IN THE IHGH comm' OF KARNATAKA, BAIJ§;ALij§¥§:'% " DATED Tms THE 13th Dgvere A BEFORER'. THE HON'BLE MR.;}1; s1f1cE'%r1.V;3iLpA§éP.%§"" W.P. No;57o3;2a0f8_;-£Gm_cPc"i Between: 1.
szi.N.Bhaskax’R_eddy’ _ _ –
S/o Lair: Nazaya15ia,V-Retidyf ,
Aged about.48’vycé{I.$f, ” . 1* .
Residing ai No..j2’1., 4m C1§):§s.; ‘ * V *
L.C.R “‘*:csw;apu1apu.;a ”
Bangaviore?’-‘ ‘
2. Sri.B-..Rakeah Ready __
S] o. N.Bhaskar Rcdély = V
Aged about’25VycaV1’~3, ‘ ‘
Rcsisiii1g.at N021’, 491 Cimss,
” _ L. Yeswatifiiapma
V Bangaloic ~g 550 022. .. PETYHONERS
A “‘ Associates, Adv.)
AND : ‘
Sx:it.H.N.Saroja1nma
D/Vd~H.N. Narayana Rae,
‘ _ ‘ ~A’gaed.sab0ut 61 years,
_ ‘ Rgsiding at No-.154/2,
…_I%§Vu1iyapet, 4″‘ C1033,
Bangalore ~– 560 053.
2. Sun. H.N.Vima}a
D/o Iiflarayana Ran
Aged about 59 years,
[.1/’
eass. , ,
property through registered sale deed
Smt.G0wramma and they
and enjoyment of the suit
22-7-2007, the defendants i.e.,’
along with their friends and
demolished the shed and flied the
suit for iI1june1:;oii;;;:y.e:y1′ ‘V clearly
disclose the the trial Court
has rejected’ find any error or
illegality y by the trial Court.
Therefore,’ in my cexisidefed view, there is no merit in
uujtéeeeaneyaynd hence, it is liable to be dismissed.
8. ‘Accerciiigg , it is dismissed.
Q; -~