W.P NO.-441-5/2008
ii "iii iii "ii " ' UTKT OF' AT nANc+A.I.o:m
TIATETD THIS was 17?? DAYTOF MARCH 2003 ¥"'j%%_: ,
BEFORE L'
THE-HON?-LE MR. JU8-'l'I'(3E_-.31-.1. Q. *
gr____Rrr pm-rr1ormo,.441;5 o{1aE%;dn:§c9'e3 .~ 7
BET flfiflfl :
1 SM'? BYAMMA
w,/0 THODALA PALIAH
44-YEARS M Q
2 PALAIAI-I s/0 THoDAi.A'PAL1;§1a
24 YEARS %
3 c-H1NNA1A'H'3jb THIQLJAQ P;'_;iA:£1~~
22 - Z
4 LAKs_Hn.1Ai:--11:10 T1-1 oIjA'LA f?PLLI1-'s}I
5 G EE'rHAPALIA_H
14*{EARs %
PE'I'I'I'ILO-NERSV ANDEARE MINORS
REP, BY MOTHER FETITEONER No.1
- _ " VPETITIRCNERS '17i"i)' 5 ARE
' ~ _ VR,ivO'BAI$I(}ARADEVARAHA'I'FY T
_ 'h TALUK - 577 .5973 _/.PE'I'I'I"IOl\:_IERS
(BY G R'§ImiANNA, ADV]
D'.
' ' .1 " * ._ Sm OBAMMA
'£9 _
, "Aw/o LATE THODALA PALIAH
'A 54 YEARS
'1'I-'IAMMAI.AH . %
w/o LATE THO-DALA PALIAI-I %
, 44 YEARS %
SMT PA i»"x1'v'I'I'v'IA
W] O LATE TI-IODALA PAIJAH
40 ':'Ez"\RS
RESPONDENTS 1 TO 3 ARE
R/’ O BANGARADEVARAHATTI’
NAN NIVALA MAJURE
CA)
CHALLAKERE TALUK — 57-7 522 …EESP.f§E*tJD’E.N’TS
w’Ri’T’ PE’T’i’T’iON IS FILED UN.oeIt I
AND 227 OF THE CONSTITUTION or I.NDIA PRAYIVNC:”TO_.
QUASH THE ORDERS DATED 12.1.07 AND 3‘I2ELI’1§IINARY
HEARING THIS DAY, TI-IE C_Q’J_R’1T_M£;DE’~TIriE’FOLLOWING:
.I1Ie writ died eIe.t~:….e is directed
against the and 30.03.2007
Court — the Court of
the Civiiieltidgei in the proceeding
in 1′?.;D’;P.No..V2;’ Ey the impugned order dated
:-
C
9
5
30,’_8,’20()7_. ‘the trial Ceurt ‘”2″ accepted the report
fahsfldar, relating to partitioning of the
. proj5eItiee.” By the order dated 12.1.2007, the trial
it directed the Tahsildar to submit his report
– iipeifitioning of properties as per the preliminary
‘ ‘ 1nI=:I1nno
d€CI’€€ Hi LULJI 1.370.
Ian
WV
I
W39 NO.44i.5/2008
150
F’–‘
3*
J
:
rn
r
U
3
L
-.-……
– umsel appea1″i;ng.–fol’
the petitioner and perused the impugned ord.er..
Annexure-B .
3. It is to be noticed that :r__1on:eii..ot’u”eethe’ “1:I:’1rtie_._s”=
objected to the aforesaid repo1*t_Vbei’oreV”t11e V
In my opinion, the impugne_d_”o1_’der does. _r1ot_}suji’er
the record to wa1Téint”irite1*ferer1ee under the
extraordinary of this’ Court under Articles
226 8:. 227tore:11e lbtlonstii-.:.iiio’11.ofHI3§;dia.
Petition d’ismi$:~.’~.edt__iVi”‘
Sd/3,
Tudqé