High Court Karnataka High Court

Puttalingamma vs Jayamma on 16 December, 2009

Karnataka High Court
Puttalingamma vs Jayamma on 16 December, 2009
Author: Anand Byrareddy


” (D) SAv1,9I’£~I.RAM:\}iA’ ” ~~~~~ -~ ”

IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 1611* DAY OF DECEMBER,

BEFORE: _ ”

THE HOINPBLE MR. JIISTICE ANAND 3 7′

Writ Petition No. 7531 of ;2’0O§§ ‘(GM;gPC} = ‘V D.
BETWEEN:

PUTTALINGAMMA

W/O LATE H SIDDAIAH ,

SINCE DECEASED BY ms

1(A] SMTPADMAMMA . _ –
W/O LATE”H’€».CSIDDEGDWDAV A ‘ w.
AGE ~

H13) H s NAVEEN £%pMAR~w ~ V
s/To s_sI:DDE£;Dw”DA—
AGE

1(0) H sA’$;DDARA.,J.U:.}iV”.
8/0 H’ SIDDE_(}OWDA,”
AGE 24 YEARS» ‘

V W/OV FTJ’1″TASWAl\/IY

– ‘;ACE5o,V’¥EARs

HE} % ”

=._S/O.~S¥_D’DAYYA
AGE_45′ YEARS _
V’ ~ R/O UMMADAHALLI
VILLAGE, KASABA HOBLI.

V’ MANDYA TALUK
MANDYA DISTRICT. PETI’I’IONERS

[By Sri. P F Patii, Adv.,I

<3

3

the first appeilate court’s order is concerned, the first

appellate court having overlooked the primary aspeie.t”that

the site numbers of the petitioner and the resgéfiiontiieritfi

totally distinct, the impugned order»Aivs’qua’sh’et*…;:i , *

AN/~