IN THE HIGH COURT or KARNATAKA AT
namn Tms mm 251%! may or 3 _ «
BEFORE
THE 1;oN*13LE am. JUsT1*(:3E:\VD.\f.’3IFi§.’I;E:{Ii3!4§.’a_VV;;¥§f3&A.12V: *
wR1’1;_PE’rmoN NO. gr 26a8 gA1;§?oA:
SETWEEHI
SR1 NARASIMHAIAH, %
S/C) LATE SALLA-EPA,
AGED 48 YEARS, _ _
R/AT No.4, £3451′?CRC3.3S’¥ff– ”
VIJAYANAGAR, % «
_§ANGAL<f3Ri3 ' .. PETITIONER.
(3y'%$fi.Kemp¢%ga~wdgg;=,e@.r. for
Sm) Nara$iInI'1§3n)
«…_._……–
3;. – § 31%: Lm<;;xPpA,
A /V()»LfiTE HANEJMANTHAPPA,
AGEQ 70 YEARS,
'1R','AT SL?ji§£F;ADAi{A'ITE,
YESHWANTHAPURA HOBLE,
BAN§3___;§LORE.
2 SR1 DADDI THIMMAPPA,
s,r. LATE HANUMANTHAPPA,
AGED ABOUT 53 YEARS,
A FR/A’I’ SUNKADAKA’I”I’E,
YESHWANTEAPURA HOBLI,
BANGALORE.
_AGV.,. %
iaetitioner, it is for the petitionel’ to make good;.~«E1isi3i1at
the sale deed is not bilidilig on the pefitienef
the 1’esp0n<:1eI1t. Noel to 6
questions cannot be the szxbjeefg of
petition under Article 227 of oiilndia. It is
open to the petitioner respect of
this matter i11dep6IIC1eI1t}§;,–.ii1*~aeeQrdéifi.ee"¥:§ii11 iaw.
eeee 'V Sdli
3116199