High Court Karnataka High Court

Gangamma vs The Deputy Commissioner on 12 August, 2008

Karnataka High Court
Gangamma vs The Deputy Commissioner on 12 August, 2008
Author: Ram Mohan Reddy
IN 'rH3.: HIGIH comm' or 1kARNA'rAKA, 

DATED THIS THE' 12TH DAY OF AUGUSf§f"2li3€¥E;--:: if  _

BEFORE

THE HOBFBLE MR. JUSTICE TRAM4i§fi;GE§}£N"REI}D;§*. 3

WRIT PETITION NO..i4.216 01?2nV05k($§{:,?s?1*; A

BETWEEN

1 GANGALMMA ..

w/0s;LA2_*E SA’NJEE’.?_A’i–A_I4i_
AGED-..A:3.r;:I,}T 76 ‘YEARSW :3
R}%0v.N,;¢gGEG{::*sv£;-ANA BYALA
MAYASANDRA. %H0_B~L__1_ _ _’

m R’z}vEKER*E.’1*Q, ‘*£U1*~._4KUR msat’.

2 GANEEANNA ._
. – S10. LATE SANJEIEVAEAH
~ AGE’-D ABG–LI,”£__5é YEARS

R=.;0.’rmGEGowDANA BYALA

MAYASANDRA HOBLI
TA’1f;;;»1§Uv;r2.1;ER}3: TQ, TUMKUR £3131′.

ANJAN.-APPA
” S’/AO.LA’f’E SANJEEVAIAH
AGED ABOUT 54 YEARS
: ._ R] 0. NAGEGOWDANA BYALA
._ MAYASANDRA HOBLI
” TURUVEKERE TQ, TUMKUR DIST.

*4 NARASEGOWBA

S] CLLATE SANJEEVAIAH

AGED ABOUT 52 YEARS

R] QNAGEGOWDANA BYALA
MAYASANDRA HOBLI

TURUVEKERE TQ, TUMKUR DESI’. “L

‘A ‘ V. ‘[fUMKaU”f-? DIST.

. %.TTHi’MVM§éiA”H

5 RANGASWAMY
S/O.LA’I’E SANJEEVAIAH
AGED ABOUT 45 YEARS
R/O. NAGEGOWDANA BYALA
MAYASANBRA HOBLI M
‘§’URUVEKERE TQ,’I’UMKUFfDIST. 1.

(By Sri: M B CHANDRA cnciixjmg, A:3’vV_ V

AND:

1 THE BEPUTY comvx:SS:0:’NEI¥:~.._:T”‘
TUMKUR 13’iIS’F., frm.4.I;:zF<– "

2 THE AVs?$;…’~§{::*A’rs*:f’L:c)}»a1’r;«z1§3?.3~::§’réié*gré””
TIPTUR s!;’B”a*;V1’s1*QN–.__:Aw_ ‘ –

3 H ‘M GOVINDAfIwAI?i”
S; 0″‘.;___,A’:*E MUDLAIAzi
V .5681)’ ‘A _BGU”i’ 5:; YEARS
R;’f),HIND§.SKERE VILLAGE
C:,,_—-$ PURA HOBL1, GUBBI TQ

‘ ‘ S/(::r.m;I’1″«; MALLAIAH
A€.}Eif}”B§BOUT 56 YEARS
R/CLHINDISKERE VILLAGE
.. cs PURA HOBLI, GUBBI TQ
KTUMKUR DIST.

5 NARASIMHAIAH
T S/CLLATE MUDLAIAH
AGED ABOUT 43 YEARS
R/(}.I~HNDISKERE VILLAGE
C s PURA HOBLI, GUBBE TQ
wk

TUMKUR DIST.

7. The last of the contention is alsq ..$$’:-fihout
merit; Isay so because the Asst.
the Deputy Commissioner in their re_spec{.i¥:e”‘*~V:gi’dere”‘ ”

have made it clear that the re.sto:Eationeeis”i1_i’ 1-:31′

the legal representativesx’ ef ._the” L’

without recording a fi;1dir1g ifihe, 3 to 6
are the legal heirs ‘(Sf Even

According to Depufif’Ckymiaissioilelfl’ an enquiry is

yet to be comInen¢,§eciVTV of the legal heirs

of the deceased Mu£:i3§?’I3P3″ V’
xggrrit pefition is without Inerit
andvis accerdirigfi

Judge

csg