Karnataka High Court
Smt Papavva vs Smt Papamma on 2 June, 2011
9. if SR? GEDDAIAH V\!/ O LATE THAE\«*IZVIAL'»\H AGED ABCEUT 37 YEARS SR1 THAE\xiMA}ZAH S,/O LA'l*'17'£'HAMMAIAH AGED ABOUT 30 YEARS SRE CHANDRANNA S/O LATE THAMMAIAH AGED ABOUT 28 YEARS SR1 SOMAIAH S/C) LATE SEEMALA THAMMA: AGED ABOUT 5:? YEAri5 YEARS ' » A Sm BoMMA.i--AH _ __ . S/O LATE sEE:MA1,A.'rHA1y1MAIAH AGED ABQ:;*1A"»-:5::A_:YEA.r3:3 V ~ ALL ARE: A€:;R:.siiL?:;'31iU£:::§;*:s__ . _ R/O TOE*LAR A}iA'iT{Y --V1L;,_AcE NANNIVALA POST; CHAIALAKEIRE TALUK, CHI'PRA13IgRG;A :>I_s2*R1Ci;':_;~ V {BY SR; B.M,S:DDAp.9AgADx}'.; r W--/.0 SUKE€ANABQRz--'~JAH AQED ABGEJ T 62 YEARS C{}f'}LiEX REG NANNIVALA VILLAGE €HAi,I.§§KERE TALUK--5'?"?522 .. «:::;m'RADURA DiSTRjC:'E' "A " --_ ":3§:.'.*'0§ANNA 'VASES SUKKARA BQRAEE%H '_7E§{}Ef) ABOUT' 40 YEZARS ;'~'§{}RI€E,?If?T.5REé3TS E'~§i5:§\§?€I'%7A£,A 'v'E§,LA{f}E; WP 18010/2011 PETITION ERS WP 180;fd;f2011 KSABA HOBLI, CHAIJLAKERE TLALUK . ._ 2 CHITRADURGA DISTRIC'I'. R'£:spo3a:::;E1Vr.s«. This writ' petition is filed under]A.1"ieie1es 226 &=.22?-._¢:3f the' Constiiution cf India, praying' to "quésé_sh" the 'order " éiaied. 8.4.2011 passeei by learned. Senmr Civii~-Judge atvCh;ii14akere"in =L. C>.S.No.2{}/2009 vide }XI1I1€XL1,f€-5F Ei1".1d e'u:Q' V This petition coming on for the Court made the foliowfng: . _ ._ ......~..*-RD-e'r":I'~*:eee _pfe1;in1Vi;1ary. 'heavxfingii this day. 1.
Ceunsel for the petifgiorliers S.uL:\mi§: ‘s. {he writ petition
has become infrxiettjbiis, aé thie “S1uii: itse1’f”ha:é been disposed Of.
2. In the hgghmg’ “u1’1:’;:~_;_ sub«:ni$sfibn’;’.:Wrié petition is dismissed
as havingvebeeryme. inii¥sgeetuo.us.
Sé/«
EEQGE