” (D) SAv1,9I’£~I.RAM:\}iA’ ” ~~~~~ -~ ”
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 1611* DAY OF DECEMBER,
BEFORE: _ ”
THE HOINPBLE MR. JIISTICE ANAND 3 7′
Writ Petition No. 7531 of ;2’0O§§ ‘(GM;gPC} = ‘V D.
BETWEEN:
PUTTALINGAMMA
W/O LATE H SIDDAIAH ,
SINCE DECEASED BY ms
1(A] SMTPADMAMMA . _ –
W/O LATE”H’€».CSIDDEGDWDAV A ‘ w.
AGE ~
H13) H s NAVEEN £%pMAR~w ~ V
s/To s_sI:DDE£;Dw”DA—
AGE
1(0) H sA’$;DDARA.,J.U:.}iV”.
8/0 H’ SIDDE_(}OWDA,”
AGE 24 YEARS» ‘
V W/OV FTJ’1″TASWAl\/IY
– ‘;ACE5o,V’¥EARs
HE} % ”
=._S/O.~S¥_D’DAYYA
AGE_45′ YEARS _
V’ ~ R/O UMMADAHALLI
VILLAGE, KASABA HOBLI.
V’ MANDYA TALUK
MANDYA DISTRICT. PETI’I’IONERS
[By Sri. P F Patii, Adv.,I
<3
3
the first appeilate court’s order is concerned, the first
appellate court having overlooked the primary aspeie.t”that
the site numbers of the petitioner and the resgéfiiontiieritfi
totally distinct, the impugned order»Aivs’qua’sh’et*…;:i , *
AN/~