-1-
IN THE man COURT or KARNATAKA 53*
ones THIS THE 25"' DAY T FA «
seF0RE i ¢ % N
THE HON'BLE M2.3u$T:gE A30:-ms sr=sAi»;fr%.a:smrsouak;4n
9 TI %_%_po5' #2007? v A
Be a:
1. Nagappa ._
S/0 late Ver;§catar'a173appa' _ K
Aged abopjt "
2- Swlama '7 - - ~ .
S;voV']a'm_V§:nka§s.;ran':appa "
Siam by i;.I§'S?*.,__' _ *
(a) Eémt.
W2'? SޢnaPP&. " .
_ _V AgeCi=a}.3iou_tV 30 jgtzafis
' E aré /a----Karadagurki village
Hobli, Malur Taluk
Eééstrict; ..Pe£iti0ners
H r Adv.,}
&% _% '%
.. 3,. The Tahasildhar
V "-._Malur Tahzk, Kola: District.
-- H Muneima
fiince deceased
(a} Fillappa
S/0 Muneppa
Age Major
(bl Chermappa
Sic Muneppa
Aged about 56 years
it') Sadappa
S/o Muneppa
Aged about 60 years
(cl) Smt. Thimmakka
D] 0 Muneppa
Aged about 45 years
{3} Smt. Bodamma
I3/0 Muneppa
Aged about 48 years
532(3) to (e
Karadagurki Village
Tekal Hvbié, Nia,¥_L§r 'I'a_1Lgl-E if '
Kolar L'.i_strfi<it_:.
2(a) F-.'iliappaA 'L"'V _ M _
since byL7f?3s7[; , V '
(1) Smt.vVV'I\i.1§hiya.fi'n;3ia._ "
Gutlarimniyatnrna
.. 4.3-'Wfd Piilappa. '
.....
Kara,cia.gw?’1(i Village
A ” ‘V v’TIA’c§i:.a1″I*.i€;’-blVi,” Maiur Taiuk
Koiaf«.iQ1stk§.5i.
<2; Tbimmarayappa
S] 33 Wlaifipa
Karadagurki Viiiage
~ Teka; Hcb1i,Malur'I'a1uk
'fioiar District.
{3} Smt, Lakshmaxnma
I)/0 Piilappa
Aged about 35 years
Aiahaili Viilage
Thoralakki Post.
3. Venkataramappa
S/0 iate Hanumappa
Agar} about 40 years
Btodciayalavanahaili Viilage
Bangarpet Taiuk
Kolar District.
4. Krishnappa
S/’0 late I-Ianumagupa
Aged about 38 years
5; Muniyappa
Sjo late Hanumappa V
Aged about 50 years
6. Byatappa V
S] 0 late Hanumapya
Aged about 25 yew
7. Smt. ByatarzxI1{1a1’V.;__. _
W/o }.até”}E,a3iuma}i{;>a ‘ _
A.ged?;:1bo_ut V’ 2
Respofidcnta 4 ‘KEQ? ._ .
R] a Doddayalavahalli. Viilage
Sangarpet ‘1*a1_uk., K0331’. District.
* .3. Thirnmakkai ‘ ——– ~ =
« .W]z~> Vcnkataxamappa
‘ Aged *._bCut«50 years
‘— iizllkm’ ‘*Ji1’1.agz:, V
* Maiur Talijk
Kglar Bistfici. ..Responclents
~ .. .(I3y M/s”.}'{%:.svy as 00., for CIR’? 85 R2(c:), R2941 to 3} to R8;
” x _S£i Sgtyaiiaxayana Singh, HCGR, for R1)
. z
This writ petition is filed under Axticies 226 85 227 of the
HC¥)nstitui:ior: {sf India praying to quash the order passed by the Court
‘ of Principal District Judge at Kolar in M,A.N0.22,f 1998 dated 1{‘?~7~
200? vide Anncxureufi and the order passed by the Tahasiidar, dated
31-1-1982 vide Annexure:-C.
This writ petition coming on for gzrzsaiiminary
group this day, the Court made the following :
0 g Q E E
The order of the District Kfiiaf,
confirming the order passed b}’ f.i}’;E:; in L’
this writ petition. The «– daciding
M.A.No.22/98 has prim§aA”i.§(:i1: tifigegnctusion that the
oral and documentary tines net
pmve the VV Muniyamma
either bgfoiit of Hindu Marriage Act,
1955. t he’ the Bistnlct Judge has
held that have failed to prove their
. Apatem§i.ty: mnfiit-cn::¢_«ta Venkataramappa.
these peiitioners cflaim through
Acmrding in the petitioners, their mother
‘ I\§’l1l1i3?;.’?I£13@:8.§FI£lS the second wife of Venkatarazuappa and that
“. 1:héréfa1je, have also got sham in the: property in questian
K _ rcspo11dc11t$ 2 to 7”.
IFII V-d\.J’\JI\l \fl I\f”\I”\I’$f”‘II”\I\J”% IIE\W!I \t\J\IB”\’ ‘I-II !’\l”I|\l’If’IIl”llIl’\ Ill\llI Voil-
«
6
W.,P.fi§. Laws 0? gm?g§:s;;g,*_g§L*kV%
M S G J:
27-01-@009
CREEK mi *BEINC+ 9%?53%1?1E2¢ fl” 7
1: is mught tn the
cm; Suit 0.s.Na.1c1;m mg: Qivfi
Judge{Jr.Bn.), Malur, apan fin” the
petitioner’ to % mié auit. 1:.
ahaufi M 9:’ ti» unim’
., ”
Sd/3-£,}_r
Iudge
%2%m;