High Court Karnataka High Court

Sri Konganahalli Muniyappa vs Kempaiah Since Dead By Lrs on 3 June, 2008

Karnataka High Court
Sri Konganahalli Muniyappa vs Kempaiah Since Dead By Lrs on 3 June, 2008
Author: N.K.Patil


{N THE HESS {ZQURT OF KA.R.NAT:’§.§<;=%. 2%: §é§NGAL(3EE '<3?.P,3,"3€}= ?"fi§-'3«f$§'2€3i}8

£94

1

‘ms 3:654 4:993? OF KARNATAKA AT BA!s1GALC’:R§

mm» mus mg 3?» IBAY or JI3§€E, 296$?”~?..jj;–{ ij7

3£F9RE

me z-;9s~;*a:.2 MR. .s:.ss*s’zcE ?:«;.a;*s;£*::;’.. % f

vmrr ?ETI”£’IO2§ Na.?4§3f%i=—.Q5F gggg 1

BE1’§’EE5’j=§;N:

4
E

{By Sr?

ANS :

V’ ._ %<:§§ziPA;;:H A.

35:: KQt’éGANA%iALLE murxsgxrgazya
S!O.§\§;1§fifi{ANAPPA % «.

AGES §x8QL.i”i” m YEARS;

SRE ¥%fiUN!Sé-%AM31.P_PA
$§*QéeiU¥’4%YAPPg’¥; W. –

mag ABG¥..$T_.45 vaaas, .. 1

am»: ARE §<;¥3aT.–:13§'1:»E:\:§%:A?*A.i5té.7R,:: ' V *

WLLAGE gzjxis";?::3$':';;::s::;~75:<:;:éég:m§<:3Ts3 ..s_–;;<3a;§s§
$:9;.,;g:3HAT?A.VirfALuK;'-3" '~ *

A _ _ _ _ §~"'ET1"«!'EG%=éERS
: H 5: saavzt ;§.A;zs;2;.,: néywa"$é;.s.é,.sR::4:%xAsA§ ;:.9v{3r;m'E5}

' .V.Vs §s~:r:1a-v:;§;a§::i<a}%'Las

" r$é2–i,K1:$é£:§é.I'a<ésP';§;ésiomfa KEMPREEKH

REED AE%tI3L3"f _é3CI YEARS;

R1AT.J.”€EN§’fAT§.P’URA VELLAQE & Poss:
..:A.:x:.a.Az2a«A;<QT£ Hem

V A SlQ§._AGi:_{ziT§TA m.u§<;

. ‘ .::éé§”§2AMAPPA
S:’€3;LJ-WE KEMPNAH

V’ ZJQGEQ REQUT 55 YEARS;

R!A’§Uj.\fENKATAPURA VELLRGE 8: PCS?

‘ ” JAQGAMAKGTE HGBLE?

St§§.§’%GHfi.TTfi. TA§.UK.§

‘§HE HESS 60139;”? SP K:%R?=éATg%.%1A..;5.”;iT’§*§}?{§$GALG§E “§§£.°¥’,?’~§a3.”fa’i§§:if2G{}§§

EN TEE HIGH CQEERT OF KARNATAIQR AT BAEQGALORE ‘$§\,P,§’*zE{}\ ‘}’4$é!4″20¥3S
2

3 THE ASS§$TA!’*éT €30§3t§’diSSi€)NER
AND CQM?E?ENT RLJTHOMTYE
C-§~i¥K§(ABfiz.i.Lfi.Pi.3RA SUB B§3!tS§0f’~i,
C.H§CK.KBALLA¥’UR:’%.

REsPc:m3’a1~i_:{f~2T:3:iV’_}~.. ‘ ‘A

Mme , ._

THESWFET i3ETE’§’§GN IS FELECI UNEBEF2 AR-.’fiCL E$A~ 226’f%_NE’ 22? “V A
Ti-‘ZEE CC¥§\iS?§TL3T§{.§f¥ QF E¥\&9%A PRAYING TC: ‘.{‘3§J;%8§-E THE C§R£3ER’:.
Ci”i”’23;5)2{)683 EH fi?F”EAL NQR€::Qi.iCED as A_ma:-3=r:::=<» axe THa,_A'LIs£Rnz;¢:fr:vE
REMANQ THE MATTER "59 THE CGMPETEN? A:.:f{+~:1N corgzsm-1<f.i:~z ¥'=:;,::¥;i<:7P§"%::E£f;:£*..¥i.i.'::*=,5;%_§.'£,2:':* HEMEING,

THES BAY: THE CQLJRT MRQE THE V!'?£'3E;;L{f)3;¥£iE'~&£"~'g

Petitienersg ' zééafi-::§;§:§ng*». ' darsersfhess gr etherwise
of the ordér passed in Appeai

N:A’;ing for petitianersg as stated supra, the
filed by peztitieners is dismissed as

‘T reserving fiberty to petitianers to file a review

{E-3 ‘§’HE HEGH ISEIIURT Cl? KERNATAKA 25;’? B&NC:AL€3RE ‘v’¥4PA?€G. 3&8-=f£a”2Qii}8
3

far quite gametéme. During the course sf submis$i§:j;’.:. :””.__
they submitted that the instant writ petition
petitioners may be dismissed as withgffafwm, ‘_ u
iiberty in petiiianers ta me a review ;}>giit:§’§;fl
Ksmaztaka Appeiéate Tribunafg fO:f_V:”F&§f§8;;V”
dated 23″‘ May 2008 passecjé an App§}§: NcA..43é;20crs aézd
further submétted that, thvé” u may be
stayed far a period czrffggcz fie fiie
the review Féagijataka Appeiiete
Trébunat stay of the said
order’ 1 _ _ _ _ .

3. ffhej ‘~.=L,a:’;:*’i:r:Vfft:A§€.s.§’e:A’A:”‘-»r*VrA2″;:.fa c1e by {earned counse¥

a{if:Vé’ariAng.. f’c1r–.”}pe£&t§Qners;Wéé*. stated supra, is pfaced an

“”””””-‘——«——–w

EN HEGH CQURT O? ¥{AR.?a*éAT2’»’d<L& A'? BANGALORE 'Js='APl*£0.?:iSzi:'2C*88