IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 215?' DAY OF OCTOBER '
BEFORE:-I
THE HON'Bi_E MR.3USTICE«JlI--IA/'ADRv.Rif*!I.E'«3. I
MISC.CVL..N€I).'
£78.65 I 2T9Q.:9_I I
LRRP;'NIO..28_4T4'-1. Z "1'g1gg,, A
BETWEEN:
VENKATAPPA», ;j_ ..
S/o.AKKANNA VFs'3UNI:'{I'~'\I3P'+\..»
AGED ABOUT 42'.,\/EARS _ _*
R/0.KADADONAHAL.LI_vI.I,I;A;;E
MALUR '
KOLAR DISTRICT ' _ " PETITIONER
,,.}g(E':Y.SRI B';I~T....i{vRIsNNA BHAT, ADV.)
A .1 .1s.TA'TECV_ve<'ARNATA+<A
. BY SECRETARY TO GOVERNMENT
M.._s.'I=,I_Dc;, DR.AMaEDI<AR ROAD
BAi'~E._GALORE--1
"2'=-._THVE LAND TRIBUNAL
*. _f:VIALUR TALUK, MALUR KOLAR DIST.
BY ITS SECRETARY
HAJEE ISMAIL SAB
S/O.LATE HAJEE SYED
ABDUL, SINCE DECEASED BY LRS
3.(a) SAYYAD AFIS SAB
S/O.HAJI ISMAIL, MAJOR
3.(b) SAYYAD ABUBAKER
AGED ABOUT 45 YEARS
(a) a (13) ARE REsIDENTs OF
NANIAMMA LAYOUT
NEAR DYAPASANDRA CO-OR.s:OCIE7v
MALOOR TOWN .1
MALUR TALUK
P.O.MALUR ' _
KOLAR DIsTRICT " ;..,VRE1sR.O'NDE'NTs
(sRI.NAsRuLLA KHAN, HCc3P:'FOR'--.R1 &'R"2--;-_
NOTICE TO R3 (A--'s) IS_'HELD"SU.FFICIENT;
R6 sD/- & uNRER'REsENT_ED');,
MISC.CVL.17865/2310'?-DIS 'FI_CE_D "uN;DE'R" ORDER I RULE
10 C.P.C. PRA'a'1l'§l_'G '=l'O;P.ERMITv.j_r'lfO ;'i3RINO PROPOSED
RESRONDENTSA,S.I,&:5.ION RECO.E?.D_--.v V "" "
THIS:...;g«IIis?:;.VCvL.AR'§L'I'C.A?rI"ON"g Is COMING ON FOR
i=uRTI--IERs-..OR5DERs»V.TI4Is.. DAYr,~ll--r'i'HE COURT MADE THE
FOLLOWING_: 1. --
E R
rIot'iced_ ____ that respondents 4 and 5 are not
»s;erv_Ved.,_Howpever, learned counsel Sri.M.D.Kumar submits
filed vakalath on behalf of proposed
resp’ond’eVnt'”l\lo.4–K.N.Narasimhaiah and respondent No.5-
‘:f..Si’r1it..’DoVi§i Muniyamma. Thus, notice to R4 and R5 having
* been served, service is held sufficient.
2. Heard regarding application filed under Orderl
Rule 10 C.P.C. which is supported by an affidavit of one
– 3 _
Venkatappa in which he has deposed that responden_t__No.4
and S are subsequent purchasers of property
No.18 of Nalappanahalii \/ilfage while proposed’ *
No.6 has purchased portion of |anc!…i.n.__S’urgie§/v”4I\io’j,fié3′: in
same viilage. V A’ A i it i it
3. Satisfied. L % A
4. Applicationis alfoVAweVd’;v:._”?hey .ar’ei–ir_npl.eaded as
respondent !\£os.4, 5 ‘&:i’T6.. amend the
causetivtl.e..oa_fid.i_ii’ié*i1n_arriepded—r:.o.p’§ of the petition.
Two’ weeks.Vti’oieiigr.a:hte’d to do the needful.
Sd/–:
Iudgé