IN THE HIGH mum OF KARNATAKA, BANGA1:OF<:E M DATED THE ogm DAY OF' APRIL 2008 &L j % BEFORE THE i-IOWBLE MR. JUSTICE-'H; cs, f AA A
WRIT’ PETITION No 17036 014′ X
B BEN :
1 SMT. VARALAKSHMAMMA,
W/0. Sri Nanjundappa,_ . V ‘
Aged 38ymrs, __
R/0. Chandur Villagtit, V’
Gudibande Taiuk, . if
Koiar District; j_= I
12 SMT. ANA;SUfam1viTB.:iA,’–..jT–:–.._ ” ,
W/0. Sari «.
Aged 3s..y,3aj_5, , _{_
R/0 — I
Gudihandc ‘I’a}11k; V ‘
K016-.r I”L’Ii3trir.:t. ‘
3 SMT.–vMUNii.;4fi§-ENIAMMA,
WM. ‘Sri R838.” …..
‘ R/9.
Knndaftia iidbli,
Devanaix33liATaluk,
Ba-J:_1ga_3or¢ District.
% « .j’:;-v’4__ SMT.” MANGALA,
‘ W’,I.p. Sri Prakash,
” 26 years,
R/0. Yela-hanka,
Bangalore North Petiwrs
G. Krishna Mtmhy, Aavomm) 2
-2-
AND :
1 SR1. NIXRAYANASWAMY,
S/o. Munishamappa,
Aged 48 years,
R/<2 Chcnncnahalli Village,
Jala Hobii, Bangalore North
2 SR1 CHAi~iDRAPPA
S/0. Mumshamappa,
5 1 52
Ii'/o. Vflage, –_ .
Jala Hobli, Bangalore " ~
3 SM'"l'MANJUL.5§,' % _
W/o.Sri
Aged Mama'; -. «
R/0. » 4' t *
' 3 Rcspondcnus
(By Sri B. s. snashi R1
Sri Vadiraj far 'R3, Advocates)
% – _ ngiéwfiit 'filed under Article 225 & 227 ofthe
praying to quash the impumcd order
by the Civil Judge (Sr. D11.) and JMFG,
M 0. S. N9.i2'2'26/2006 with regard to valuation
fee vide Am':ex.E. and direct the trial court to
h valuation made by the Petitioners.
-3-
This Writ Petition is coming on for 0mem§ar$
the Ccurt: made. the following Order :
om:1E_g %
Needful in four weeks stands
dismissed.
cop?
‘i E”:
; a.,r::sri :?:§’§~;z-zrztatairt
‘.4 –‘eyjz. 2:.:~§1e»,Sf§{} (30!
ii” 2;’
9»)