High Court Karnataka High Court

B R Srinivas Murthy vs Smt B R Shakunthalamma on 31 May, 2008

Karnataka High Court
B R Srinivas Murthy vs Smt B R Shakunthalamma on 31 May, 2008
Author: D.V.Shylendra Kumar
1

IN THE HIGH comm' or 
AT BANGALORE 'A     '
Dated this the 31" day of May,     "
saw?"   A A_   "  V  
TI-IE uorrnm HR wsnci-9% 

Civil Revision Petu""=,;g:VV:i2»1Vo. 12.4 g,* +*'%;_o_c_2'- "3 
B :   _ F

3.12. smnvas MURTHY
3/0 13.3). RAMESEI, I
AGED ABou'r_5?'~yEARs-, 1
RESIDINGATZSIO.;*1'1_;'i., 2   
NORTH Pt}BLlC_"SQUARE'R§€3AD,__ " V. "
BASAVANAGUD.I_, '   '.  
BANGALOEQE    PE'I'I'I'IONER

V ' f¥5:sri:fs::i}"v§j:;.--1smvakumar, Adv.)

 

And:

1. 4;: ' Sm'. BR'. s HAKu§rrHALAMMA
  w,/Q LATE B.B.~~~f:rr; PJBLJC SQUARE ROAD,
- A  BASAVAHAGUDI,
 BA:~Jc_m,oRE - 560 004.

 a1éi;.A.s. KAMATH

..  s/*0 NOT KNOWNTO APFELLANT.
" ~._MAJOR BY AGE

 - JPARTNER,

M] S. KAMATH YATRINIVAS,
C:ANDH£NAC'2AR',
BANGALORE -- 560 009.  RESPONDENTS

2

THIS CR? FiLED U/S 115 OF CPC AGAINST THE
JUDGEMENT AND EECREE D’I’. 2.1.2008 PASSED IN OS NO. 9647
OF’ 1998 ON THE FILE OF’ THE XIV ADDL. CITY CIV§L JUDGE,
BANGALORE (CCH. NO. 28), DISMISSING THE SUIT FOR
QECIARATION AND RESTORATION OF’ POSSESSION AND _E’l’C.,

THIS PIZ9’I’i”I’!ON COMING ON FOR ADMISSION,«'”F:FHS”‘–DAY.
THE COURT MADE THE FOLLOWING:- j » , ” .. –

0 n’n§__fiSSS
This civil revision 15 of the
Code of Civil j the order dated
2-1-2008 passed QS”I=€S}fg’6??f7_::»SgVf:($n the file of City

Civil Judgt_;g..li?»a1*§ 44

‘2. H be entertained as an
appeal 96 CFC against the impugned

judgment and de¢a«e¢.S

V31} _ chnumstanoes, this revision petition is

— V

*pjk

Sd/i
Iudge