\\-«'.P.NO.34~692/2009
IN "I'HI€ ITEIGH COURT OI' KARNA'1'Al?{A AT I--3ANGALC)RI?3
DA'I'1€I) 'T}"£IS TI-'IE 26"' DAY OF N()\r"ICE\/EI'3EI{ 2009
fT3I£E'OR¥.C
TH 13 HON'I3LI'~2 Dr. JUSTICE K. BI--IAKT1~TIAvA'1.'sA;;2x* 5 ;_. A'
WRIT I-'E'I'1'I'I0§\l N0.34692/2009 {G-M~«CIT_'MC__]: _"'~
BE'I'\7\fE£€I\§: '
I. S1'i.G.S.Vi1':.1p21l{sha1T)pa.
S/().1£1'{'t? Si.cidz1p];)a.
Aged about (50 years;
2. G.S.Sh;1nE'.happa.
S/0.12118 Siddappa.
Aged about 59 yeelrsa
I-'eEii.i0r1e1*s-1. 1 and 212_11'<':{
Residing at Gcxjf ?.],1E_11xii~.'_\}iHéég_§(:_
Kasaba i--iob1i.; ~ _ 7'; '
/\1'ElSi1.i€1"E3 'I'z1111'ls:. . é _ ~
.\/iur1.mdi Post. Hz-,1s;ss3a1I1 x1151. ._ ' __ ». , ...PE3'§'I'1'I()N3ERS
(By Sfi.DX3311gE1(fi"1;iI'T'l: AC1?'-.} A'
1.
‘l’h’«3_ (3’01’1’inJi’Svs_i.():16:7:V ”
1’:31’11§1.z_:1iZh_ ‘fi3c§i1g”aE_:11*:;’ V V ”
V . v . VM21}121I};’1g§M2′.11’a1 I–‘a1Aii} 1’6,
N. R. R02-id.
. . _ .I3a.1;;,g2.11()1*<? O02.
7 F§><Ve"(:~1'1E'i\:'(3 ££1'1g;{i1{1<=€r.
I%3I't,lh2i £11"!..I'3c:1'1ga111,.11't;
_ M«21h2m21g211'21 I–"alike.
s§.ey;1ra1}3e11ag2¢1 W2.u*d .
‘-..AQ’
\N.P.NO.34692/2009
21p§.)1i:.’a1i0i1 iiivd LlI’]d(?1′ Order 22 Rule 3 of CPC scekiiig to c*0im: on
record as legal re;31’ese1i1a.1ive. The applicaiion is 211’1nexed with
aiiideivii of E’vI11I1iyar11ma. If is stated in Ilffl’ affidavit Ethai: ssi1<?..iS-.1.};1*f) ff31£iiiii’i_H…._ .’
3. ‘l’hc:1’e ifs no illegality or i11i’irIii1i.1;?’~i.I1 the”impmgra.c<1"~§5r'GEe1'.'
4. In the 1″@SLE1T. the W1’ii.T__’€:£.iti():i i’a_i1s~ %,ii’1Ei”i’1i<? saniéé hmebv
dismissed.
bi1v*