High Court Karnataka High Court

Marisiddashetty vs Siddashetty on 16 June, 2008

Karnataka High Court
Marisiddashetty vs Siddashetty on 16 June, 2008
Author: H.Billappa


~ V O.L.ATE.KUNNISIDi)ASHETTY,
“– ..’AG’ED ABOUT 41 YEARS,

SMT CHKKKENAMMA
W/O.£.ATE KARiSHET’I’Y,.
AGED ABOUT 79 YEARS,

sm PUTFASIDDAMMA
W] 0.HALLIBABUSHE’I’TY,

AGE!) ABOUT 56 YEARS,

Sm SIDDASHETTY
s/o.LA’rE.KAR;sHE’rr’Y, %
AGED ABOUT 47 YEAR?-,__

MARIKENCHASHETTY ” = . V
s/0.LATE.AKARIsHE:r?¥, V ., ‘
AGED A_BQ UT_ 41;:’YEAi§S.._

SR:

S] 0.mT$.13;ARisaEflTY;”
AGED Ame? V33-».YEARS,«..,_,..

% %
Si-O.LATE.KiiE€!SH~ _
AGE-D’ ABOUT 3 1 }1Y£:_m2s,

¢ ‘§c::>.NcHA:a*.r§E?rI’Y’

” ‘*~s;;.o.L.ATE.x£:r:–cHAsHmTY,

AG-ED ABOUT 71 YEARS,

I
‘ s/o;L.m3.xumexs1nnAsH£:rrY,

A€_}ED«–ABOUT 46 YEARS,

Smvnnna

KRISHNA
S] O. LATE.KUNNISIDDASHE’!”l”‘Y.
AGED ABOUT 36 YEARS,

13

14

15

16

SR1 RANGAPPA
S] O. LATE.KUNNlSIDDASHET’i’Y,.
AGED ABOUT 31 YEARS,

R.1 T0 23 ARE R/AT.vMAMAi§d_5LA’~«§%? \’

VILLAGE, VARUNA HOBLI,
MYSORE TALUK,

SR1 A S VEERANNA .

S/0.LATE.sHIvANANJEGo’w,£s_5,
AGED ABOUT 69″‘:r;:ARs;”” –
R/AT.N0.513,s’1*-aciwss-,’V ” j
VINYA MARGA, SiDl)._l§1-“2*i-‘E-A.” mYQU’r”, .
M’YSORETALUK._….._ –. ‘-

SRIRV_EE{£ESH
S/0.R’;S’.RAJASH’EF.AR_. A A
AGEiJ..Ai53_C%’UT 42
R:mr.No.4;i%:r%.zreNGAiAr%-%
,COL0i€Y,NA2′:ARBA!)_.
¥a:Yso:=3E’*:?:€s-:,1J: MAIR,

NANJAPPA BLOC-K, K.G.NAG.AR,

_ BA1\if}!fl_.£3–RE cm.

% sna’:9″%s,f:-:?1§sHrxALA sarsrrrv

Q] {}.NARASALINGA PUNJA,

AGED ABOUT 51 YEARS,

R;”A’I’.sHAsI-it NIVASA,

A’ ‘ comma; FIOUSE, KURIYALA VILLAGE,
PANCHAVALA,

SOUTH CANARA DISTRICT.

A RMANNA
S/O.LATE.ANKAlAH,
AGED ABOUT 48 YEARS,

19/”

R/ATVAJAMANGALA VILLAGE,
VARUNA Hoau,
MYSORE TALUK.

19 SR! H SHIVANNA
3/ o.1,A’I’E.RANGAPi>A.
AGED ABOUT 34 YEARS, _
R/AT.P.S.LlNE, 030.43,,
CHICKPET, ”

BANGALORE cm.

20 Sm NA.JEEMUNmssA ;
W/QSABULAL, -V i
AGED ABOUT 56,YEA.Rs, –
R/AT.D.P€’i)…3’_68, 1 –
DEvAR£,JAs’§AcmA1.Ls«.,

V V. VRESPONBENTS

‘m1s_ w.P.-its ‘*FI£»*3713_. U/A226 av. 227 0:: THE
comsrmmmx omszm, FRAYING TO ISSUE A WRIT OR
DIRECI’I0N-._V m *-rm; ‘NATURE or warm’ on QUO-
wmeizaxrro, maacrzm ms 1: ABDL. cmz. JUDGE
(s:+1:.’::>:~:.) ‘AT Mvsomfro HEAR THE I.A.N0. 1 Ar ANNEXB.

27;*2.26o_7 AND 1.A.N0.2 AT ANNEJLD. 131′. 3.3.2007
FILED 1VI1*i.o,s;vNo.358/2007, AT AN EARLY DATE AND TO
D!.SP(;Sl;1._’§”HE-M_..ON MERITS.

A coming on fbr preliminary hearing this day,

‘V the made thc following:
% V onnnn

The only grievance of the pefifioners in this writ

Ak mi)etit:ion is that I.As filed in O.S.N€).358/2607 have not

been considered so far. 1.1913 1 and 2 are pending since

L1/.

February 2007 and August 2007 1*espectiv<:1y$ 4' _
regard to the circumstanees sf ~«
considered view, it is just and

Ccmrt to dispose of the I.As'at._1;he

2. Accordingly, is and the
ma!’ Court is direct’ ” I.As. at the
earliest i.e., date of receipt

of a copy V

Sd/~
Judge