1N THE HIGH COURT OF' I{%Nfi'I'AKA AT BANTCEALGRE
Eatfid the T29??? day sf .may 2309 '
: B E F O R E I
THE Hf3N'BLE MR..3t;sT:<::_E ; v.JAGA§§:~:$::f:i;%%$¢T'
CML REZVISEGN PE'1'r:'10:§ N9. 43"';'v----§:C#{}'9:: _ '
ESEFWEEN :
Smt. Psrumakka, <
died an 23?'. 199%} by LRS. 2
1.
Sri T.<:hmmswmzy, – V'
aged 65 yaars. '
2. Sri ‘i’.SriJ’1iVas, V
Aged éfiygérs. 3;
3, VS:fit’; A V
– .
Ail”-are ::13§i1d:t*»:+:r1»- z3i’ J.atr: §v1.’I’ha32’a_ppa,
V _ £3/a }:\’I*e-:2.
. . Respondeflt
R)
Civil Revising’: Pefitien filed initial” Section 115 0f
the C1.P.C. against the Qfdfiif datad 14.112008 passed LEI;
E’;x.N’ adi11iSSiQ;ti~_:”tiaj?, thé’
cburt 111ac1e the follouférxg: _ _V
Heard I.§::ar:1tid” ‘\s’.Tarakaram
for £111-:2 13.g=3:’£\iiA9.i€}i1=e1’_§»% .r_c::spf0I1de1″1t, thcrugh served, has
remairzafié’ absééiaf’ fiéticfi i1a$ bean ham to be
st;ffiCi5I1t..
. _ f1’i3T::3. m’s;:$i0:: pefi.:i.o1:: is directed agaizzsii Em: Qrder
” pésséd {Ids executing caurt. in Executisn F530.
rajecting the prayer 0f the ;3€:*:;itio1%1er/ dficreé
” ., “11T<::–}.§i&r"' far recevmy 0f pcssfissian by isstzing Cieiivery
Z "'§§'é§.f'T311t,
The S{ZbI"I}iSSi0I'I of the learned $611101" ceunsei is
mat E3516 sxéczltixzg Court cerixmittad an €}'1"{}f in I'€"2}f§fC'§iI1g
fir
3
ma pray-’31’ cf the p€titi0:”1e:* arid saieiy 921 the gflund
that Sixaritfimnma, against whcam the dsiivazfy wamégxzt. is
sought, was mat a party either in R.F’.A. G1′ in tf;é’:’&-zfigiiiai
pr0ce&d:i.3″1gs i.6., O.S.N. ‘?4/ 1931 and
gaund that the executing c01z:*tIAA’r&j«:=:<;tL:d '__1.:rV:ay?3:r Kai' '
Th€_p€titiDIi€I' but gving iibert5;?'.f£é'–.§2a1<e §r§Ssr:sS1é3r1., ii:_u
due caurge.
4. The learmid §:i:u1:;:”.*=§éI that it is clear
fmm {E16 CO1}1};’f€)111iS§§”~8I3{x?I’€d v_ béiiiségféerz the parties
on 8. ‘igvgvigvé and 1:33,/1975 that
{3hinIiatf;g;’.y311i:1:ia..A ‘«’.%;é::3. ‘ aiiowad to ergay the suit
scti’1e:«:i:,:k_V§’ A’~’§i’ii’…”i’%*}:e1′ lifetime and thereafter, tha
v x§_:oz11§:i”r<3:::3I'"t back :0 the petiiiener. Under the:
V _ ci;4¢s;i:1§s;ta11ces, it was immaterial as is Whfithfif
.'x22.r*§1:i:izA w.§a1.S- : possessian 0f the Suit promfiy 01:33 the
riglzt Chixznatkaayanzma got ext'ing:1ished after 113:"
' ' iifétime. Therefom, tha executing court cmzld not "have
Vpasged the impugned mfisr.
5, I fmd eneugh fame in the mid submisgien mafia
by the itzarned sa aunsei and ever: thfi €X€C}.Efi1″lg
3″‘