High Court Karnataka High Court

V.Shankarappa vs Karnataka Wakf Board And Ors., on 10 February, 2009

Karnataka High Court
V.Shankarappa vs Karnataka Wakf Board And Ors., on 10 February, 2009
Author: H.G.Ramesh
1

HI ma men court': or mmawmm,  _

DATED THIS THE 10'-*3 DAY 01:' FEBRUAR§.'f§t§Q9.:'  ~

THE Honrnm MR. JUSTICE 3.3'.   

L.R.R.P.No.4595 omégo *
BE’1’WEEN: ‘% ” ‘V

V. SHANKARAPPA, % 1_
8/0. VENKATE GOWDA; ‘
AGRICULTURIST, _ f
AGEDABOUT 65’&.’.EAF:s,’ « _
R/O. PALAH;§LL%.vILLAGE:,”” ”
SRIRANGAMTISA—fr£;LU1§,.’_ ” »
MANDYA I3I’S’FiRI,CT- * *

s1NcE'”15§’:iA13,.:LV5gsY iiigé

103) Rs, .PABMAMMA, ”
W/OJ’-l’§ARAYAN,; »~ _
AGED A.~BQu’1f’;4o YEARS,

_1DGACOLG!’§Y, V
v- i~m1xI.JANAGUI:)U*,”‘ ‘

~ . ” M¥3QRE«..1;)Is’rRicT.

S. MLETHA,

‘ ‘W/0.’re;é.zéAYAN GOWDA,
“”-.AG<EF) ~ABC.)U'E' 38 YEARS,

FALAHALLI VILLAGE,

.. SRERANGAPATNA TALUK,

'"-MANDYA DISTRICZI'.

% igd) S. VINIALA,

w/0. RAMACHANDRA,
ARAKERE,
SRIRANGAPATNA TALUK,

% ._.(By Sri: SMASH: KIRAN SHETTY, ADV. FOR

KELAGINA PATE,
NEAR POST OFFICE,
MANDYA DISTRICT’.

1(c)P.S. VENKATESI-I GOWDA, . ~
s/0. LATE v. SHANKARAPPA, ‘
AGED ABOUT 33 YEARs;,§_”—-.,

PALAHALLI VILLAGE, 2
SRIRANGAPATNA TALUK,

MANDYA DISI’RI€3’F.__

1(1) P.S.HEMAV”ATHI, __
D] 0. LATE V. SHANKARAPPA, ‘ ”
AGED Aaotrrso Y;EAR’S,« ._
PALAHALLI
SRIRAh!GAPA’-!.’NfA

MANDY5. ‘_

1(g) P.s;MANw, _ %
S/’Q. LA’I’E V,”v$HA_Ni{ARAPPA,
PA1′.AHALLI.vIL.I_;AGE,
SRIRANGAPATNA *;’ALtIK,
MANDY}: DISTRIC3’.

. é 1(11);~w.,..s, _SHIVARAM.A..(3-OWDA,
« “Ts/c;;%’ALA*:f_E V. SHANKARAPPA,
» V ” ~ A(iE3D~ YEARS,
” V ,PALA!nIALLl_ VILLAGE,
_ ‘- s%RIRA.1*{ATNA TALUK,
gMAm_:>YAi._ms’rR1cT. PETFFIONERS.

” ~ . A ms. SHEFTY av. HEGDE ASSOCIATES.)
f 1.–FKARNATAKA WAKF BGARD,
BY ITS SECRETARY,

NCL6, CUNNINGHAM ROAD,
BANGALORE-560 O52.

for reconsideration, in accordance with the V’

contentions ofthe parties are kepf g’ ” ‘«

Petition disposed of. %

KS