High Court Karnataka High Court

Smt H Parvathamma vs Smt Muniyellamma on 6 February, 2010

Karnataka High Court
Smt H Parvathamma vs Smt Muniyellamma on 6 February, 2010
Author: Ravi Malimath
1

1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated this the 6"' Day of February 2010
BEFORE _   _
THE HON'BE.E MRJUSTICE RAVI MAL;MATr_:..'._j:   

WRIT PETITION M19953/2008 (GM–‘Céc;jV’_e~.. “S”

BETWEEN:

SMT H PARVATHAMMA _

W/O K RAMAIAH ‘ ‘

AGED ABOUT 46 YEARS», –

R/A SITE NO.6–KHATHA NOLBB/49
PUTTENAHALLI, :LlTTAR£xé4%’AL|g§ HOBLI
BANGALORE SOVLJ.TlHT/3_LU!fiE. ”
BANGALORE S600/8″ ‘ 7’

SR1 K RA’MA__IAH< _ –

S/O SRE F’.7A!{AL/iPPA

AGED
R/A S1’nr.E;:_uO.B«’KHATr:A No.93/A9

‘P’UvTTE’¥\JAH’A::!3_vLI, ‘*LJT’TA RA HALLI H OBL1
BA N GA!L_O RE S OLJE “i~% V TA LU K
ABANGALOR’E._S¢Se007.§3″‘= ‘

SR5_CLRRA_1A’7.’ »* ‘

_ _ S/O”LA_TE PON

AGED ABOUT 55 YEARS

BR/A.L.S1TE NO-;*7,”KHATA No.98/49

‘1A5T.*””f1E_AIf\i, J.P.f\iAGAR, 7*” PHASE
“V-VBANGALORE SOUTH TALUK

1 “‘B’A,.A;GVA-LORE 560078

V._’S’f’\1.’;|A7:{JASHA RAJU
.. ‘W/O C P RAJU

-AGED ABOUT 47 YEARS

R/A SITE No.7, KHATA No.98/49

15?” MAIN, :i.R.NAGAR, 7?” PHASE

BANGALORE SOUTH TALUK

BANGALORE 560078

,.RET1T:ONERs
{By Sri A.Kumaravei, Advocate}

BE/L/M

£9

1 SMT MUNZYELLAMMA
W/O K MUNISHAMAPRA
AGED ABOUT 53 YEARS
R/A PUTTENAHALLI VILLAGE
UTTARAHALLZ HOBLI
BANGALORE SOUTH TALUK .
BANGALORE 560078 ‘

2 SMT LEELAVATHE _
D/O K MDNISHAMARPA _’ .0
MO NARAYANASWAMY
AGED ABOUT 33 YEARS ‘ . .. ‘
R/A==DE\/ANA GONDH1 v1’L’LAGE AND POST”
ANUGONDANAHALLI :r~§OBL;T. ” ‘
BANGALORE 56006?” ‘

3 SMTMv.IJ’A.YALA:<SH'Iv:1 _ _ V_
D/O K%_'VML-ANISHAZMAPPA " _
AGED '/3_4BO.{__}T.2.9.§'EARS .
R/A PU.TT_ENAHA.LLI.':\1ILLA.GE"'».:
_Lm"A~RAH'A;L_L; r4.,O'B.LI' "

BANG.A’i-ORE'{. SOUTH TALDK’
BANGAL’OR.E’BB0o7’8v—._ * —

4 SMT i<OM'ALAf ..

D/O~§< MuNI_SH~.A Iv:ARPA
'" AGED ABOUT 25 YEARS
__R/A PuTTE~N.A_HALLI VILLAGE
D'TTARAHALLI HOBLz
» –,_BAN(_5A~'.._ORE SOUTH TALUK
= _'B.ANr3A_LORE 560678

' AM' RBTHA

'1-D/O"K MUNISHAMAPPA
'~ V AGED ABOUT 23 YEARS
'R/A PUTTENAHALLI VILLAGE
Lm'ARAHALLz HOBLI
BANGALORE SOUTH TALUK
BANGALORE 560078
,.REsRONDENTs
{By Sr; \/wshwanath, Advocate for R.:,2,4 8: 5]

THIS WRIT PETITION ES FILED UNDER ARTICLES 226
AND 227 OF CONSTITUTION OF INDIA PRAYING TO QUASH THE
COMMON IMPUGNED ORDER DATED 16.04.2008 PASSED ON
I.A.NO.3 AND 4 BY TEE LEARNED FIRST ADDITIONAL CITY

R{"LrT

3

CIVIL AND SESSIONS JUDGE, BANGALORE CITY (CCH.2) IN
O.S.NO.S453/2003 ON HES FILE \/IDE ANNEXURE-A.

THIS WRIT PETITION COMING ON FOR;””F>RE.ILI2\?1I’3x;.;$.I2.Y

HEARING IN ‘B’ GROU9 THIS DAY, THE COfJ§:Tv.MVADE.THEg_

FOLLOWING: ..

None appears for ti=..§”I~~petiti’bn,ers._Vevééfwiwén the

matter was calied On,–two occasi”On.”-»__

2. Petition is diSIhia_sSéd.f’o:§” nOI€L_~v”.3fOsIecution.

mv*