WP164'?'I;'2006
IN THE HIGH coum' or KARNATAKA AT BANGALORE
DATED THIS THE mm mm; 0? NOVEMBER,
BEFORE _ M 'A
THE HOPPBLE MRJUSTICE B.S.P&Ti.i«.::'~.. % A
_wm'r pmmox Ha-.1547 'V
BETWEEN: ' " - 2 '
1, sxazz £).K.HU'i'CHAPPA,
S,/O DASEGOWDA,
SINCE DECEASED BY "
2. SMT. MAYAMMA,
W/C) LATE HUCHCHAPPA...AC?ED 'ABQU"I"v6§'~~Yj_3E1!~;i?S.
3. SR: K.H.LoKA2sA"m;Z'~
AGED ABOLJT 43 &?;;EA'Rs. 4- .
4. SR1 K.H.PRAKASPi1}_ " V = ~
AGEQ AI:3"C)'UT€E-O Yams.' -- . _
5. SRI K.H1.cHI'DA§A1§i>A;
AGED ABOUT 39 Y_E;.\..RS. --~..
6. SRIH..SR1NI§'/3'13; .
AGEQ ABOUT 3? YEARS'.
'V " A},'1:AR;E'R isdms OF' LATE
' HUCHCHAPPA'
7. S§¥IT;7DV.'§{.i'§.E§--IVA§'AMA,
AGED AE~3OLF}? 35 YEARS,
13/ 0' Law HUCHCHAPPA.
.' ' ' ALL_._ ARE: RESIDENTS OF
KUPPE VILL.AGE,AMRU'I'I-IUR HOBLI,
'~KUi'£iGAL TALUK,
1jUIvns:UR D£S'I'R1C'§'~-- 572 111. .. PE'I'I'I'IONERS
' "".f}i§§ENDED VIDE v.;
WP 16471/2006
AND:
1.
K.C.VENKATESI-IA,
8/ O CHIKKAVENKATAEAH,
AGED ABOUT 53 YEARS.
2. JAYAMMA,
W/O K.C.VENKATESHA,
AGED ABOUT 48 YEARS. ._
BO’I’I~I ARE RESIDENTS 01:’
KUPPE VILLAGE,AMRU’I’i-{UR’ V 2 ~.
HOBLI, KUNIGALTALUK. ‘ .. RESP{§NI_}ENf?S
(BY SR1 J.CHANDRASHEKARAIAH, AI§V..I
THIS PE’I’I’I’ION IS FILED LINDEI2 AE2’I’ICLE 2:2?’ 09* THE
CONSTITUTION OF INDIA PRA'{fNG’._’PC§_ QUAE’:’.H ORDER DATED
08.11.2006 PASSED ONE.A.NO.1f1′{NI—O;S.NO;I’414./98 BY THE ADDL.
CWIL JUDGE (IIIe.I;>I~I.IV AND Jrym: AT”KUNIGAL ANNEXE.
THIS PE’I’I’I’1QN I10MIIII_G ILDI-*w”‘ FOR PR’E£.IMiNARY HEARING B’
GROUP, THIS D -“Ii;-*If2IiI=;,_<;:<:I:If<:rj MADE; THE FOLLOWING:
1. XVEEI Rule 9 mad with Section
351 of cm flea by tV1–1e”p%e’ii1j:iO:IIE:I’Who is the pIa1’3:Itifi’i.21 the mm
Court scjéking appai@1§iI1eIt;I.7t of Court Commissioner to conduct
“agld to report the actual position, is mjected by
me’ Afggiieved by the same, the present Writ petition
‘ ifs
I afipficafion was filed alleging that despite an order of
augn
injunction granted against the defendants, the
“”dcf_er;§c1ants violated the same by opening windows and allowing
%