\~__AMg§SRGANAHALLE"ViLL%GE
v_.VJA;A_HQB@I¢_8.K.RALL: 9307
*,fBAw$ALQRE¥§QRTH TALUK
_S% sMT7c$ANDRAMMA
"1"" ._v
IN THE HIGH COURT G? KARNATAKA 3? §g§$§;@RE*U *
DATED THEE THE 2?" mg? §§ §Q&Q$j §o9S _
BEFQRE 1 .' ' nh
THE HON'BLE MR.5U§T:cg N.kf9éTfgMW
WRIT ?ETITIé&a§9g§§§§§fé$08iG$¥cEc3
BETWEEN
3. EMT J§$AA* ;_'_ ; .V "W
W/0fLFTE 3A3§AMuA=-= 2
_a@En*ABO3§_55':gAK3_WJ
{\}
7sR:'KRisH§AMfiR§H¥'
S/Q*LATg'£&CRANwA"
AGEQ"ABOUT'Z8_$EARS
B0§H ARE REA":
Q20 LATE BACHANNA
"W20 RAMAN$ANAE§A
EGED ABOUT 34 YEARS
RKAT BOMMAVARA.VlLLAGE
KASABA HOBLI
UGANAWADK pas?
M 2 W
m§vANAHALL:'TALUK
BANGALORE RGRAL 0:sTR:c:_ _ '.5.'---_ V
V .;;.%ETlTZQfi§RS *:
{BY 3&1 V F KUMBRR; REV.,§z 7
ANS
1 SR1 KEMPANNA _ V ~ ,,'.;,;
s/0 LAT$uCH€KKAQHRN§RE?A2"f
AGEfi"ABQUT 22gY§ARs =bu_m5
2 sé: nbmb§é:§La§?A . fl*
_HSj§ELATE_C§IKKAGHA§N%PPR
AeE3gaBou$_6a YEaas"
3'3sR:'cH:fiKA§1§LA&pA
S£Q"LAT2"cH$$gAcHAmNA@9A
'% AGED ABGUTK64 YEARS
7 42 SR: Mu§:saAMAP9A
'S/Q LATE CHIKKACHANNAPEA
"-- }3aEm_gBouT 61 YEARS
'.§LLVA§§,é;A MB3sAGANAHALL: VILLAGE
BAHQELORE NORTH TALUK
JALR Hd3LI, B.K.RALL: 905T
RESPONDENTS
THIS WRIT ?ETITICN IS FELED UNDER
RRTICLES 22% AND 227 OF THE CONSTITUTIGV OF
INDI£ PRAYING TG QUASH THE ORGER ?RSSEB BY THE
CIVIL JUDGE {SR.DN), DEVRNA8%LLI QN
-4-
may ixa digposfid cfif reserving .1iba:fiy f$i.thé*
petitioners to make ne¢es$a:y7,a§pliCatiQfi
seeking appropriate amendment, if in”ca5e,;Sfi_W
K.M.Channe Gowda is impiééfiefi agagfittdfiitional
defendant in §;S;Ndl1fi5éIéfi86_ éifite the
present appiicatieai ti iiviié ifiled by tha
petitiongié gig ;éjé¢te§’%§ié1§ on the ground
that the §ai@!%:M4ég5$fié’éfiw$a W33 not a patty
to the pr5cee¢ings}\_
4. V The istfimiésion. made by the learned
coufisai for”the petitionerS, as stated above;
~is piaced Ca record.
‘5;z.”Wrii petition filed byi the
pétitiufiéré is disposed Qf reserving liberty
“-ta xtfie petitioners to file nacesgary
i,appiiCatiQn, if Sri K.M.Channe Gowda is