High Court Karnataka High Court

Shantabai vs Gunwanthawwa on 20 August, 2008

Karnataka High Court
Shantabai vs Gunwanthawwa on 20 August, 2008
Author: K.Sreedhar Rao Gowda
 

 

HEW KQUKE Q?' 

 

'swzvg ififfii.-Efifiv $3? %fi%%&fi,°§}fi

Vow wv-m

  

  Bhallgi --- Dist: Eider.

V.  (I335 _ Sfi  Rao for applt.)

Wwwmwwww rm-Wm wwmm mm" mwxmmamwék wmm %;'I%§i§.JF%"§" @531 mmiamm

IN THE HIGH COURT OF KARNATAKAV u 
CIRCUIT BENCH AT GULBARGA;"""-'«'  
DATED THIS THE 20%! DAYWOF AUc2~LIVSf:+%2€i§Ji§% { L:  «  
PREsEwfi     %'   

THE HONBLE MR. JUSTICE %sm3:E:3r1%g§t§  f %

THE HON'BLE MR. .3fiS*;'1<;§;% 'gi SVREENNASE GOWDA
     e T

BETWEEN:   % '  M' 0'
   5 r 
Smt.   _ . Z
W/0K&HaPpak&§6d%%'«.% A  %
about 3 '3. Wars; .0'-'€C'~1?I3afi'€?Ii' _.

House Hold and  " 
R / 0 Village 

 ANI3;    '

1. Gtmvséntfiawwa

" ~ .. « .4 _ ' V W/0 G':;s:rpadappa
A " --.Agc:14ab0ut 70 years,
 " ' --0<:x_:: 'Household,

"   we. village Raiola

    Basavakalyan.

" "Since deascd.

 



    

wwwmvema ww «Mmvmuwmwmnww m sweg gqmwxggmg-1QE&«\»&$颢»%tgg%"R!uyi m.M%m,.$.g Mwwwa 
W flwmmwmwmfiflflflfl F'!M~?I!"'& Mcflflwfifi WW flM%fi%MfiMMM WQWM ' '
- . awmanrma uh" mmmmsm. .. . .H-"

1(a) Smt. Chandramma,

w/0 Basappa s'I'eli,

age: 65 years, Occ: househoid
r/o Dhannura.

Tq. Bhalk, Dist. Bidar.

1(1)) Vishwazmth s/0 gurupadappa f_  A' 

'I'c;o. age: 60 years,  __
Occ: Agri, r/0 aliambar '
Tq. 85 Dist. Bidar.

1(0) raju s/0 Vishwar1ai;fi:Rac¥V:  %  ~ 

Sajjar, age: 23 years, 

R/0 Aliamber, 'I'q~.. 85 Di:st--vBi;1:3.§+.A'     

2. Smt. Ka1aw%atni;;"  %     
W/0 Erarnné.  "étbsutq , _    K
and ho11sc'ho.1d._  _ 

r/o   _ 

Tq.  _    [A

3. Sim. Su?.§}1i1§1bai'~ A

- , W/on-BaSwaI'aj  about
 '"33 'y:::arS",,= Om: Hcmééhjold
  
A  tq."  Dist;

Lirtllt'.

injunction.

. . .Respondents.

(By Kumar Patel for R- 1, Sri Suzyakanth Harkad
” ‘f9r[ R– 1a,,.”Sri Ashok R Kaiyanshetty for R– 1, R-2 85 3 Std.)

” _ ‘ ” ..””I’his Regular First Appeal is filed under Sc.-:c.96 of C.P.C.
‘ against the Judwent and decree dated 11/11/99 passed in
_ …QT.S.No.79/93 (old NO.’?1/90) by the Civii Judge, Sr. Dn.
Basavakalyan, dismissing the suit for declaration and

This Regular First Appeal coming on .V
day, K. SREEDHAR RAO. J, de]ivc:rr3;i:i:11z:.fol1<}wi;;1g:e '

JU3)Gh!!:;§2i:1_'7'./.'_ '

One Muddappa, the 'left: fivé

daughters and a son by znargc L._Foufir &a1;g%:)1ters are
dead % and they are not __tha suit, A threti:
daughters of 2 that they
are the absoluté property and that the

compromifi' dated 13/3/90 is an

'account of of the deans. In the

course of _theV '1:~rVti/t~._v 23 1

remedy avaiiahlc: to the plaintifiwas fiit: aI1

not in file a separate suit. The ‘Court i’ag)1;tVi3d that

an the fines ofigfiufl pfifigfiflfifififigfififimkitfi$fi pnnfifics
which have fallen to their have acted
upon the comprqinia§t;§l”de¢_;;~,&(§f’ for_thc above
masons dis*»;I1i.-i¥:§’%V<°:<';§.4"" gvcn by the trial
Court fer and proper, ot
cal} for '
T: m5v %%%%% 355%
Euéfifi

géfw
Efiaséigé