Karnataka High Court
Sri Y C Narasimha Reddy vs Smt Narasamma on 6 January, 2010
IN THE HIGH COURT OF"!<iRT\3ATAKA AT BANGALORE
DATED THIS THE 6*" DAY or JANUARY 20m'"Cfffi*--.,A
BEFORE
THE HON'BLE MRJUSTICE RA§)i"rv1.AL«1_MATH' L.
WRIT PETITION NO.15947 OF 20()7(iGM=<C'PC) _ ~
BETWEEN:
Y;'CV.'JTa§\,!.aji'amappa
T4. Sr'i' Y.;C...A.S4vvathappa
VAg«-ed about 45 years.
1. Sri Y..{ZA;'a"xEaT§i3.i'nTfifa"-Ré~fl'd'y' %
S/0 ;?\nji_nai3L3EsV . _
Aged"'ab'ogJt' 55 yea rs
2. Sri
S/Q'AnjinappaV '
E qbopt 50"'y*e.a_::s',
. Sy_'o'?AA-n}"%r}ap'pa--;'
'Aged ab0u__t.47 years.
_ S/0 Anjinapgaa
;A|i are Hindus
.rResicfing at Yalakafaraliahaifi viilage,
Kasaba Hobii,
Gudibande Taiuk. ...PETITIONERS
Qr'/<T
__ 3 _
ORDER
None appears for the petitioners
representation is made, even though the_matterjtvas:e’si’Eed’h’_”‘1i ”
on two occasions. The Writ Petition~i’s»–disnjisse’Cii–Vforxnojiii–‘V, V
prosecution.