W? 15148/3005 IN THE HIGH comm 012* KARNATAKA AT BANGALORE DATED THIS THE 12TH DAY or DECEMBER, 2003 BEFORE THE HON'BLE MRJUSTICE B.s.pATu_.g~--« I u BETWEEN: 1.
SMT. SIDDAGANGAMMA,
D/O LATE MUDDAPPA,
AGED ABOUT 42 YEARS,
R/AT No.25: /D,
RWS QUARTERS, YELAHANKA,
BANGALORE NORTH TALUK, 5 _ V ‘ 1.
BANGALORE URBAN DIS’i’E?ICT.* _ ;
2. SMTBASAMMA ALIAS ‘
sARvAMAN’QAL;s;_.V ” » _ « – T
D/0 1-ATE.TMUDDA’??PA, A T
AGED ZABOUTSV YE§”{s.RS_, ‘ .
R/AT T
BANGALORE NO.I?I’H”!’ALUK~,._
BANGALORE UREAN”D1s’3,TR’-IC’l’. ..PE’FITIONERS
(3? M /S; LAW AuSS’I’S. Aux}; — ABSENT)
1′. Sivifi Ci~ImDRASH.EKAR,
S3/(}.LATE MUDDAPPA,
AGED ABOUT 57 YEARS,
_ R/AT SUGGATA VILLAGE,
V JALA HOELI, YELAHANKA,
m.NGAz;.0RE NOR’I’I-I TALUK,
A if BANGALORE URBAN DISTRICT.
sax MALLIKARJUNA,
__$/0 LATE MUDDAPPA,
AGES ABGUT 55 YEARS,
R/AT SUGGATA VELLAGE,
Jaw. H0313, YELAHANKA,
wan’ PE’!’ITi0!I n’o.1514s(2oo6 (G ”
WP 15148/2006
BANGALORE NORTH TALUK,
BANGALORE URBAN DISTRICT.
. SR1 SHANKARAPPA,
S/O LATE MUDDAPPA,
AGED ABOUT 56 YEARS,
R’/AT H0103/B,
RWS QUARTERS, YELAHANKA,
BANGALORE NORTH TALUK,
BANGALORE URBAN DISTRICT.
, SR1 PARVATHAPPA,
s/0 LATE MUDDAPPA,
AGED ABOUT 43 YEARS.
. SR1 MALLESI-IAPFA,
. SMT. UMADEVL
s/o LATE MUDDAPPA, I ,.
AGED mom’ 45 YEARS. H ‘- 5
W70 LATE RA,;ANN_:_.*,’ ..
DAUGHTER-IgN-1;A!¥’OF.__ V ._ ~. _
LATE MuDDA9PA,._=.gAJoR…V ._ ‘
DEF’ENE}AN’I’S as 85 CARE ‘
RESIDING AfP’S{$G(;4§fifA’VILL.AC3E, ‘
JALA HOESLI, YEL££{jIA;h§££A;’–~ ”
BANGALORE ¥ NORFH ‘I’AI..UK,”
BANGALORE 1;.12B’;sr~;r>xs**:§12I~:*;’r.
-I ._SRI SLISHIEIIARUDRAALIAH,—« –
sgo LATE SIDBARAMAIAH,
2 AGED. A803?” YEARS,
I-2/Afr S’UGG.A’i’A”‘.?ILLAGE,
JALA’~I§OBLL;’_”YELAHANKA,
BANGALORE RQRTH TALUK,
_ l3ANGALO12E’URBAND¥S’I’RIC’I’.
;—- ‘Sm $1.9. NARAYANASWAMY,
I 98/0 P§LI;..APPA,
” _ Asgmxaour 42 YEARS,
~.,..«R/KI’ HUNASAMARARAHALIJ
VILLAGE, JALA HOBLI,
YELAHANKA,
1′ BANGALORE NOR’?!-I TALUK,
BANGALORE URBAN DISTRICT. ..RESPONDEN’I’S
WP 15148,/’Z006
3
(BY SR1 NANDISH GOWDA FOR
R.B.SADASHiVAPPA, ADV. FOR R4 TO 8)
THIS PE’1’moN IS FILED UNDER ARTICLES 225 85 22? OF
THE CONs’m’U’r*ION OF INDIA PRAYING TO QUASH THE ORDER DT.
19.10.2006 PASSED BY THE LEARNED CIVIL JUDGE ($R.,DN;;. 85
JMFC, DEVANAHALLI, AS CONTAINED IN ANX~A 85 — _ 2
THIS PETITION comma on FOR’ PRELIMINAR?:’HEa.i§1§:t;:*£§*
GROUP, THIS DAY, THE COURE’ MADE’ THE FOLLQW-!Ni3:V ‘
ORDER 1.
I. Learned Counsel for petitipfier ,
Learned Counsei appearing for the’L’ez’espQndet1t that the
matter is settled before Vlvvtbjs Wriepefition does
not survive for consideration. ; x b
2. the learned Counsel fer the
Iespondenf’ Z-ken’ Petition is disposed of as
having fsetfled. ‘4 ‘V V. V
saii
Iudqa
_KK