High Court Karnataka High Court

Sri V S Subbarao S/O Late Sri … vs Smt Kaveramma W/O Late Sri V R … on 11 April, 2008

Karnataka High Court
Sri V S Subbarao S/O Late Sri … vs Smt Kaveramma W/O Late Sri V R … on 11 April, 2008
Author: Huluvadi G.Ramesh
III THE man 0001?!' or KARNATAKA. 
rwrzn ms '11-m: 1 1»: wt or man. 2093 %   ;  %  %  _

lI'fl.'Q("!'D'I'i'.
uuz EFIIH

 i-'IC)IT'mE H71. 51% E 

EHEEEHJ

V..B.BUTBBARAOa
8-{.0 IATE 3 
A95: 9; E335,

RIO   7; _ 

-rrn.am1 ttnnu -'alum-ra.v-'s*.1 .-it 'E' " A V 
lfJ\ll'Dl'I-I C'-Tl' - ~

way £F'X'IIg"f, wan: man-ujra

"     lurrrrmrmn
[av 

---unrwn-nu '

W;fi.IATE"V._R.aIIBEA1tiiYAPPA

AGE: '3'?  g R} 0 ,'¥ R%

 

 '    v:LLAc=.~E.aIanmHoBLL

«.n -nun-no qh.0'|C

. nnlsmm *1aw"E,

  

  L =  191113638. swam I-IOBLI,

 
wfo  nm
;n..r.=.=1.:.==: 3*: \.r.1r_A.1a..s, .13.; 9 1.JLA_B.l;l;l_!l.I;!HA

Aimlnrurg-I n1.nt1fI'r
-Elrnflla all'-IIHJII)

_   nmxucr
'  x 3..* PADllAI4IABHA mo,

3; 0 HAIIUIIANTH mo

4:35; :3 

Rf CI VAEHBANDRH. 'VII.-IJLG-E,

J'a'.%-"%.."'€I E%.!.r~I. .'»'..%K£..L "P.'..I..!.."K.
ammwnn: mama-r

ififi'£-"I'Jfifi ""'"'m.1Mn.Ixu' """"fi1"G REIi.'i"'IG'iI"'un1.r""'

' ' WITH vmsuaaamvnppay

W

  





4. 'i""rIE fi"1fi"13Ii"fiT s.'3"'i'i:"1B$IGfi':%'-R
A non Lmu emu. mm
% pnmvmrnon an mum':-1' ' ORIBED

co1ua'rnuc'r1o1¢.nnn:mLonm     L

gst_.._'nI.A_.ur.._r.A.'-r..su. 'F£Jl"£.B_l:I3.:l E-_32":V" Z

smmmranamvmmnnpm. I-IC»GPFE_'iR.I14'*».  * 

D In .l\.Uml'u'\.l:?£ll1..|,l'I.I(v\r-.vu'1uau.:r _'aA1r 4:.

1.

1;: writ. petition is Arliw 22:5 and
22′? of the Comutitufion:_ta£Ir1riin_pmying tn _a writ
iii the mfiira fin? _:-.’l.-e:.’-.5 9.’ tm
Caurt at Karnatalu Appgllatg in Appeal
No.8I53.f0?’ dntec1.j21.11:;:a00?’.-si;ia.’»11tn*neamre ii and that

9: rh…g 9;-é_tIr “E24411 A 529_19a-99
mad s.7.2nor7-5;iaa M ‘

mum in
B filbup tho follnwirq

.» Ears W-fight. 1- -.,’¢ua=.’-4% ‘.’l~.= ar:’..e..-

%% Appanaua Tfibuml’ in Append
21.11.2007 and aha ordnrr panned by

Qnuuttmz-uoa%% omm in LRF TA 529193-an dated

‘.25

3’-‘m”+.”?V”:..r.1 ta ;n_11_m.I.r the

2. fi ta % pa’.i%”…-1.”. m,.*~e..~”.;,* L.

A Sy.Ho.?4tonnqxtantof5nmu2fJg1m1nI nuiynopurty

in 9y.!’lc.21 to aneutentofi norm 32 suntan uituatad at
Vabuundra Village, Jiguxij I-Iobli, Anoknl Tnluk,

W

am’-Ivfi”J’1.1’1Jn trrr-1.1.1.1: -nun-r n.ntrnnmrn~=%R E1

bile. Before either’ considering’ or inc

Bangalore District was earlier a ahnnbog hmn

tha mid land was ardorud to be rugrnnmd in

.11.: .._ 1.

D11. ‘ HlI;l.’¢§’u.y’_|_«Iu in Va

.$”b”‘””‘””””‘”‘ ” ” “-…aea..”.’l:’a ‘$419.36 ¢:.’.’s–~–.”!-“,’.”‘w.&V. 1.9%;

and gmndfal that of V V.

pauubm. it i. um mu 1.. qt’ mu

nmnartv «:.~.t: 11,231.19 filed

Farm Ii:-:.’.F’:’: ‘as-9’fir-a -.-.’..:’.cl~.

ll’

ha aonuu-ma the
matter and anew enquw.

right: 1:: ptitinnar

1.__ n.I…£… fI._..-._l.
\.4Ul.ll’l.

thin Court. It appears that in the

W 1…: ,……..m..~ of .;…….a

have comp on rword. whose application:

V t” ;…….I.’_.– n… n.nun-h-‘nmnfi-{av-| I-ln|||m|.g’|I

Ill-If I-Ill-I-IoUlIlH5Ill.uIwAm an–unvvimtvu-n’, in- *3

, ‘ fionu, it in Man that the legal raptraentntivn

thmmqlvao’ haw come on 1-board before the authorised

efigggg-figghg nppligntianswarmfladtohu-ing

W

the lenl mepmeoanntativaa of deoeued Subbnmyap;§a’,:.§x;

1-amrd.

1: I euhm an L5,:

1′ Uprvnnnovwvw-2

‘Juan’ i:’m.i. uuan_’:sun”_” ‘

application». that parties
alutlnarinad uficur, of
subbarayappa fl3t01’¢d hearing the
=..–.;-.125′.-…;.–*..:.-a-. 1″. A 11:
of _’ 1:: post this
matter it h the am of the

passed by the authorised

A. fl…s’…;-..§;.A-‘.-ufi .1… an. .n. 4|. _ .-an A’.
T OLIIEJQIZI .KgIl.IH.llU HJUU lull-UUIIIIVI VI

E4-”

In
5″

I”

1

E.

uubminfnn of tin inn-naci counnai for

in that the: order passed by the KM’ as
Has the authors’ ad afinar was aflnr hating

. ” and without further hearing

U ‘.1..-

umW’%fia’*fiumm=3mra;-u-a.-.e~:_u._=.’
subba.-myappa have come on raoord and mtgivim any
Iucho;FInpartunityi:1tu’nnof\$.3-J1/’dc:-22a:Jda1nobafnm

up .u__=_”_;,
W-[Illa ‘

dinfaoaal of that applications fllnd;-.before the

gfioar for bring the rap:-auentatival on H

5 A-I-I-up lt–fiI’fi-II!’ ‘Inna __ PIA 1A; 1*n fléigjulufn

II III-Iflll llulflllr HI!-yianulr-I 1- v_I_lcnIu- ‘_ -van’.

patitionar mi tin inn:-nati ‘i:i,E’.’:g’iP, of ”

that in order to comply 22.% ‘it- in
autlwfinad nuflinar an diéfi-Ia for
the on
para” m pa” “am
in L ” the mquiran:uu1t:I of

Order m tlxemoof. V

._ :1 orders in quashed.

in ruma.nwnu’ ‘ ‘uncut’ in the nuthariud

.~”aa dispose: of the name in accordance with law an
%% C as pouuiblu.