High Court Karnataka High Court

Jayappa Reddy C.R vs Lingappa O.M on 11 February, 2010

Karnataka High Court
Jayappa Reddy C.R vs Lingappa O.M on 11 February, 2010
Author: Dr.K.Bhakthavatsala
IN THE HIGH COURTHOF KARNATAKA AT BANGALORE

DATED THIS THE 1 rm DAY OF FEBRUARY 201_,ef_j
BEFORE >
THE I-ION'BLE DR. JIISTICE K. B§j1VAKTHA%'Ai'1TSkXIiA'--AV  "

WRIT PE'I'I'I'ION NO.34077/2009-A(i3?\/i;CPC}"*- 4'    7

BE] WEEN

Sri C R Jayappa Recidy,
S / 0 Ramaiah,
Age: 51 years,

Residing at Cholanayakanahajli,    

R T Nagar Post, V
Banga1ore--56€) 032.  

Petitioner

(By Sri K v Laksiaizfiana ,Ad§.,..Auibr,'.:pe'ti,iio1ier]

AND

1. Sri 0 M Liiigaiapa,  V'
Age: 88 years.

2. Sri 0 L Rajezidra,  , V' " 
 M.?L;i1é.gappaR,  ..... 
Age: 5'2.years.""  " 

3. Sfi'~~0 E; Guriiprasam'

 e,_Sv/0 O M .Li:1gappaj,f 
 Age: 48 years.' "

" "Ni:;)e,_1"to 3 areajesiciing at
.1 No; 1'31. Sanigey Apartments,
  '*Sa'nkey Roar}, .
" . "VBan.ga}€uje--560 080.

1 * .. ..Sr'i Narayanachari,



S/0 Nanjundachari.

Age: 64 years,

Residing at Shettigeri Village,

Jala Hobli,   
Bangalore North Taiuk. B.'.e.sp0ndjents

{By Sri Dharmashree Associates, Adv., for C / R-2)   .
{By Sri Vishwanath R Hegde & Harish S. AC1Vs., fox*'R44}.0 .  "

(R-1 <3: 3 are served, but remain un~represent"ed)t_ 

This Writ Petition is filed under'.,A1tieles "226 & 227 of the
Constitution of India, praying _to quash_:the"n.impugnedreorder dated
3.10.2009 on l.A.XX at Aqnexulje-A,m_-oks No.52/2006 old
No.160/1998 on the file of Fri; V(_3'1vi.I e.J.udge_'{Sr;.V Ii33?vn.), Devanahalli,
Bangalore Rural District. '   .. 'B = 

This Petition  on"-.fo1=? preliinina.ry«.hearing 'B' Group this
day, the Court madetheI.f0l'l.ow1i1g:"    V .

 
The petitioner/p,l_aintiif.v s No.52/2006 [old No.160/1998)
on-the fivlcifigof  Judge_._{.Sr. Divrr), Devanahalli, Bangalore Rural

Dist:jiet,;l'Bangalore«,_dis._before this Court, praying for quashing the

 gggorder dated»3.lO:2QO9VVnassed on I.A.XX filed in the above--sa_id suit at

'77AnneXure~A. . 

It    spite of service of notice on respondent Nos.1 and 3, there

‘ ‘ V . _ is no representation.