High Court Karnataka High Court

Jayaram vs Jayaram on 2 March, 2010

Karnataka High Court
Jayaram vs Jayaram on 2 March, 2010
Author: Dr.K.Bhakthavatsala
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2"" DAY OF MARCH, 201_D__

BEFORE

THE HON'BLE DR. JUSTICE K. BKAKTHA-.uVA1"S:Ai£;A  *

Writ Petition NO. 3082 of 201 0    

BETWEEN:

Sri. Jayaram,

S/0. Marigowda,
Aged about 52 yeaijs,  "
Residing at E\/Ia1aI'adahL_1ncj_ii 3Vii1éige~, 
Hampapura Hobli, T     
Keggadadevana K0 'Le 5£'as1u1;;»s,_ 'V
Mysore       

. Petitioner

 §tf§ii§as:3i«,i'eie. _S;"vvIVi1Vdresh, Aclvs]

AND:

;Sri_. 
  Late Marigewda,
 Major; 

A V' " -V  'at Malaradahundi Village,

«. _ HEifI}}?aI5BfH Hobli,
"'iHeggadajdevana Kote Taluk,
 Mysore' District.

1'  S1*i". Mahadevegowda.

/0. Late Karigowda @ Ningegowda,

T '' "Aged about 72 years,

Residing at Malaradahundi Village,
Hampapura Hobli,



Heggadadevana Kote Taluk,
Mysore District.

Palani Swamy,

S/o. Late Muttuswamy Gowda,
Major.

Papa,
Major. 

Respondents No. 8 and -4__are  '

Residing at K. Kannenai1§fl’}i,Vi11.age. A

Harnpapura Hobli,
H. D. Kote Talukj
Mysore District. _

Smt.Ammanamm’a;»-.:”A V _ is
W/o. Lateiijfinurnegc-xrida.
Aged _a-bo1,1ti§$2 yearsi;

Siri. RAavi.;E;u_n1é1ra-._7 . _
S’,/, 0.’ Late F121-:1ume–go”wda,
Major; _ ‘ V ”

; Sri. Raje-sh,” ”

/__o. Late i*ian_u.megowda,
” Respondents NO.5 to 7 are

«Res’idiI1g’va’t K. Kanrienahalli,

Hainpepiira Hobii,
H€:gg3.dadevana Kate Taiuk.

Mysore District.

_ L H ‘gi\iingegoWda,
” A S / 0. Konthegowda,

Major,
Residing at Maiarada Hindi Village.

S/o. Late Muttuswamy Gowdéi,”–«. A

IO.

11.

12.

Hampapura Hobli.

Heggadadevana Kote Taluk,
Mysore District.

Marigowda,
S / 0. minegowda,
Major,

Residing at Malarada Hundi Village, ” — V V

Hampapura Hobli, I
Heggadacievaba Kote Taluk, _ A.
Mysore District. [V

Syed Abdul Majeed Sab’,”f”

S / 0. Syed Abdul Rehamari’-Sab,
Residing at D. 1\zo”.~1.419′;” ” ‘ ‘”
Benki Nawab Street’, _

Mandi Mohalla, T V V

Mysore District. —

Smt.

W / 0. ‘iiateihflarigowdja. : V *
Aged. abQut_ye.a1<s.' '

Lakshmi, ' v «
D / 0. ' Late Ma_rig.owd.a,

;W_/_o. Ra,tnes'1'i,
_" "7Age'd about 3.]…..years,
Hunsur Taluk,
" ~ .M'ysor_'e. I3i-strict.

»*

V
om. Late Marigowda,

W/Q. Ramesh,

A. Aged about 29 years,
"Residing at Devarasanahalii Viilage,

it i ' " Nanjangud Taiuk,

Mysore District.

14. Raghu,
S/0. Late Marigowda,
Aged about 27 years.

Respondents N011 and 14 are -«
Residing at Malaradahundi Village, it H
Hampapura Hobli.

HD. Kote Taluk.

Mysore District.

:1: 4: =’!=’=._=_i< g

This Writ PetitioI'i~tiled;"tuntier Articles 226 8: 227 of
the Constitution of India' prleyiirig tofquash the impugned
order found at AnX–A _dated .-2.24'Q1–_2Oi0 in F.D.P.
No.36/1998 on_i'the fi1'e"'of.jtheflciviiJudge (sR.DN), at
Hunsur etc. l

This vforlvlifieliminary hearing this
day, the..Co_1i'rt_. made th:eV._follo¥.v"i.ng:

l'

The"V–;;)'_etitilo'r1ei*.:ir3. No.36/ 98 on the file of the

Civilfindge Hunsur, is before this Court praying

the order dt. 22- 1" 10, at Annexure 'A'.

Counsel for the petitioner submits,

.q respuond'lents":No. 11 to 14 herein filed an application in

it proeeedings seeking T:1nission to come on record as

the respondents No. 11 to 14 (legal representatives of the
deceased / respondent No.1 in FDP). I see no illegeility or

infirmity in the impugned order.

4. In the result, the petition fai1s_

hereby dismissed. ”

sdfrtjr =

Mgr1/ —