High Court Karnataka High Court

Savitha W/O Late Rajanna vs The Deputy Commissioner on 21 January, 2010

Karnataka High Court
Savitha W/O Late Rajanna vs The Deputy Commissioner on 21 January, 2010
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA. BAN

I

THE HON'BLE MR. JUSTICE  'f?g'§})l§Y 

BEFORE

DATED THIS THE 2151* DAY 09 JANUARY, 142e:'1ig:A'

MISC.W.8377 o%O1%'«'"«E2éI)AOs§

£13-«..

BETWEEN:

WRIT PETITION No.22a4a 0132003 I(';f;(V§';fV:é'*r') O'

SAVITHA w/0 LATE. RAJANIJA  O '  1- 

AGED ABCIUT_47   
H R   
S/0.LATE_Ig:AJA;\INA;~V.'I_* I  " 
   

HQR SUSIIEIA-».:}:'I   '-
D /O. LATE RA,IAI\INA.' " e 
AGED .'A;BOU".'T 24 YEA;Rs.

,,   R0o§>A.sIfIREE
- 'o,fQ.LATE RAJANNA.
V. _, _ A(_}f3{)--ABQU"l' 22 YEARS.

 "R:'L;}I§%Qi;§m'sHREE
 D/O,I.A;TE RAJANNA,
AG=ED*ABOUT 19 YEARS.

- ALI; ARE R/AT.RAYASPII:i'I'TIPURA

_' "'-NAMEINAYAKANAHALI.I POST
 BASARALU HOBLI. MANDYA TALUK

MANDYA DIST

... PETITIONERS.

M



[By Sri: A V G ASSOCIATES, ADVS.
SR]. A.V. GANGADHARAPPA & G. RAVISHANKAR, ADVS.)

AND:

1 THE DEPUTY COMMISSIONER
MANDY DISTRICT,
MANDYA

2 THE ASST COMMISSIONER
MANDYA SUB DIVISION   
MANDYA 7

3 PUTTANARASAMMA
W/OANJANEYA   '
R/OTARIKERE. KOPPA I»IO.I3LI
MADDURU TALUK  
MANDYA DIST ' '

4 KSRINIVASA _ 5 ~ 
S/O.LATE R KENCHAIAH " 
R/O.cHAI;:zII§IAKE.RE,  " "
DUNDIAI-IAIi'AL_LI~vDAI<IeIA1I_E if; . I

£I71'H£~\GLIIF{1IUI:IIi.OI3IS§IIIIVLADDURU TALUK
MRNDYA DIST; V.     RESPONDENTS.

(By Srnt: M:’C.,_NAOAsRRE’E. HCGP FOR R1 3; 2.
SR}; L. RAJA, A£.YV_._ FOR R3]
THIS ‘MIsc.w. Is FILED UNDER ORDER 6 RULE 17

»REA,D .WIT§’£_°:’_3ECTION I51 OF THE cpc PRAYING TO
V–.PEiRMIIT.f’7_H’E2 PE:.TITIONERs TO AMEND THE PETITION BY

‘–THE COLIRT MADE THE F’OLLOW}NG:§

ADDING ‘TI”aI;«: SAID PARAORAPRS TREREIN.

TIa?IAs”I{/1Isc.w, COMING ON FOR ORDERS, THIS DAY

E

E» ‘E

0 R E R
This application, according to the learned counsel
for the applicant, is for additional grounds in support of
interim relief and for raising an additional re1i’e:f*ViiLi.V:t’he
writ petition. A l l V’ l

2. There is no opposition -to” the a_4pp.1ic’a:fjion.v._f,F’or

the reasons set out in the afi”id’avi:_ accorn,_1.)anying”~the._

application, the same is allowed, Petitioner, isV”:pe1’rnitted V’

to file an amended vV7:it..V_petitionr by ._before”2–2lw2010.