High Court Karnataka High Court

Smt Ramakka vs Smt K T Rudramma on 9 December, 2009

Karnataka High Court
Smt Ramakka vs Smt K T Rudramma on 9 December, 2009
Author: Anand Byrareddy


IN THE HIGH COURT OF KARNATAKA AT BAN’Ci;AL0RE

DATED THIS THE 9″‘ DAY OF DEcEM,é{E:<j

§mJRE_:%%

THE HON'BLE MR. JUsTICE.¢AI$:%ANDTT "

WRIT PETITION 55.592 oF'%2008%,(G%M'i{:P€T;'k:
BETWEEN: ' % é %

I . Sm_t.Ramak_ka, V V
Wife ()f']_'hippai.2:h;""' _ ._ .
Aged abCi'§:§»§.45 Y"x_ear=:s,'"' =

2. %
we of Late ‘
Aged Vab(us1_t7«5′-Y_éa,m’;;«

3. ‘ £\/.E.CI41’VizaaAij;1h, ‘
” E:-SvQn.__0f LateM-3i’1appa,
_ A about 60 Years,

VVAH”_a_re~f1g1’iculturists by profession,
Residf:’1its of Kyadigunta village,
. ‘CVh2iEake1-e “I'”alt.1k,
. vChit_radu1″ga District. …PETITI()NERS

2 (B};5Sh1’i.B.M.Siddappa, Advocate)

~ V-VZAND:

SmE.K.T.Rud1’amm:;1,
W fife of Obanna, 6′

[Q

Aged about 45 Years,

Agriculturist by profession,

Resident ofKyadigur1te village,

Challakere Taluk, x -.

Chitradurga District. « RESPO.l\:l’DEl\lT«’

(“By Shri.G.ShaniAdVoc:lat–e)il’–._

$$%*$

This Writ Petiti,o”‘nV_is fil.ed”u11djei-‘A1-tjcles 226″and 227 of the
Constitution of India pr’s£yi;1gL :qu’a–sh_tlt1e order passed by the
learned Civil Judge (Sen’io_i’ l”)’iV:1’s1’o«n)”Chgiilakere in RA.57 of
2007 on IA.3 dated: lflll2′.2007ap1rodL1ce:d’7’as Annexureml) to the
writ Petition

This Writ l?etition ‘for preliirnjinary hearing in ‘B’
Group this day, the Court n’i:us.

2. The””me.ino’v”is placed on record and the petition is

Ed.is.mi$seld» lmying become infruetu0us_

sd/-

JUDGE

RV