High Court Karnataka High Court

Smt Papavva vs Smt Papamma on 2 June, 2011

Karnataka High Court
Smt Papavva vs Smt Papamma on 2 June, 2011
Author: B.S.Patil
9.

if 

SR? GEDDAIAH
V\!/ O LATE THAE\«*IZVIAL'»\H
AGED ABCEUT 37 YEARS

SR1 THAE\xiMA}ZAH
S,/O LA'l*'17'£'HAMMAIAH

AGED ABOUT 30 YEARS 
SRE CHANDRANNA

S/O LATE THAMMAIAH

AGED ABOUT 28 YEARS

SR1 SOMAIAH  
S/C) LATE SEEMALA THAMMA:
AGED ABOUT 5:? YEAri5 YEARS ' »  A

Sm BoMMA.i--AH _ __    .
S/O LATE sEE:MA1,A.'rHA1y1MAIAH  
AGED ABQ:;*1A"»-:5::A_:YEA.r3:3 V  ~ 

ALL ARE: A€:;R:.siiL?:;'31iU£:::§;*:s__ . _
R/O TOE*LAR A}iA'iT{Y --V1L;,_AcE

NANNIVALA POST; CHAIALAKEIRE TALUK,

CHI'PRA13IgRG;A :>I_s2*R1Ci;':_;~

V {BY SR; B.M,S:DDAp.9AgADx}'.;

  
r W--/.0 SUKE€ANABQRz--'~JAH

AQED ABGEJ T 62 YEARS
C{}f'}LiEX REG NANNIVALA VILLAGE
€HAi,I.§§KERE TALUK--5'?"?522

 .. «:::;m'RADURA DiSTRjC:'E'

"A " --_ ":3§:.'.*'0§ANNA

'VASES SUKKARA BQRAEE%H
'_7E§{}Ef) ABOUT' 40 YEZARS
;'~'§{}RI€E,?If?T.5REé3TS

E'~§i5:§\§?€I'%7A£,A 'v'E§,LA{f}E;

WP 18010/2011

PETITION ERS



WP 180;fd;f2011

KSABA HOBLI, CHAIJLAKERE TLALUK . ._   2
CHITRADURGA DISTRIC'I'.    R'£:spo3a:::;E1Vr.s«.
This writ' petition is filed under]A.1"ieie1es 226 &=.22?-._¢:3f the'
Constiiution cf India, praying' to "quésé_sh" the 'order " éiaied.

8.4.2011 passeei by learned. Senmr Civii~-Judge atvCh;ii14akere"in =L.

C>.S.No.2{}/2009 vide }XI1I1€XL1,f€-5F Ei1".1d e'u:Q' V

This petition coming on for

the Court made the foliowfng: .  _ ._
......~..*-RD-e'r":I'~*:eee  

_pfe1;in1Vi;1ary. 'heavxfingii this day.

1.

Ceunsel for the petifgiorliers S.uL:\mi§: ‘s. {he writ petition

has become infrxiettjbiis, aé thie “S1uii: itse1’f”ha:é been disposed Of.

2. In the hgghmg’ “u1’1:’;:~_;_ sub«:ni$sfibn’;’.:Wrié petition is dismissed

as havingvebeeryme. inii¥sgeetuo.us.

Sé/«
EEQGE