High Court Karnataka High Court

G Baramalingana Gowda vs Dodda Shekarappa on 6 November, 2008

Karnataka High Court
G Baramalingana Gowda vs Dodda Shekarappa on 6 November, 2008
Author: Ram Mohan Reddy
IN THE HIGH comm OF KARNAT.é;}i:A  if   *' 

CIRCUYI' amen AT».3HARxv}§§" 57_j   "

DATED THIS THE cw I:;>AY"=Q11':':§:sT«:'§vE';;.v1'BEE 2't,{€3~s3  

BEiF<2%RE%A[      
THE E-iON'BLE zv§R.JUsfrj_éj;.:__:2V.§§M 'EJQVHAN fifizmm
WRET PET1'191'{:§.§~;T   Nb,' :§.':f:2(:'2%jVvfié_fc';0._8 €GM~CPQ
BETWEEN;   AA i   .

G. Baxafl3€i}.§i:;ga3i_é $Zi<.3w°c1a,:. _ W
5/6 :3. Sh'a111«_;;.§rV Gut 54 years.

1 V';n;11..Vj'ax{é.J'~¢zg"xicu1:ux~;s:s,

R] :5 'jiiiiitraéceri, Hospet.

..  Ambamzza,
" 3/ 0 Gujiala Yankappa,

Agezd about 36 years,
Agriculturist,
Rjatz Chitrakmi, Hospet.

G. Venkatesh,

Father name: not known,

Aged about 59 years, E

A 'c11itu:ri$t,  _
3" W



R/at Chjfral-taxi, Hospet

Gosala Hurukappa,
$:i.11e dead by his LRs--

11.

12.

3.3.

Samla Lazcrnairva,
W] 0 late Gosala Hurukappa,  -
Aged about 50 years

Gzovsaia Bharamappa, , .

S/0 late Gosala Hurtiliappa,

Agcé about 32 years ' 'A  "
(}03a]aSom.a.pp'f-1,'   _  ~ ~
S/0 late Gosala l*Eim*L1¥{s£f>p&3.€.   A '  
Aged ah0ut.4~1"yeéi;fg;'. 'V '   '

A%1Ta2*¢%%eigfiwu3tufiw§s. '  
 R] at:  'Z:{<§3;}(:t_.

14, Jovappa {gz§'§{a11ivgp*;.xa§--~
I?'a;*é".1:;e1* najne not known,
_ _ Aged' ~ab'o11§ '54 ';_;ea1'S,
 VAgx~icu1i;:.-Arist.
 R} 523:: Chiifakfixi, Hospct.

V  _ " Erappa,

"  _ E=s;d.:irbandi Hanumanthappa,
Ag€~;:ij_ 3'.-Lkmt 34 years.

Hfi}u.g;éxpp%.z @ Hurukappa,

 _ Sificefijead by hi:; LE3-

. A '  V V '16...n5 Yankamma,

W/0 Iate Hulugappa,
Aged abcrut 55 years.

17. Bheamappa,
S] 0 late Hulugappa,
Aged about 30 years. ,



mi



18. Ramésh,
S] 0 Late fiulugappa,
figed about 20 years.

19., Thimappa,
S] 0 law Hulugappa,
Agar} about 26 years,  _

All are residsnts of 13'~5W.éi'{1,
Chitrakcri, Hospgzt.  --

28. Ganja: Dodda Té1'_{a;:;{};p.é§_.L  '  Q'

S] o Ganja: I~¥a1;umanth'a;3p'a,   :   »  
Aged abQutv5'? y€;a1"s..: ~ V V ' "

21.       ~~ 
S]-:5: I{u_.i1t£:"SG.mapjpa;"-  " _   _ '
_A_g[:cd;w~;;b01=g3; 53' yams. .. A  

22. Ra3ap35::g_»_.»«»«%%»   . .
S / :3 Kosi 1~is5a:u;11iV:3;a:;u:h::1y{'J§a,
Aggdabdut 3? },!éé33;s.

 ' " A111 zesizigmis oi'::i1:;u»akeri,
 ;,_ .}'§o.spet.  .....  ...Respon<;1e11ts

"  Fwffit ptztition is filed under Articles 226 and 22'? of

._  " f':;st:ifiLs.t;i0n of India praying to quash the impugned
* Vofdcsr A '__1:1:':xum--C passed by the leaxned Priilcipal Civil Judge

(Sr.  and JMFC, Hospet, in RA No.14/286? dated
3G.1{3:i2fl{)8, and etc.

 

V  V' This writ petition coming on for pmiiminalji hearing this
' =..r¥_.ay, the Court made the foilcwingr

ORDER

The respondent in R.A.i\E0.14i20fi’? an the fiie of the

Pxiflcipal Civil Juxilge (Sr. Bvn) 32. JMFCE, Haspet, aggzieved by

3fi\

“}Sub*

(II

the order dated :28. 10.2008 posting the case f§1’*jx’1gi.g§i§%,1§i..has

presented this; writ petition.

2. Learned Caunsel for like }:;«e§;{4;ic}:£1ei*..si1bmVii*23 f0r”=_ ..

almost twentyfive hearing flames ‘&£}i::v_”‘é;;3pe1{a:i:L&:
time ta submii arguments _VVt11eV”}}e’1aiVi”ti<vi-11:-'ggfg were mady
and willing to ihfi aréfijfignts and very
suangely, on a ciatrg Counsel far the

petitioner W;a$ ';1¢'-"Qt pifi&sv:='=:13t véh:;i1'–7£}1e__..&ase was called in the

aft&:jnt§6 21" Court postctszi the case fer

judgfifi.-21i't._ V

in {fie évant the petitioners were £0 suffer a

deéféée at the hands of the appellate ceurt, '£3163;

'V raise the plea advanced in this petifion as 3

£116 appeal. The W213; petitimn is accerdingly rtzjected.

Sd/4
Iudgé