High Court Karnataka High Court

Smt Yallawwa vs Shri Bhimappa Siddappa Shirur on 29 January, 2009

Karnataka High Court
Smt Yallawwa vs Shri Bhimappa Siddappa Shirur on 29 January, 2009
Author: B.S.Patil


‘=. (‘Eg Sri Jagédish Ffiatil, Adv.)

. ,M1H, “Sm Bhimappa Siddappa Shjrur,

CRP No.1002/2008
1
IN THE HIGH COURT OF KARNATAKA
CIRCUYF BENCH AT DHARWAD

DATE!) THIS THE 29TH my 0;’ JANUARY 2069
BEFORE
THE HOWBLE MR.JU’S’i’ICE B.S.PATIL«,… :

C.R..P.No. 100212008

BETW BEN:

21. Smtfialiawwa W] 0 Nilanagoucia Pafél,
Age: 45 yeara, Occ: Householdg. *
R/<3. Khashipeth, Tq: Ramdurg,
Dist: Belgaum.

2. Nemangouda Niianagcazéii V ” _
Age: 24 Yeaxfi, Occ: Studcffii; Q

3. Ramaxlagig P-a”a’},
Age: 23 years, -~

4. Laymaanagfmda Nféamagéfida Patfl,
Agggi 2:3-.ye:a.rs;’ Qcc: Student;

ifiagouda Nilanagouda Patil,
Age: _I’~’3_ye_sm’$:,V Qcc: Student;

fcs:éi§€fif of Khashipeth,
V .- ..PETfiIONERS

‘ £3 3.;

Age: ?6 years, C)-cc: Weaver,

R] 0 Khashipath, Tq: Ramdurg,
Dist: Belganm;

Since deceased rep. by his’ L.R.

CRP No. 1002f’.2008
4

appiicants were entitled to raise objection for the executing of
the decree as the defendant (husband cf the 1″ petitioner) who
suflexed the decree was sufiexting from unsoundness of mind

and execution of the said decree would afiect the ‘the

applicants as they would be deprived of their ‘ .

find any merit in this contention. Pet;i1;ioners_ ” ”

any application under Order XX! 9?

passed by the Court below isjusft

sufler fiom any illegality or error eregr of law.

Hence, the revision petitici;i’~is d..ism.isse;1g’ e Sd

._ Judge

PKS