High Court Karnataka High Court

Sri.C.R.Narayana Reddy S/O Late … vs State Of Karnataka on 15 December, 2009

Karnataka High Court
Sri.C.R.Narayana Reddy S/O Late … vs State Of Karnataka on 15 December, 2009
Author: A.S.Bopanna


my Vxlzvwa ww-mum-mavaw m

mm u.M…..§.;». yr m.ammn.m-x nmvfl LUUKI ur zmmvménsm mam CUUKY UF KARNAMKA W€;;»’%§~§ mzmm” OF mwmfim Wfirfi mm

in Tim HIGH count’ or KARNATAKA, AL
mmn THIS ‘ram 151% my c:>1=’%m:.c:2;1»»:a5E12.%T[r2{xr9%$%} 4 2

BEFORE

‘rm: Holmm MR.


 

2 am e R mnmram 1219:3323':    % 
new ABGU'1';fi'.-3 YEARE;  X    x 
310 mm is 33:33? %    %

Ru. R0. 14311, (3HEHfs1iA$A1€DIiA”VH.LAGE
KOBLI
EAIIGALGRE — 569969;” %

….P’E’I’I’I’IONER

new sm’ K 3;

1:13 ABVs.,)

3

am A smrcmL . hmmw wmmxoma

” L * nmmer.

mnemon-

% < _ comnssxoxmn
* j NORTH

, E

RE HOR'1'fl
RE.

uuurmsmu–u nnrvaa-1 5

‘Ood’Iwfl’l.<l'I\U vg amwmatmammw f€'WW'fi'"l MWUK

3 8:21 LOKESH

AGED ABOUT 50 YEAR

51¢. mmypa,

R/A uunlmxomm mmam
vanrmm 13:031.:

BAHGALORE mar *mLtIIt
mn
ammwm -. 5500 la.

6 SET KOUALAHIIA

Aesaaaomvwmlzs
wio z.A’.mRAnwAH

7 smmmmnnv
AGEI)AE{}UT3’7YEAR8s ‘ _
3/ommxsaA1mnm~ = _ * %

BOTKARE RIA
wsmnnnn, p’is’r,’a_ _

‘ aff;

– M A ….REsI=ormEms

M [BY s;re:.a1mJaAJ,:;3)v.,:aoR as, am B 5 eammm as
% * % 9:41:39 HA;mn»sH»e.,*Anvs., FOR R6 & 71

fflm1f’ir3′:’:*rrIo1¢m m.EnmInEa.AR*r1c1..m 226

Ann 227 61:? C01l8T1TU’l’ION or Imam, Wm:

‘ A F§1AY£R- –” ‘re; CALL FOR THE nmams

4 ‘mkmma Tc ‘rim x.A.HL.3.37,I2m7-.03 Am)
” ” ‘R3’I.;I?ETI’i’ILLOWHi’G:

é.

…..w -.u..,,., ,…’..,

. ‘nunwrwat’If’A’_3″0 rvsnnvnnnrufl ruwn uvuiu ur nnumnmam mun uuum U!’ KAKwA’mrm mzww €;:0W£’§’ W? MRNATAKA HWH COW

‘L In the mutant can the cioc%m
nbnz with the petition would an amt than ‘ ‘
pm.-iom has purchased thc
undu a sale deed

Smt.Komn3amm.a i.e.,
Hcrwevar what is to that at an
earlier pom: sammh is
said in k0.%f1€o.1£»8éI2oo3 mang
§a1’Ht2i£)fl,–;}’f’ that he is the
The said suit has
bum. tbs compromise entered

amnxomazamm 1…-..,

no doubt disputes that she had

said unit and therefiora has fiksd a

-E, c,s;Lna.1s41/mm mm; fiar a. daclaratirm. um

% and decree passed in o.s.Na.13s9;2oo3
pmamtly Iimaxg in :1» pment petition mamuch

a3t1:napetfinm’:::a:£3.hmdsui1:caSn:t.Kow1a.%has

é

4&5″

nu-wA:\|wr1Ir”\l\r1 lll\7l’I K-N-JCJKI 1:3!”

challenged the said 3% and deems, an
‘m fmmzr of the patifinar is in ‘
mutation may 3 to be
The fifth %

in the suit 2: O.S.Nc.188Q]2Q03;’ has
consemad and said the
property in qugaagn. ‘rmttm is a
sum by the civil
court any aboervation is

exam: 2′: is held amt the
o.s.m;.1341/2009 would band the

held by the Dcputy C-ommfiaionar am
that the parties would harm to approach the
k Autlrnrifica for appropriate revenue mtriea.
A what requires no he mam is that sixam the
*-..’ 15et:it3ormx’ claims right unclar a mgmemt aaxe deed am

t1wresmmeat111’yiub&1gaought’mthatragard,t&

i