High Court Karnataka High Court

Smt Muniyamma W/O Late Sri … vs The State Of Karnataka on 19 October, 2010

Karnataka High Court
Smt Muniyamma W/O Late Sri … vs The State Of Karnataka on 19 October, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 19*" DAY OF OCTOBER 2010

BEFORE

THE HONBLE MR. JUSTICE ASHOK B. HINCHIG_ERI"_.'V':"~fr:  

WRIT PETITION NO. 21951 OF 2010 (KVOIAIE _ .
AND WRIT PETITION NO. 21952 OF 2'J'i'O---.  I

BETWEEN:

1.

SMT. MUNIYAMMA
AGED ABOUT 60 YEARS  
W/O LATE SRI VENKATARAMANA"2_ "

SMT. PAPAMMA . 

AGED ABOUT 45 YEARS  _ _  ;
D/O LATE SRIVENKATARA|\1.Ai\IBr" <
W/O LATE SRI VEANKATA_P«PA_f '

SRI MUNIYARRA       

AGEDIVABOLJT  YEfA'R::.:H.:'_' .
S/O LATE SRI. V'EI\fi-IR.A @ MUNIYAPPA

  AGED ABOUTf5Q.I~~YEARS

'3/OLATE .s:RIj;"-IHOTI MUNIYA

ALL"AR'E R/O: A D COLONY, YELAHANKA

 BANG'A_F..(3RE NORTH (ADDITIONAL) TALUK

  E.AI§IGAI;ORE DISTRICT

 PETITIONERS

(BY SRI G PAPI REDDY, ADVOCATE)

THE STATE OF KARNATAKA
REVENUE DEPARTMENT



(8)

(13)

(C)

Ix)

MULTISTOREYED BUILDINGS
DR. AMBEDKAR VEEDHI
BANGALORE --- 560 001

BY ITS SECRETARY

THE TAHSILDAR
BANGALORE NORTH (ADDITIONAL) TALUK
YELAHANKA, BANGALORE

SR1 Y M GOPALAPPA

AGED ABOUT 70 YEARS

S/O SR1 MUNIYAPPA

NO. 1303, 1--MAIN ROAD

B B ROAD, GANDHINAGAR

YELAHANKA TOWN, BANGALORE'VO¥4"»«5R60.V064'  V'

SRIKEMPANNA _ ~ .
SINCE DECEASED BY L.RS"  *
SMT. JAYAMMA _  j " A
AGED ABOUT 58 YEARS*__ _
W/O LATE SP.1T..KE1§q1éANNA1_  

SR1 CL%ENNAr»1AR1  _  .
AGED ABOuT.42-*{E.ARs   '
S/C) LATE SR1 K--EVMPAN_NA.__*- 

SR1 GOPALAKTRISHNA 
AGED "ABOUT 38)/EARS

 =  S/QTLATE SR1 KEM'Pv,---MINA

(61; '    
 AGED ABOuT}35..~~vEARS
3/ OLATE «S:R1{1<EMPAN NA

 (éfr

SR1. RA M'ES'r-~1, '

SR1" NA'GARA3A

_  AGED" ABOUT 30 YEARS
*   LATE SR1 KEMPANNA

A 'AT.1REsPONDENTS-4 (a) TO (63) ARE

R/O No. 66/1, K H B COLONY. GANDHINAGAR

” —YELAHANKA, BANGALORE — 560 064

SRI Y M KRISHNA MURTHY
MAJOR BY AGE

S/O LATE SRI BENAJIGARA N MUNIYARRA
RIA HOSABEEDHI
YELAHANKA TOWN, BANGALORE RESROAOE.I4’rS

(av SRI R DEVDAS, ASA FOR R1 & R2, O’
SR1 M RAMASWAMY FOR R3 & R4)

THESE WRIT PETITIONS ARE FILED:-UNOIER A.RTI’dLE’S_ I».;2’67A£§i’E)

227 OF THE CONSTITUTION OF INDIA PRAYENICS3 CALL “€315
CONCERNED RECORDS & ISSUE APPROPRIATE ‘WRIT AND ETC. ” ‘

THESE WRIT PETITIONS cOI»IIrn:~3 ON”EOR.VRR_LY’:..;’HGII IN ‘B*V

GROUP THIS DAY, THE COURT MADE TFTEEOLLOWI-N§3:’ -‘

The petitioners:paved-raised to the order,
dated 21.05.2010 §(.Anin:eI<u~re_e¥$§1)__pas«Sed respondent No.2.

2. On’i’heariTn.t;. ieamed counsei for the
petitioners, Sriisriw R.ijeifdas,_:tiTee.–§earned Additionai Government

Advocate for the”reSponden_t Px’ioS.1 and 2 and Sri M.RarrIaswamy,

,th’e~._iea-r.O:ed_–.I.:coxgnsei”for’Vthe respondent Nos.3 and 4 for

soree-tin§ie’,e. that the impugned order is appeaiabie

‘OVi’*TA….vbefore’t_h’e D_istri3{.:ti:;3udge under Section 3(2) of the Karraataka

A:%i.iiep~:sm$age Offic_es:.Abo¥itiOn Act, 1961.

3,»_O.j’i’sEeeping all the contentions open and reserving the

h to the petitioners to avaii of the appeal remedy, these

~pe’.:itEOns are disposed of.

R334.