High Court Karnataka High Court

Shri Najappa Since Dead By His Lrs vs The Deputy Commissioner on 7 September, 2010

Karnataka High Court
Shri Najappa Since Dead By His Lrs vs The Deputy Commissioner on 7 September, 2010
Author: V.G.Sabhahit And K.Govindarajulu
-1.

IN THE HIGH COURT OF KARNATAKA AT. BANGALORE

DATED THIS THE 077'" DAY OF SEPTEMBER 2010

PRESENT

THE HONBLE MRJUSTICE V.G.sABHAH1T~j f » 

AND

THE HON'BLE MR.JUSTi{CE K.GOVzNDAEAJiIlLIj"   

WRIT APPEAL N0s.1761-1764/291$) técjsij  

BETWEEN:

1.

IA)

113)

SHRI NAJAPPA    
SINCE DEAD BY H__lSA_LRS   , A 

SHRI MALLESHLAPPA   ,
s/0 LATE NANJAPPA"* - 
AGED ABQUTEO 

SHRI N 
S /0. LATE NANJAPPA  .. . 4 ,-
AGED..AJ3r:)U'T 5'5,YEARs,

RAGAPPA  . V' " 'E

.  ._':_S/().TVEERAPPA ---------- ~ *
'  AGED AEQUT 48 YEARS,
 " 'R/A_A1.A1)AEALL1,
 HOSADURGA TQ.

" A V 'CHITRADURGA DIST.

S::I1§1.._siDDAPPA

 S/O-BASAPPA
"AGED ABOUT 50 YEARS,

E  PANCHAKSHARAPPA

S/O THIMMANNA
AGED ABOUT 64 YEARS,

ALL ARE R/A ALADAHALL1,
HOSADURGA TQ.

CHITRADURGA DIST.  APPELLANTS

(By Srl : S 8 MUKKANNAPPPA. ADV )



JUDGMENT

The learned Counsei appearing for the 2.

submits that the appellazats are not interested H

the appeals and the appeals may be vdismissed

as not pressed. A memo is aiso filed _ ” 1 A

In View of the the.”m_emo_,1

are dismissed as as not

~ Judge

sa/-9
Iudgé