High Court Karnataka High Court

Sri Anjinappa S/O Late … vs Sri Siddagangachar Since Dead By … on 20 April, 2009

Karnataka High Court
Sri Anjinappa S/O Late … vs Sri Siddagangachar Since Dead By … on 20 April, 2009
Author: B.S.Patil


“E

IN TEE HIGH COURT OF KARKATAKA AT BANGALORE

DATED THIS THE 20’1″” DAY OF APRIL, 2309
BEFGRE

THE Horrnm MR.JtIs’r1cE n.s;.3A’rxL.– ~ — Ci . V.

WR_._I_j_l’ PE”£’!’!’IOH 110.9527 01? 16;»/£~.€;1$i:1 7

BE3’WEEK:

Sri. Anjinapgza,

Aged about 65 years,

8/ 0. Late Sanjsevappa, ‘- V V

R/at Aiur Ducidanaaili V ~

Kuncianahaiii B03331, ‘ :

Devanahaiii Taiuk, é . ~. « 2 V

Bangajme Rural Sim-1;,:~t;..’ » ,-.«. PETITIOPIER

(83; Sri $.13.N.i?1~aéad, }%;:iv;’j:i}:.E ”
Am): ‘ ‘ V’

:1. Sri. siddagangaqhazs V % _
Since dead by his LES’
“Slit; VS1i£v*aih33t;.a, “”” H

Majcr, .– ~

T ‘ »- vie)’ Kumaii Vijayalakshmi,

V ‘ 2 H Niajgr,

(.213 S. Nagarathna,
” _ Aigtéd about 1′?’ years,

Master 8. Paramesha,

Aged about 14 years,

(1) Master 8. Shiva Kumar,

LN)’

All are chiidren of
Late Siddagangachar
(51) to (i) are Minors

represented by {heir

Motizler/’ Naturai Guardian, .
Smt. Shivazzmma Raspexident No. 1(2)

And are Residants of V .

Agasarahafli Village,
Tavarekere Hobli, Hosakote

Bangalore Rum} Districzt.

Seat. Puttamma,

Aged, about 50 years, I .
W/0. Sri. Siddaramachari ‘
R/atHan5.y11r, ”

Hesaraghatta Hob}li,”;V.L.V-‘ :
Bangalore Nox’£hV’i”a;1zi§§y:…’V’. ” Q V”

Smt. Jayamrga, V ~ V ,

Agad abmzf 45 V

W/’ :3. Sri. ii»;::ttaunachaz~i ”

R/at. Rajaghatta, __ ._ ”
Doddabaiiapmfa Talziit, ” A V
Bangaiore R11ra1~.I)ist1fjV<:~t.

I A ….. .. ‘V
” gSiI1<':c Vgiiézzid by he-;'r._VVL. Rs

(aj %1–S§~.,=.._T- A,' r~{a';n;fifi.a-aéhar,
Agefi' about — jvaam,

{b} Szi. fizgaggngéthachar,
.. , '-Aged abozit 32 years,

(c)v”Sm_t, Vffradma,
_V Aged about 30 years,

j Sifit. Bhagyama,
Aged about 25 years,

(3) Sri. Shiva Kumar,

Aged about 28 years,

A1} am cthildmn cf

Late Subbachari and

Are residing ax

Vasavi fihaxmasthala Road,
Chikkabaiiapura Town,

At: Chikkaballapmza.

5. Smt. Yashodamma,

Agad about 33 years,

Wfo. Sri. Shazlkarachar

R] at Bcerasandra,

Kundana Hobli,

Devanahaiii Taluk, ”

Bangalore Rum} District. ” _ : ,..–.’«..vRE§_SPi3HDENTS

(gsn:1LKxmnummua§§,A&yibfé/Rfi fl- f

This Writ Pétitigizil i$ i§11£?d”‘t1;id£:r Aifiéies 226 85 22?” Gfthf:
Censtitutian 31:1-dia’–§:rayi::.g”‘vt§.:¥’vvquash the imptigned erdar
passed by t11eV”_E§on’?5ic Add}. °~C1i:€f’i§piudge (J12 Eva.) 85 JMFC,
Devanahaili 01:1 LA. »N(}{Z22 “iii 4N0.1}Z2/ £57389 dt. 25.2.2009
vicie Annexu3:fi~E *c~o11seq~:1cn.–‘;;Iy ajilow the 331:1 application
and etc. ‘ ‘

7_°?h@é%§fipfikggung§fifix1%enmnmuyymafingamsdag
the ‘iI3.E71€§;’::’ th§é:f¢i1Qwi12g :«

“onsmn

‘ Petit:i44i3137€:};;.§:c’:1i1E.s is the plainhlfi in the Sour: b£°’:1OW filed an

; afipfigafiuix ameneiment of the plaint is: delete few lines

and 3 of the plajnt and in their placa add a

‘ Version. Petitionar also intenfieé to add in paragraph-

“.f3 one Thayamznba got the suit schedule pmpetty Coxzvayed

._ 5 ….

on the face of the record or error of jurisdicficn in the

impugned order. Therefore, the writ petifion is; dismissed.