High Court Karnataka High Court

Sajjappa vs Mallikarjunappa on 16 November, 2010

Karnataka High Court
Sajjappa vs Mallikarjunappa on 16 November, 2010
Author: A.N.Venugopala Gowda
 Putta.ia'i§I,I«T%  
 Aged ab'Ou.t  '3/ea rs.
' 
 Ag«~ed'V.§bo'ut 63 years.

  -Ka'nchipura Viliage,
  Mathodu Hobli,

N¢THEbfiGFfCOURTCN'KARNATAKAlfi'BANGAg§Rfisf uV

DATEDTTHSTHE16"*DAvcN=NovEMBER,zfilorfls'?"&
BEFoREi-__A   s

THE HON'BLE MR. JUSTICE A.N.VEi\:J"nJ G€A)A_PAVLA'G'.C3\5I,DJ$I
WRIT PETITION No.329éz2T/lL2»0I_IJ_j;<3_rv1?~_'Q::c,:3_  

BETVVEEN: K  t

Safiappa,
S/o. Ramadasappa,
Aged about 71 years,  __ i  _  
R/0. Kanchfpura ViHa9e}7:~,.-'    'V   
Mathodu Hobfi, _ H   "   V"   I
Hosadurga Tafuk. 3' _  » _  é_  

r» IIII  Q  '     ...PETITIONER

(By Smt. Keeftthi --Pr'aV$va"d. 'P;'H.Virupakshaiah, Adv.)
AND: * 'V' fl %
1.

i§(!alfika:jjq§I’rI’appa,

{S/’o._ RamCad_awsa’ppa,
A_ge,d ‘ about» ‘F3 yvears.

V . S/0. Rarriad a.sé’p’:paV;,

S,/0-. _E?_.am”adasappa,

[ aré residents of

document can be admitted in evidence for coliateral purpose:’fa.ri”d,A¢

pass order in accordance with law.

The writ petition stands disposed ofV’eccord.in7giyI.’ * V V’

% mpg

saga: V .