IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 19*" DAY OF OCTOBER 2010 BEFORE THE HONBLE MR. JUSTICE ASHOK B. HINCHIG_ERI"_.'V':"~fr: WRIT PETITION NO. 21951 OF 2010 (KVOIAIE _ . AND WRIT PETITION NO. 21952 OF 2'J'i'O---. I BETWEEN: 1. SMT. MUNIYAMMA AGED ABOUT 60 YEARS W/O LATE SRI VENKATARAMANA"2_ " SMT. PAPAMMA . AGED ABOUT 45 YEARS _ _ ; D/O LATE SRIVENKATARA|\1.Ai\IBr" < W/O LATE SRI VEANKATA_P«PA_f ' SRI MUNIYARRA AGEDIVABOLJT YEfA'R::.:H.:'_' . S/O LATE SRI. V'EI\fi-IR.A @ MUNIYAPPA AGED ABOUTf5Q.I~~YEARS '3/OLATE .s:RIj;"-IHOTI MUNIYA ALL"AR'E R/O: A D COLONY, YELAHANKA BANG'A_F..(3RE NORTH (ADDITIONAL) TALUK E.AI§IGAI;ORE DISTRICT PETITIONERS (BY SRI G PAPI REDDY, ADVOCATE) THE STATE OF KARNATAKA REVENUE DEPARTMENT (8) (13) (C) Ix) MULTISTOREYED BUILDINGS DR. AMBEDKAR VEEDHI BANGALORE --- 560 001 BY ITS SECRETARY THE TAHSILDAR BANGALORE NORTH (ADDITIONAL) TALUK YELAHANKA, BANGALORE SR1 Y M GOPALAPPA AGED ABOUT 70 YEARS S/O SR1 MUNIYAPPA NO. 1303, 1--MAIN ROAD B B ROAD, GANDHINAGAR YELAHANKA TOWN, BANGALORE'VO¥4"»«5R60.V064' V' SRIKEMPANNA _ ~ . SINCE DECEASED BY L.RS" * SMT. JAYAMMA _ j " A AGED ABOUT 58 YEARS*__ _ W/O LATE SP.1T..KE1§q1éANNA1_ SR1 CL%ENNAr»1AR1 _ . AGED ABOuT.42-*{E.ARs ' S/C) LATE SR1 K--EVMPAN_NA.__*- SR1 GOPALAKTRISHNA AGED "ABOUT 38)/EARS = S/QTLATE SR1 KEM'Pv,---MINA (61; ' AGED ABOuT}35..~~vEARS 3/ OLATE «S:R1{1<EMPAN NA (éfr SR1. RA M'ES'r-~1, ' SR1" NA'GARA3A _ AGED" ABOUT 30 YEARS * LATE SR1 KEMPANNA A 'AT.1REsPONDENTS-4 (a) TO (63) ARE
R/O No. 66/1, K H B COLONY. GANDHINAGAR
” —YELAHANKA, BANGALORE — 560 064
SRI Y M KRISHNA MURTHY
MAJOR BY AGE
S/O LATE SRI BENAJIGARA N MUNIYARRA
RIA HOSABEEDHI
YELAHANKA TOWN, BANGALORE RESROAOE.I4’rS
(av SRI R DEVDAS, ASA FOR R1 & R2, O’
SR1 M RAMASWAMY FOR R3 & R4)
THESE WRIT PETITIONS ARE FILED:-UNOIER A.RTI’dLE’S_ I».;2’67A£§i’E)
227 OF THE CONSTITUTION OF INDIA PRAYENICS3 CALL “€315
CONCERNED RECORDS & ISSUE APPROPRIATE ‘WRIT AND ETC. ” ‘
THESE WRIT PETITIONS cOI»IIrn:~3 ON”EOR.VRR_LY’:..;’HGII IN ‘B*V
GROUP THIS DAY, THE COURT MADE TFTEEOLLOWI-N§3:’ -‘
The petitioners:paved-raised to the order,
dated 21.05.2010 §(.Anin:eI<u~re_e¥$§1)__pas«Sed respondent No.2.
2. On’i’heariTn.t;. ieamed counsei for the
petitioners, Sriisriw R.ijeifdas,_:tiTee.–§earned Additionai Government
Advocate for the”reSponden_t Px’ioS.1 and 2 and Sri M.RarrIaswamy,
,th’e~._iea-r.O:ed_–.I.:coxgnsei”for’Vthe respondent Nos.3 and 4 for
soree-tin§ie’,e. that the impugned order is appeaiabie
‘OVi’*TA….vbefore’t_h’e D_istri3{.:ti:;3udge under Section 3(2) of the Karraataka
A:%i.iiep~:sm$age Offic_es:.Abo¥itiOn Act, 1961.
3,»_O.j’i’sEeeping all the contentions open and reserving the
h to the petitioners to avaii of the appeal remedy, these
~pe’.:itEOns are disposed of.
R334.