High Court Karnataka High Court

Smt Champoo K S vs Nil on 10 November, 2010

Karnataka High Court
Smt Champoo K S vs Nil on 10 November, 2010
Author: H N Das


IN THE HIGH COURT OF KARNATAKA AT

BEFORE**~ A

THE HON’BLE MR. IUSTICE I–I;N;’NAGA_I\€iOHAN*§A$ A

MIsC.cVL.143o5/20:9: §RdB.CjP.9/2008
BE; w EEN: A I I A I

SMT.CHAMPOO~K.S. I ‘
D/O K.SAIRAM,’=, g
AGED ABQIJT 3GAjji%F;APIS’_ ‘_
RJA No.59, B.$:K:.IST”3TA”G3E,. ” V I–

181' BLOCK, "':2#'H    " "
sRn\:AGA;R; ~   _ _'

    '

..?ETITIONER

(By K.RAfAN ECUM}’sR,:ADV.)

_:«f1¥§

‘.REs:DoNm;N’:r

” v.}I1*IIS MISCCIVIL PETITION IS FILED UNDER SECTION

V. I I5’2_OF CPC WITH A PRAYER TO TAKE ON RECORD THAT

I WTLL OF MISS KALA DATED 1.9.2006 THE TESTATOR

I }HAS MENTIONED SMTBHARATH I-IANUMAIAI-I, W/O
‘ MR.I\/LSATHYANARAYAN INSTEAD OF SMTBHARATHI

HANUMAIAH.

&~N,,

This Misc.Cvl. coming on for orders this day5..Vth’e~court
made the following; ‘ ‘

Learned counsel for the petitioner. seeksWitlidrawal’of’the

application with a liberty to f’ile.”fresh in”»r;-tfntotrly. lll”Al<lilcllorlldingl}!l,l
the application is heieby fl teservingvuliberty to the

petitioner to file fresh inyento_ry.l__ :_

""" A_

mos '- l