-1- IN TI-IE HIGH COURT or KARNATAKA, DATED THIS THE 6"? DAY ()1?f.MARC,T:i'V,"2't3'?«V\\§4,,,,, BEFORE THE HONBLE MR.JUS'F£CE B;S,PAfI*iJg WRIT PETI'I'i(_")N N.o.205o9}f 2O(}7_(GI\/:1-lC}3?C3).vv'§ BETWEEN: 1.
B.J’.Nagabhe;:s:F;;as{1V
Aged about ‘
2. ” –
Aged ]abo_L_1t ‘ é -,
3. B.J.Sréez_’énga
Aged abo111;43
V B’._U’§’«Nai’a3′.aI:a ” %%%%% .. .
Aged years
*-~
.’A,gec’i about 36 years
V 23.11 saris g1*1at¢’Janamhana Bhatta
‘ ” -« ‘4«I_'{fo Basariikatte Village,
Knppa-Taluk,
% ‘—(3h’1_h.*I1_12_3:gaiur msmct,
. . Petitioners
‘ A ». % ‘$ri.H.S.Srinivasa Murthy, Adv.)
9. Accordingly, this writ petition is 3 _
impugned order is set-aside. Thg matter” ” ‘V
remitted to the Prl.Distri<:t Jtitigeg [
consider the Civil Misc. No;29.[_2O{)1?'~ .. é..i;'eS:E1:é"'G::l"';'l.:flVC!–::it:S',
in terms ofthe observations m_a€i3_a!2ove,"' _
No costs.