Karnataka High Court
Anthappa vs Distinappa @ Subbanna on 30 January, 2009
-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE! ,
DATED THIS THE 30"*DAy or JANUARy_2é09{jff+ '
PRESENT
THE HON'BLE MR.JUsTIcE1k.sgg£Q&g§ 3A0*<« ,_j
AND
THE HON'BLE MR.JUSTI§E s,N;$§TfAxARAfAmAvV
scLA9.§b;;/209%]
BETWEEN
...u-.--........-.w.......
ANTHAPPA 5 f=V"'a. *f;"=.,
son OF JOSEPH Gawasga BASAVRIRE ,
SINCE DECEASED 3: H13 TESTAMENTAKY LEGAL
REPRESENTAEIVES ' " '. V, ._
1.
T.ALExANpEa% _ .A _~,
AGED ABOUT 38 YEARS J
2_ sHA§¢fiAKvMARH*H ______ H
a’ * A633 26 YEARS
3 V ANfH§NY RéJz:
‘AeEp,22«$aAR$’
;k4 JEEK¢u4;KL&§§R
3_AGED 18 YEARS
Iz§LL=ARE sows OF s. THOMASAPPA
‘J’Rf0€;M.nAsA9URA, NUGGEHALLY HOBLI
-; CHANNARAYAPATNQ TALUK,
°~. WHassAN DISTRECT
* RE? BY THEIR ATTORNEY
T.ALEXANDER, PETR.NO.1.
DULY CONSTITUED UNDER DEED or
<:£%///,
@315 SCLAP comma cm FOR ORDERS
SREEDHER RAG J2, MADE THE FGLLOWING:
The request in IA rfcr «thé' wi¢h§géQél Efif
petition is granted. ThéV§étiti6n is digmissed
as withdrawn.
as/–