High Court Karnataka High Court

Smt Siddamma vs The District Registrar on 4 December, 2008

Karnataka High Court
Smt Siddamma vs The District Registrar on 4 December, 2008
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 4TH DAY OF DECEMBER, 2003"

BEFORE

THE I-IONBLE MR. JUSTICE RAM MOHANIQEDDY 

WRIT PETTTTON No.18122 tV)JI5H2'O(,'€i I'GM'--I:<SR3V  

BETWEEN

1

.. U3,

SMT SIDDAMMA
w/0 LATE RAMAIAH

AGE:55 YEARS,    -  '   
BHAGYAJYOTHI  Uc',AT:;C.N"S0CI~ETY (R),
PRESIDENT, KADARANAHA;LLI.,   " »
TUMKUR TQ. 85 D;.ST_.=. ' '  1, ~ 

A R RAGE';-W¥?'4  1 V , 
A,34 

THE DISTRICT    
TUMKUR DIST. TUIw_I{UE.,   '

THE DEPUTY DII;I«IUG1RI,
MADHURIOI TO. ," --.   

_ fI'I*iES4C,*Hv_IV}:3F.,}.:3XA]':3_CV['J'iV'IVE OFFICER
 ZELLA PANCHAYATH, TUMKUR DIST.

'f}I3.E.jjEPUTY COMMISSIONER

 _ f1*--I_I;'vIK'UR"-DIST, TUMKUR.

' NA.RAf_3IMHAIAH S /O KUMBHAIAH

AGE:53 YEARS,

~~Rf';O KADARANAHALLI, AREGUJJANAHALLI POST

TUMKUR TQ.

 RANGAMMA W /O THAMMAIAI-I

R /O KADARANAI-IALLI,
AREGUJJANAHALLI POST,  3,

M

  3  p*ETITIOr~IEESI. I



I0

11

12

13

TUMKUR TQ.

NARASAMMA W/ O SRI NALAMARAIAH
R/O KALLUGUDI, GUBBI TQ.,
TUMKUR DIST.

T SUNANDA W / O BASAVARAJ
R/O SAKSI-II HALLI,   
SI-IIRA TQ., TUMKUR DIST. 

RAIVIAIAH S/O NINGAIAVI-I A
R/O DUDA, HAGALAVADIHOBLI, I I
GUBBI TQ., TUMKUR DIST,  " ~

REVANNA S /0 MAR1YA_;PPA*  , I _

R / 0 KALLAI-IALLI; TgEIS;xR;mA'DIU I1?-:3. ST,
TUMKUR TQ.&DIS'I*.V  *   
JAYAMM}?.' W10 INIACE-A.RAJU"  ., _
R/ORA-DARANAHALLI  ig 
ARGTJIIANAHALLIIijpQ'ST;AI.  
TU;vIKuR--T'Q. 85 DIST. ~  

:BADAP.zIIIIL.'{A:H _ 

S ;0 PUT'TASI_DDpI1A:a" 
R /GI4K_AT,LAI-IALLI, KESARAMADU POST,

__ TUMKUR TQ,-.. &'=_DI'ST.

I  CHINUGAIAH """ -~ "

S /.0 .LATE GANGAIAH

I "V _ RV,/_o MAIDAGONGANAHALLI,

  TU1'_JIKLTR'TQ. 85 DIST.

. .. RESPONDENTS.

(By Sri’:.1\rEvS ANANDARAMU FOR C /R6 To :4,
SR1. R. ‘DEVDAS, AGA FOR R1 T0 R5)

D THIS WRIT PETITION IS FILED UNDER ARTICLES 226

=,ANL* 227 OF THE CONSTITUTION OF INDIA PRAYING TO

QUASH THE ORDER OF THE FIRST RESPONDENT DT.

…—16.9.2004 VIDE ANNEX.R., AND ETC. I

Wx