High Court Karnataka High Court

Adinarayana Reddy S/O … vs Ramanna on 11 July, 2008

Karnataka High Court
Adinarayana Reddy S/O … vs Ramanna on 11 July, 2008
Author: S.N.Satyanarayana
 -  ,1 mmm   %%%%% ~ *

 ' "  .  V' 2 AA NARAYANAPPA

" 3 Si~IAN'I'}§AMMA

IN THE Hum covm or KARNATAKA AT  ,
DATED THIS THE 1 rm DAY 0:2'      
BEFORE;   %     %.
we HOITBLE MR. JUSTICE 

A

BETWEEN

ADINARAYANA REDDY :
s10 NARAYANAPPA V
Aasoasouranfvsms A
R/A KAD1REp€Ari;§?..I.L:v1Lx;z;{}E f ”
NAGARAGEREEGBLJ ‘ 3
GouR1a:nA1w;efrA1..’tzK._ t ‘

%%%% ‘ , ‘ P’E’l’1i’I’IONER

(Bysrifl 12m§EsH=, Aav;,)’:%:%% V
AND _

s/GALATE RAMANNA
” ~.A{}.,F;D YEARS
RIG”-a;An;i’-zENAHALu VILLAGE
. “‘KAGAi3!E.GERE HOBLI
“-«._GO,_UR!l3IDA!*¥UR TALUK

n ms/0 LATE RAMANNA
= AGED ABOUT 70 YEARS
R10 KAWRENAHALLI VILLAGE
NAGARAGERE HOBLI
GOURIBIIBANUR mwx

w/0 NARAYANAPPA
AGED 40 YEARS

Permission is ganted–as prayed for. A’
the writ petition; is dismiwed-as-not pressed. A A

TL.