High Court Karnataka High Court

Smt Rudramma vs Sri Muniswmay Dead By His Lrs on 15 December, 2008

Karnataka High Court
Smt Rudramma vs Sri Muniswmay Dead By His Lrs on 15 December, 2008
Author: B.S.Patil
WP15212/2006

1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 15"! DAY 0? DECEMBER, 2008.
BEFORE "

THE HOBVBLE MR.JUS'I'ICE B.S.PA'F{1}  J" '

BETWEEN:

1. SMT. RUDRAMMA,
w/0 MUNIYAPPA,
AGED ABOUT so YEARS.

2. SM'!'. PILLAMMA,
w/o MADESH,   =  .
AGED ABOUT 28 YEARS. --  f '

3. KARAGAPPA,   _. 
s/0 RUDRAMMA,;--'"  ., p   
AGED ABOUT 3%_9YE.es.§as.'--_;..,_   " _ "

4. MUNIRATNA,' 
D/O RU1:RA.MM'A,_  --
AGED ABOUT 15 YEAR'S; 
SINCE MINOR' REPRESENTED

_ V BY, HER *M0'I'I~iER_.AND pa:=A'mRAL
'  Qt,-IAi?1:_1ANVvsMT. RU'iTJi%AMMA.

 ALLVARE RESIQING AT
 s::>nAr¢A;HAL:;I-VILLAGE,
KASABA Hojazgz,
ANE_KAL~TA_Ig3JK,
BANGALORE URBAN DISTRICT. -..PE'I'I'i'}ONERS

  "   KEMPANNA, ADV.)

" " V   ém MUNISWAMY,
DEAD BY HIS ms.

wRz'rz>mI'r1onr¢o.15g12{%o5A % é    M 



WP 18212/2006

a) ERAMMA,
w/0 LATE MUNISWAMY,
AGED ABOUT 56 YEARS.

b) MJDEVARAJU,
S/O LATE MUNISWAMY,
AGED ABOUT 65 YEARS.
C] MRAMESH,
S/O LATE MUNISWAMY,
AGED ABOUT 32 YEARS.

ALL ARE RESIIXNG AT
SIDDANAHALM VILLAGE,
' KASABA HOBIJ, .
ANEKAL TALUK, '   5 _ . j ~  
BANGALORE URBAN DISTFZKET. '--    j._.ARE'S.PONDEN'I"S

(BY SR1 L.M.RAMA1AI--;G0w13A;'Aéjv.' 1rQR'R.§V1(a_§;:~;;j '

THIS PE1i1T'}t3¥*J"IS3;FILE}3.U1'sIDER,A!~?*l"ICLES 226 85 227 OF
THE CONSTFI1fi'10?*I0_FIN.?)IA PI-{3\..YING To QUASH THE IMPUGNED
012932 D':f,..%.1Ja,A1'o%%_2oc:'t;A. PASSED B'§F~'1'.HE LEARNED cmz. JUDGE
(JR.DN.) 5:1' ANEKAL 12:: E.XB._NO.1/2005 fhl ANNEXURE E AND
ALLOW mas um? Pamflom 'w_1'1"+H 'cos? AND GRANT SUCH OTHER
RELIEF AS THIS HON'BI_;E_ COURT DEEMS FIT T0 GRANT IN THE
FACTS AND CiRCL?MSTANCA§.'--S 0.9' THE CASE.

TEES PE'I'I'i'ION'CV(1Ji\'IIVNG OR FOR PRELIMINARY HEARING 'B'

-'GROUF,"':I'H:IS ;T35Y,  MADE THE FOLLOWING:

ORDER

1. ” ‘– I.t–.is at the bar by the learned Counsel for the

pa1’ties1;hé;=:xecution proceedings out of which the present

‘ arises is closed and therefore the writ petition does

njot for consideration.

WP 15’212f2006

2. In View of the submission made, this Writ petition is

dismissed as having become infructuous.

KK