(By sri. Adv, for :Pe.4:r). 2. Late Msmnmheimr IN THE HIGH COURT or DATED 'mas 1':-¢£1e'*' AA BEFORE: * x THE HOWBLE MR;J§)$TiCE'H;BiLl,A!f'§iA "" 32%; 1.
Mfiangadhara -V
Sh: Latte Mudda#ingnchar.f’ _ _ 1 .V
Aaedabut55%srears
Rla 462, _. 5 V
1″ Stage, _ii*sdI”Sta3x.Ib«V!vé:ahi.tafanag’ar
Vidhyamnyagum ‘ ”
Myrsorafi-18
\;fvorking’c!ztsid£v«§n . _’
was gt »souda£>i~{seg&ea;iara_bia)
2. _ -M.Vasa’nfl_;a ‘
.. D/0 Late MUD;DALél§\lgachar
about 59
2 , NHL Réfiiding at Canada (USA)
” ‘ T.(B3r._it%s. G98-Holder Sri.M.Ganagadhara) PETYTIONERS
V. _ Sic Lam Muddaiingachar
-A Aged about 45 years
Riat Nmoovrc, 17″‘ ’13’ Cross,
2″‘ Stm, lndimaw, Banmlone — 38.
By its L.Rs, fmi
Aged about 49 years
EL,»/W
2(b) Vinay 3’0 Late Sotrwmekar
Aged about 30 years.
2(0) Roopa die me
ByitsGPAHoIderVinay
(2a to 2c are residim at 73i1,VGFA-4,} ‘
Meridan 10″‘ Cross, Lalsrunaiahbtaok,
Garmnmr, Bangalore – 24; ‘ V
3. M.Prabhakara
Sic Late Muddairzgacha:._
Agedaboutfifeymrs _ 1
R1aNo.2e,1o’A’ma’m,2’E’cmss,
indmnmr,
This is -.,Lu1d’er-fArt¥cies 226 and 22? of the
Constitution of inezééa; to.’c:%re<:t.tiae isamed Civii Judge to dispose
of the suit O.S'~…!i$o.1fl_574-#12696'-asAper the order 12 Rule 6 at CPC
{Annexuieéf-.').-A_ j;» "fl:
fhis oh for Preilminary hearing this
day, the macie he
of the petitioners in this writ path’ ‘on is.
A admitted the claim of each other, me via:
coufi. is,.__”n’t>tA4:’tlAisposing of the matter. Having regard to the
of the case. in my considered view. it is just and
V _ A to direct the ma! court to désposa of the matter. as
_»ve2§pedi£iously as possible.
L’/
2. Accordingly. the writ mfiion is disposed
the tria! court to dispose of the matter as ” ” 2
at Jami within six months from the recéjtwtizf
order.