High Court Karnataka High Court

Smt Jayamma vs Sri Y C Muniswamy on 22 January, 2009

Karnataka High Court
Smt Jayamma vs Sri Y C Muniswamy on 22 January, 2009
Author: Dr.K.Bhakthavatsala


W.P.Noa. 14293253 8; .i39é::;b~9_

IN THE HIGH coum’ ore’ KARNATAKA.ATT_}§A§f{$i§!.L@RE}»
DATED THIS THE 22nd DAY 03 J.§m’ 5AR¥ 5 TT A
AA
THE HON’BLE Dr. qusr1<3;3. f{;»V
WRIT PETITION and
WRIT Prsfrrrlogst

BETWEEN:

Smtdayamma,’ _V ‘
W/o.Sri. Ii; ~

H
Aged about..45:_years,= -._ % . V
R/a,No.173[715,= _ ” V.
Ganesha Ran Laytmt, ” _ A
Sub , VV
Ifielamangfiaia-.562

R3um:.ps.st. ~~~~~ ~ ” ‘ % …PE’I’ITIONER

(sys;s;p;M.c.§ps;A» ;
._ten Assts., Advs.)

” ” ‘T ‘ amy,

.. 9; Chcfradevaru,

A _Aged.a%)out 57 3,

«R/a.No.313,

‘A’ Main Road,
” Vijayanagar 11 Stage,

Bangalore-560 040.

2. Sri. I-I. C.Veer.abhadrayya,
S] o.Chennavecmppa,

Agedabout50years,
R/aliarokyatanahalli,
Dasanapura Hobli,

Malcali Post,

Bangalore Earth Taluk.

3. Sri.Pra.’kash,

S/cxflaxayanappa,
Agedabout4(}ycars, _ V
R/a.No.84~6, Weavers Colon , ”

Sub , . if
Nelamanga}a–562..1f?3,”‘. _. .V

4. SdT.S.Go , J
S/o.Shivar.ixa,.,T “j. “f:.g= _
Thipmndiafiobli.-._ ‘– M ”
MagadiTa1uk,*._ . %
Ramanagaram

J V’ Pc.1:’tiaai§ tinder Articles 225 55 227 ofthe
cf to quash the orders dt.18.10.08 &.

. . .RESP’ONDEN’I’S

22.1o.t:s”7pgssea’jm Q;s.No.75/2001 on I.A.No.7 by the km-nod 1

.:’)?£&d.itionz§i’-.(3ivi3;’.}:1;§:E’g£§ (Sr. Dn), Bangalom Rum: Dist, my as

%% ~.sg’:dimiss the said application fixed by the 1

. , Ra-s;iondent;p1;snua’ under Order VI Rule 17 mad with Section
exemplary costs and etc.

T V’ ‘I’hése Writ Petitions coming on for pmliminaiy hearing, this

‘I “”;1A3*~y,«*Vihe Court made the fomvwingr