“E
IN TEE HIGH COURT OF KARKATAKA AT BANGALORE
DATED THIS THE 20’1″” DAY OF APRIL, 2309
BEFGRE
THE Horrnm MR.JtIs’r1cE n.s;.3A’rxL.– ~ — Ci . V.
WR_._I_j_l’ PE”£’!’!’IOH 110.9527 01? 16;»/£~.€;1$i:1 7
BE3’WEEK:
Sri. Anjinapgza,
Aged about 65 years,
8/ 0. Late Sanjsevappa, ‘- V V
R/at Aiur Ducidanaaili V ~
Kuncianahaiii B03331, ‘ :
Devanahaiii Taiuk, é . ~. « 2 V
Bangajme Rural Sim-1;,:~t;..’ » ,-.«. PETITIOPIER
(83; Sri $.13.N.i?1~aéad, }%;:iv;’j:i}:.E ”
Am): ‘ ‘ V’
:1. Sri. siddagangaqhazs V % _
Since dead by his LES’
“Slit; VS1i£v*aih33t;.a, “”” H
Majcr, .– ~
T ‘ »- vie)’ Kumaii Vijayalakshmi,
V ‘ 2 H Niajgr,
(.213 S. Nagarathna,
” _ Aigtéd about 1′?’ years,
Master 8. Paramesha,
Aged about 14 years,
(1) Master 8. Shiva Kumar,
LN)’
All are chiidren of
Late Siddagangachar
(51) to (i) are Minors
represented by {heir
Motizler/’ Naturai Guardian, .
Smt. Shivazzmma Raspexident No. 1(2)
And are Residants of V .
Agasarahafli Village,
Tavarekere Hobli, Hosakote
Bangalore Rum} Districzt.
Seat. Puttamma,
Aged, about 50 years, I .
W/0. Sri. Siddaramachari ‘
R/atHan5.y11r, ”
Hesaraghatta Hob}li,”;V.L.V-‘ :
Bangalore Nox’£hV’i”a;1zi§§y:…’V’. ” Q V”
Smt. Jayamrga, V ~ V ,
Agad abmzf 45 V
W/’ :3. Sri. ii»;::ttaunachaz~i ”
R/at. Rajaghatta, __ ._ ”
Doddabaiiapmfa Talziit, ” A V
Bangaiore R11ra1~.I)ist1fjV<:~t.
I A ….. .. ‘V
” gSiI1<':c Vgiiézzid by he-;'r._VVL. Rs
(aj %1–S§~.,=.._T- A,' r~{a';n;fifi.a-aéhar,
Agefi' about — jvaam,
{b} Szi. fizgaggngéthachar,
.. , '-Aged abozit 32 years,
(c)v”Sm_t, Vffradma,
_V Aged about 30 years,
j Sifit. Bhagyama,
Aged about 25 years,
(3) Sri. Shiva Kumar,
Aged about 28 years,
A1} am cthildmn cf
Late Subbachari and
Are residing ax
Vasavi fihaxmasthala Road,
Chikkabaiiapura Town,
At: Chikkaballapmza.
5. Smt. Yashodamma,
Agad about 33 years,
Wfo. Sri. Shazlkarachar
R] at Bcerasandra,
Kundana Hobli,
Devanahaiii Taluk, ”
Bangalore Rum} District. ” _ : ,..–.’«..vRE§_SPi3HDENTS
(gsn:1LKxmnummua§§,A&yibfé/Rfi fl- f
This Writ Pétitigizil i$ i§11£?d”‘t1;id£:r Aifiéies 226 85 22?” Gfthf:
Censtitutian 31:1-dia’–§:rayi::.g”‘vt§.:¥’vvquash the imptigned erdar
passed by t11eV”_E§on’?5ic Add}. °~C1i:€f’i§piudge (J12 Eva.) 85 JMFC,
Devanahaili 01:1 LA. »N(}{Z22 “iii 4N0.1}Z2/ £57389 dt. 25.2.2009
vicie Annexu3:fi~E *c~o11seq~:1cn.–‘;;Iy ajilow the 331:1 application
and etc. ‘ ‘
7_°?h@é%§fipfikggung§fifix1%enmnmuyymafingamsdag
the ‘iI3.E71€§;’::’ th§é:f¢i1Qwi12g :«
“onsmn
‘ Petit:i44i3137€:};;.§:c’:1i1E.s is the plainhlfi in the Sour: b£°’:1OW filed an
; afipfigafiuix ameneiment of the plaint is: delete few lines
and 3 of the plajnt and in their placa add a
‘ Version. Petitionar also intenfieé to add in paragraph-
“.f3 one Thayamznba got the suit schedule pmpetty Coxzvayed
._ 5 ….
on the face of the record or error of jurisdicficn in the
impugned order. Therefore, the writ petifion is; dismissed.