{N THE HIGH COURT 0? xARNAj'g;;{A Q
DATED THIS THE 3RD my OF'AIPREL-QDf}§[f' --... :
BEFORE 1% A i AV
THE HOWBLE MR.
WRIT PETITION fiéggnamqbpci
Bmwmnw:
1. SR] PRAsAN1~;_'A
1(a) SMT V *
w; 0. warm preA.sm:;Amm_R- "
AGED AB'0UT_46.YEAjF<'3 --.
1(1)). SMT P *z'EJ2x.éWij'm '% V __
mo. LATE pRAsANNp.x1rM--.m~«. =
AGED ABOUT 28_YE;A_RS ~
1(c3. KUM :9 HAM'SA_VV'E'Ni '
. é D/o_.~ LATE ?RASANI~E!£K!.,IMAR
'man A303?' :29 YEARS
1_.(c'l'i, {SMTVIJAYA LAKSHMI
wgz o.._:,a:rE mmnxnamm
sxsmre 03 MTETPMSAWAKUMAR,
' _ AGEI3'---AB€)U'P so YEARS
u ' " . ._ ALL ARE R-iAT No.26,
' f*SRI'RAMA3{RUPA" gm MAIN,
'aA;.AJ_:.--'1,AYouT, ANAND NAG-AR
NAGAR POST,
BAHGALORE -- 560032. PETFHONERS
V V " _ 1' "(By Sri. V SRINIVAS, ADVOCATE)
AND
1. SR} G M RAMACHANDRA
s/ 0. LATE GM. MARIYAPPA V
AGED ABOUT 53 YEARS [ A
R/O. NO. 69, CHANDRAPPA BUILDINGS
17TH MAIN, HAL 2ND STAGE, _
BANGALORE - 560008. '
2. SR: G M SHANTHARAJ
S/0. LATE G.M. MARIAYIWPA
AGED ABOUT 45 YEARS _ .
Rm. N0. 135/22, 5TH MAIN _RoAD,P
DEVANATHACHAR STREET" ' ; ..
CHAMARAJPET, V --
BANGALORE- ssrjoxs. 3; A '
3. SRIGMR£AMP3_SH''''''''--.._ ,
5/0. LATE GM. MIERIYAPPA ~ A 'A
AGED AEGUT 4:2 YEfi;:R~S
R/O. No.3, 5TH5QROS$ . ' V '
BAIAJINAGJKR .
ITTAMADU, BSK sgnvsrama; "
BANGALORE-}-- 560035." , » V
4. SR1 ;<:m1 SRIM"<.'AS
S/O5~L;aTE'G.M. MAR{YAP?A
. "AGEEE AB'r3:.IT"53 YARS
1?/AT um:-_, 5'1TH.lvI1"L¥__I'I, IITH (moss
'=c.1R;NAaAr24.2tII}T.s*rAGE
BANGA __56gE)()85.
5. THE coj'Ri20§éATIoN OF THE
'cm OF'..BA§\¥GALORE
" ~ u ma. SQUARE
' BANGALORE - 550002
BY COMMISSIONER. .. RESPONDENTS
.._ {By’§Sri. P B RMU FOR RM: R-5 SERVED)
Ti-HS WP FILED UNDER ARTICLES 226 85 22′?’ OF THE
CONSTITUTION OF INDlA PRAYING TOQUASI-I THE ORDER AT
ANNEX-C DT.3.}1.2006 PASSED BY THE LEARNED XIX
aiia, contending that the there was .
properties amongst deceased l’+’Zi!’1″:”:–:;§i1_*.:§’I”:~t1V”!rIia=;_ °’
brothers, therefore his btnthétrs :§=.m=..i’ jtiisu
representafives and they miruugt be-v.pénniiétxéc§{_”i:c>..came = L’
on remrd. V’ L
4. The point V before the
executing mI1rt’Ai-5′. as — .10}? had
intenfionalfgv. of permanent
inj11nct#i91]jV _ Kumar. If the
hrothets of K1 mar are pennitted tn
come on tit €x?oi:.1§i_.’t’nnt confer rights on them if
‘not Ha’i»’!F’«_.§_3I1}’ rights over the suit schedule
exemrting court cannot or nmd not
Vbvlaims of the legal representatives inter-
-‘ the apprehension of the wife and
‘2.jC.l”iiiti:?;:n Htof deceased Prasanna Karma? that if the
of dec¢=-.a:=aed Prasanna Ktzmar are ptmnitted to
u on recent! that would confer rights on them in the
of
suit schedule property had no basis. The rights
‘Iv.
legal representatives intense over the sa .
property is not an issue far adj1:di(::a*:’.%:it:j:V. by ‘the ‘*
executing court.
With these obse1vatio:isi;._Detifi{3Ii is