High Court Karnataka High Court

B L Ravindra vs B L Shivananda on 3 November, 2008

Karnataka High Court
B L Ravindra vs B L Shivananda on 3 November, 2008
Author: N.Ananda
DATED THIS THE 03% may OF N<§vEM£s;%:R  *

{N THE HIGH coum' 01:' KARNATAKA AT BANI>.ég1;'Y.'*=._ "= " 'V

AGED ABOUT' 44 ,Ye:ARs; 

S/O VLATE Bfi'. L!I*¥:"}ALIAI~¥
R/O KOPPA VIi.LA(3E,... ~~

; §:1A_D3UR='1.'ALU K, '
_~ '~'.,M§l'€§YA 13Is'm:;:'r.

B.,L'DA'§ANANDA

V _ VA.v(3$V{}>'.A'(Bi.O:'LrF'I' 40 YEARS,

'-  ,3/0  E/'<;.'I'. LINGAIAH

A V ' R/O KC2Pf'A VIHAGE,
 M£aD':.?Li'R TALUK,

MANDYA i)IS'I'RIC'I'.

% * T  {By sri: M%LcHxrmNANDA KUMAR, ADVOCATE;

   

B L S}-IIVANANDA
AGES ABOUT 32 YEARS,
S/O LATE B3'. LINGAIAH,

R/O '§'.BELLAKERE VILLAGE,
KOPPA HOBLE, MADBUR TALUK,

MANDYA DISTRICT.

 APPELIANPS

.. . RESPONDENT'

(33? Sri: R RAMESH, ADVOCATE FOR C/R 3

.p;~ope11~54%f:.’ The partial partition is not
i learned trial judge has held when
med” of suit is doubtful, an ‘order of
cannot be ganted.

K K311.’ ‘reconsideration of the matter, I do not find
in the impugled order. Accordingly, appeal

‘V ‘ ~. A isdidsmissed.

The defendant has contended on
under a palupatti, joint famiiy ” ”
amongst plaindfis and defender};
property was allotted to of ‘
was made outin his name. 2 V’

4. The learned jeudge.:_>”een$ideration of the
pleadings and have
failed to continues
to be ejeintedge learned trial judge

has held that owned several acres of

lands, the ievvffieddéd respect of suit schedule

Sd/-*
031/ ” Iudge