzé
Vgfipcx £',<§';:;f§~ reiporicd in AH? 280'? SC 23371 -zrtonienciing that
has. got. d§S<i=It:ti0I:: to ésandone: their deiay emci permit
..,. %h€? §('§€'§:E'I1€§aI}tS tr; £7115 the Wiitf-fin Siétififllifili ever: after' the
_ :3Xpi:y of 90 ziiays, Thfi trig} {ktatzrt has: dismissai 311$
appijiératicm abstzrving §h.a'i. fhf: {$6213}-' caused in fxiixxg the
writteiz s;ta%£:§3::<«3nt. was .:::1m'6: them stzven me:mth,s and £136
::°::s-:i;<3-mzs assignad for €X'i".€I1Si€§}.1 f aims: wars: not a{:St.s of Rs. E539} ‘ 5 .’
5;. in View 0f the abex’:é,’f};1.is Writ petitié:§_fi §3’va11QWed.
EmpugI1::{£ {)1″{i€I” is sit: aside. Th€”a§fif£:eI§ F;t£1i(:€3:3.1€fltf5fi1fid by
the petitioners Shari} ha takégi on €£g’1’I1€Tii¥iQ11 that the
pst:*lf:icsners shed} pa}; th€’VV’:*és}$:g3r1_£i5%.tt2.tV aVVs1§f3i’of Rs;..1,’;”38G/ ~
igwazfis <.*<i:s:§.- 2 ' '
Sd/W
3338?;
TL