Karnataka High Court
Rajesh H vs Parvathi on 13 April, 2009
EN 'THE HIGH CQURT OF' KARNATAKA, AT' BANGALORE
DATE}? THIS '£'HE'; 13TH DAY 01:' APRIL, =2009_ .. _J
PR ESEN'?
THE }i€)N'I3L£E3 MR. JUSTECE E{.SREED_%E?sI§' :f?.15:C§::: "
§\?~l{}
THE: Hm3:,I:«.: MR. JBSTIQE.'gs.sIé'E:EfI\avAsV§;~"«:;::§'\A.?DA; V
I%.¥--. 2
'5;,B{_3¥"i'Tri Arém->; ;H§__, ;~i0$A*rHTA,
T§~;im3z;+;zxr«m VILLAGE 823 POST,
' " ~ $UL~iéi.fE'£§L_UK,
' ' JKPPELLANTS
(BY..;§R1_s:: égigxfiisawa SHASTRY, ADVOCATE)
1, A' "IAEIVT
_ §3;§~RvA*rH§
wfo, MAHALENGA EH53",
MAJGR,
SINC-E DECEASED BY LES.
KR} €}C}Pt%L§xK.R§SHNz3'a EH31',
S! O. MAHAIJNGA BEAT,
E;
K;
1(3)
R)' O. JCIDUKALLU HOUSE,
PBXIVALEKE VILLAGE 85 PQST,
V123 UPPALR, KASARGCJD TALUK,
35 BISTRICI'.
SARASWATHI
w/0. SHANKARA BI~iA'I' AND
1310. MAHALZNGA BHAT-, »
MAJOR,
PINC3H1NAD§{A HGUSE,
THODIKANA WLLAGE3 &; ,P0s:'197,'.__ A'
SULLIA TALL: K,
1334..
. PPLRVATHI ,
W/O. MALENGA BH$E'.; "
MAJOR, EEAR BHAJAM3' '§w'§}fxf\':§L}iR_.: .
AJJAVARA Wi-LAGE ' "
sULL:A:r;'};L:j'x;--I:;j:%. ~ V
sgavag-3EwA:2,1 {;~:a'PA§2.;g'§séI3SHwAR;
D/O. M?;_H?aL¥I*iGA'.B§§AiI? 6:, PARVATHI,
?«I.:'§.JOR, S'£§.BRAMA§*é'Y;§ VILLAGE,
mi} ms1*, « ,
VS-ULi5;;IA 'F!3LL3'K, """
'~is'§.V1~:, 1.
'V "'i>:%;:§'i4i:5.'g:gTA5:*§'--i'é
' f)jG.V.N1$1;§ji2%.LENGA BEAT,
MAJOR," "
KC>'i~:i«:;:xms VELLAGE 8:; POST',
.T ggL:'r':»iANe3ADY TALUK,
. _ §:_K.
S.é;ROJENI,
W] C)' MAHALINGA BEAT;
MAJQR,
H(}ST°§~i()'f'A HOUSE,
T?-EGDIKANA VILLAGE 5:; PDST,
1;»!
SU LLEA TALU K,
9. K.
6. SR1 GURU RAGHAVENBRA
BRINDAVANA 'T'R{}'S'I',
THODIKANA VILLAGE av, POST, 1
Si} LLIA TALU K,
PURPORTED TC) BE REP. B":','_
5(1)
6011)
KA"E"1'ADAMAN E": KRESH NA "a:~ia.'r,
S/C}. KRESHNA Emil',
I{AT'I'AI3AMANE,g_ f Q V
PAIVALIKE', VILLAGE ($3. P«:>s.;fr,;. .A " -
VIA. UPPALA, -- _ i
KE&S:%.RA.G{_)D_TALU'K'i%:..D1ST;'=,_
BALA;<R;.8Ha1i§'5_V_. 1»: " _
S/G. iDA{;.MA'm_BH'AT;--.L M. "
mgasvzganztfaam, ..
MAJ0R;I;;, .4 _ _
P'{}8'3""%'ANi§€z'*;_ ':'K;E~?fA, "'*.. ' '
'GURU KREP3~k'__'H_C)U__S'E,
YAT'Ns&£}KR'IiL¥,A€3E:,
_E{ASA§4:'{§GDfITAL'£3E{*~3a DIST.
ms? vA"m_NAGa:eA,
"<.1<}s:.}<A_:.A. .....
R'ESPOi'~§DEN'FS
G53? §§R§.__§éi. :£E?ihi._BHAT, AB'u*()Ci'i'1"E) FOR «::;R5(:))
L'1-{RV};-gay', -R1.{;B},fR3; R4? R5, Rfifii} _ smvgmy
T§+£E~E§ ¥?€i§A :3 FILE}; U[S. 96 (:1? CPC AGAINST THE
J{§DGM3i€}NT AM) ibffi-CREE? ma 23.2.2000 PASSED IN 0.5.
"--__""»:q(3.1/'gas? THE {ZEVIL JUBGE, SRDN. PUTTUR, 5.31,.
' EJi'S-E?,\§fiSSiNG THE SLUT FOR PARTITION,
"'T7'§'.:is aggseal coming on far hearing this day, EREEEI-{AR
R30, J., cieiivered the foibwingz
%/
JUDGMENT
Counsel {Gr the appellant iléas iileéi 3.’TTI;r,1e;<1§%:3
that the matter is sattied 01i»i._c§i'-..(;011:*t'. §HenciéV,'{}j1<:v–.%a.p§ea3 w L'
is dismissed as not pmfised.
% i %sd/.2, " Tudge Sd/-6 Judge GpS"*