High Court Karnataka High Court

Sri M Chikkashamanna Reddy vs Smt Ankamma W/O Late … on 27 January, 2010

Karnataka High Court
Sri M Chikkashamanna Reddy vs Smt Ankamma W/O Late … on 27 January, 2010
Author: Ravi Malimath
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated this the 27*" Day of January 2010
BEFORE

THE HON'BLE MRJUSTICE RAVI MAL1_rgr*iA::5:.'..'..j:  

WRIT PETITION /V0.1 6224/2008 (GM-EEC)   

BETWEEN:

SR1 M CHIKKASHAMANNA REDDQY 
S/O LATE MUNI¥\JA¥\l3AP¥5A'«--REDDY-.,
AGED ABOUT 61 YEARS,"-._  A
R/AT MUNNEKOLALA VILLAGE
VARTHUR HOBLI.=p  _  
BANGALORE sO'uTE:«. TA£__u K. .  ~  " _
    .  LPETITIONER

[By-Sr; S.C:HGGfi;§JEayE3°f§'e:d§1\f, Advocate]

 '    
,AGEEo"VABo'EtI ,5D-.YE.A RS,'  

 w/0' LATE D§QDD_As.HAMANN'A REDDY
7_R/AT MU'i'-é.NvEi<O»LALL,U"VELLAGE

MA RATHA HA LLI "s-**«QS*1."_ 
BANGALORE-'56G.OV3'7EV

' 'V SR1. T{A~MASWAN'Y
 AGED ABOUT..3.2'YEARS,

 LATE DODDASHAMANNA REDDY

» LR'/AT._M'UNNEKOLALU VILLAGE

'V' - 1, MA RATHAHALLI POST

BANSA'LORE~56DO37

 m'.""'vEsHoDA

" AGED ABOUT 30 YEARS,

D/O LATE DODDASHAMANNA REDDY
R/AT MUNNEKOLALU VELLAGE
MARATEJAHALLI POST
BANGALORE-568037

SMT. VEDA

AGED ABOUT 25 YEARS,

D/O LATE DODDASHAMANNA REDDY
R/AT MUNNEKOLALU VILLAGE
MARATHAHALLE POST
BANGALORE-560037

 



2*  SRI;IA.P.ON KUMAR

W/O PAPAN NA,

R/AT OEVARABISSENAHALLI
BELLANOUR POST
VARTHUR HOBLI
BARGALORE SOUTH TALUK

 

16 ER. VERGHESE

AGED ABOUT 48 YEARS,   ._
S/O LATE E.V. RABBLE

R/AT MARATHAHALLI

VARTHUR HOBLI .
BANGALORE SOUTH TALUK-.._

17 SR1. M. SRINIVASA REDDY 

AGED ABOUT 44 YEARS,  --.  
S/O LATE MUN1NA..AUARRA RE.DDY_  
R/AT MUNNEKOLALA VILL,AC3~3E= ' I
VARTHUR HOBLI H "  , j' =
BANGALORE .__SOUTH TALLUK' 

18 SMT._,GA¥A':ifH_R_AMMA     .
AGED ABOUT 3:? YEARS,'   _
W/_O L'A.T'E M, NAGARA-2 RE_DDY_§
VVAR/AT'MUNNE'é:OI_A-L.A*-VILLAGE'
1vARTHURgH.OBLI    . j
BANGALOREfSOUTH»TAL__.UK

:9 KUM«;.,_R.v.RA;.1N1., ' 
.» AGEO ABOUT' 23'-YEARS,
 O'/O LATE"'M..__!\lA(3ARAJ REDDY
*R;<ATI- MUN:vEKO':_ALA VILLAGE
 _V _\/ARTHL'.R HOBL1
 _E5A,NGAA,!,_ORE SOUTH TALUK

A_GE'"D'ABOUT 21 YEARS,

~~S/£7 LATE M. NAGARAJ REDDY
R/AT MUNNEKOLALA VILLAGE
VARTHOR HOBLI

BANGALORE SOUTH TALUK
..RESPONDENTS

{By Sri B.N.Anantha, Advocate
Sri Nayayana and D.G.ChmnapOa
Gowcia for R163]

THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF CONSTITUTION OF INDIA PRAYING TO QUASH THE
ORDER DATED 22.11.2068 PASSED BY THE 24TH ADDITIONAL

O?/C”

6
him to address arguments. Hence, he submits that
I.A.No.27 requires to be considered and an -4jade’£3;zi’ate

opportunity be given to contest.

3. The contesting respondent’-has”_4 to

alfow this appiicatiori.

4. On hearing, I am con.si’d.er’edj”_vie:yirthat the

trial Court ought to have consi’deVredVVV”I,g’\.Noi2’7*A liwberaily and
permitted the petitioneiritol Failure to
do so and t.reati’ng has exparte would
ca u se u nduieii Th—a one r.

the order dated
22.11:§’2o’o’8 is set aside.

__ii) his Va’i”iowed. Consequently, the order

= 4, dated :,.9;.6;i.;OO8′”st’a’n’dVs recalied.

it _ is disposed off accordingly.

Sd/ma
Judge

mv*