High Court Karnataka High Court

Sri Kenchappa vs Smt Girijamma on 7 March, 2008

Karnataka High Court
Sri Kenchappa vs Smt Girijamma on 7 March, 2008
Author: Ajit J Gunjal
--- --u----u-1' Iluuén I TZCIIII ZVI II-'IhIIICl'I\Il'IIIl'I' IIITII EXFTUII

IN T1-m man comm or xaanaraxa AT BANGALORE
DATED ms um 'rm may or MARCH 1

 

2. Sri  fl    
I-Iindu    

BID lute Beraprra.     % .  
Bath  at  ~  
 
Ch1u'adurga"Diist ޢt';--
PIN-57?~'54:S._',_   ...PETI'l'IONER8

« 

A I _ 

. Wu! -is 'Inna Ramaélmndrappa.
'I-;' '11, Aged" ' aizout-1'?" years.

  Srzl I{.R.Kuma;r,

$3' 9 late Ra.*:-.a¢1*.a.*.*!ra5-xpa,

3. Sri K.R.Sudharadn
Din: lame Ramaohandrappa.

H.....'--'ta, n.,"*a'i a%1.:t 2? 5-'a-afi.



3 'N3... '.1'.-.n.a-Jp-an.nn..1.n.
1- Dill" Ivlgfiflywg

Sip fiiddapga.
I-Iu1d' u, Aged nBout55 you'.

5. 81-1 Eawharappa,

Sio flaw airida-ppu-* .

Hi'adu,Aged about-1-7  . '_ 

53'

RH flId&ntmn_
""' """""""'I:'r"'I-

Sic late Kariargppa,  

Alf'! A_flflA_fl_A

Hindu, figed uncut 1:4 

7'. Sri Jogappa. u V
3!':-' 1-'9'»?-9    1  
Hindu, Aged about-[-fit?  " V  '

Reaporfleiibsfl-a.1:m ':7   V

Hint      "

cr{1u-aqurg;a~_§';rf( me

111'
.I

I'fi.r§5:?.1:* .71'-=..1:....*'**A. " V 

5    chm-aaujiga um.-5721++.

   .....  . . 9

 ' "  Qhitmfiuxga Sub-Division.
'T951 ''31

' A {1}°i€.""v;.mé:':a;a-ga.=5..n..

 am for R3 and R9; "R1 in

R?1K;1!*!

"'u""'& 'RF is f""*d '"'u'1e'».r'"  225 am! 934? :2!' *....=.'*-

VV  éomfitufion oflndia prnyitlg to quash the diuruillnl of

order passed by the F9. élataci 3.6.5.3006 in
R;A,1!¢,?&,-F05-O6 1.11:1;  to the writ petition
anc1remnndtha¢:ane1nR8,withndi1'action'ln
 m mun:  . ar '-'"'- '

mnniderhg Annaxure-B as per law.

m'*1'a'¢u-':'u=m'..a-'



'l'hi:W.Pmmin3onfor ' ' hen:-:'ngin'B'
"fin-** * *- :'..'.-._-,r, 2.19..-.» '.22-.1.-..*-t. m-r"| ta .;fi.:!|.r.:=::r*.:-._..;,: _.

\flI-IIILIJ Iullalllf llflllnlie

Rmrdafim I m 'E' .-.-..'.'e ----=--' 1"

     

3, 1'1;  who
 fir-:-. erfizam.    ... .....
  certain dhpute amuse
 ge.   uni ralpondoaltl 1 to 7

'VII' ----------

in  «:.=.r1*.--1-1%: '!'|'..;:: aafl Lifdflf 

__._..____......._I __.n.

     wars the m-pom-m
%   :v'4vA Ee:apondent No.9 has dismissed the appeal
  nadtlnr of tho partieu m intm-sum! in

 the: case. Copy cfthe order it produced at

 !I--nu-u--u-u»-n-nnu._ I-I-u-5' 'la 4-n-I-n-n-|.|1-I-I.-H :3-I' Q-'TH Iain'? 'rlllI'II'I'l' . 'II.
M "CD rmfiflf

r.3..I.a.|.u:Inu.:I:s-F' 'v'r'a.nn.nu £5 nu. maps»

3. M1-.K.MLu-thy, learned counsel appearing for tha
petzitziormra submits that the mattaar Iron set down for_

fli...
_,../7.



hearing on 07.11.2005. 'I'hereafiea' the matter was
ndjoumed to 03.12.2005. But hnweulair, itwn  on

31.12.2005. Home the gautiom-s could 

4.    4'   

respondents B and 9 auppwu     
S. I have    In the firut

"*'*'"'   5  as-*-a-.
   as to why the
  ink mm won by the

iirlnila dismissing the sppssi is

“. 1.. ._…_ _ __-_..1 ._r 41…. ………-1……

T611: nfrwirvur, u mucus In sun Urwnr

, Wiajlabh would olaarly disclose. that when

out down on 07.11.2135 it want

tic 03.12.2005 but however, the matter was

A0 -12 3!. 1’2.°”‘”5- at-.4. -=.-.=’e-.-.- .-;.-.1_a’e~-221..–I..m 15.01-J

Ir I squstuau-n J In-nu _ – — –‘-=

fipparamhr, whm W83 adjeurnau ” “” * ” fin
03.12.2005 from 07.11.2005, the mntteironuld not have’

bum on 31.12.2005 and thetearuer on

J}

16.01.3006. It is also to be noticed that when tho
matter was callad on 31.12.2005, than was
adgouzttned due to olwtionn. When tin

cl: lufiIIJ1-l’I–”’

.. 1.: n1 nntv-‘. «-1-… .-…n’1-4m-.m- nu. mall in… ..’..=..t.;’.~»…..-..a.’.-m.
UlJ- J.\Jo-1.!’ I-I-Ill ‘null-on-mlvuuaun wow ~.

were abaeant. Hence the ii

dinmiaahag the appeal for

c 1’_I’…-.:….- ……..,……..v…I’–,a-‘I.’…g.E ‘I’ can 4.-I-‘ 1-‘Ina
U. Iluvugg “lJ.Ir_¢l.n’l.vl.Io”hl.g-l’VE|,I% «nu-an . I vs

View when it was not
to these facts. I am of
order pa»-ea by the
..ea-..in’.’fi==1’r’~* 1’9;-p9m.1¢z_nt. 39.9 at

u-a-u.u.1r- -.u- -r _

151- .5-|.n…l-I ‘ ‘I_’!…I_1 a__. 1…. .__…._..’I……….’I

nan ‘ tn uuquaunan.

am
5

‘n -allowed. Annaxuru-F dated

stands quashed and the matter stands

if
I
E.

ii
if
9

.,fi~..-%……”-dz’.-.I

Naedleaa to say the Maistant Commissioner.
rupxmclent No.9 shall issue notice to the as
well an reupondenta before oonaideu-h:g_

oomideratinn all the.

Am in
within four weokn.