EN THE HIGH COURT OF KARNATAKA AT BANGALQRE DATED THIS THE 18*" DAY OF DECEMBER BEFORE THE I-i0i\l'BLE MR. JUS"§"£C_E....\./,6. s'ABi4£A11H;V:T"'V Misc. CVL. No.21442;€'2i)9'EE~.. it IN REA. N'o.._8*Q.6/2001' BETWEEN: Sri Ramaiah, S/0 late Papaiah, _ . Aged about 65 _'years, R/0 Ka|Eanakutt:=::.VViE|ag._e, =: Mara|awad.i.--~HQbi?ilf,_V_gt 'T __ , Kanakapura T;a"iuk."'--- . APPELLANT. (By W.R.Ra;aEopau,Aav.T % AND: 1 . , Puttémffia, ' W-fE.o':'ST.f~iE.AVeerabhadraiah, 2 . 'Aged aoQut'?.O years, main, ' ~Sh.éy=aTia#'i_aI_li;~:Rajajénagara, Ba_nga1Qre+:§6O O10. 2. SITat}:.PaTvathamma, AW/_o Ganganna, Age}; major, 'LR/'o'No.959, rd 'c' Cross, 53"" Block, Basaveshwara nagar, " '*'Banga10re--56O 070. 3. Sri Basavegowda, S/0 Motegowda @ Chodegowda, Aged about 70 years, R/o No.Yelac;havadi, Maraiawadi Hobii, Kanakapura Taiuk. 4. Sri Rangegowda, S/0 Gavigowda, I Aged about 72 years, Kebre, Hanchagudé Hamiet, Kodihalii Hobfi, - Kanakapura Taluk. 5. Sri Muneeraiah, _ S/o Kurudu Channappa, * Age : major, R/0 Guttalahunas_e,,_ Maralawadé Ho_bli,"in_-H' _ Kanakapura_.T'a"i»v2;i<ilI,_,_5;. 'V ' 6. SmtV,..C.ho'"0dan*irna, " _ W/ 0 Veverabheadr_eg owgd ' Aged about: 67 years,' R/o Atimarada DQd'd.i6j,._ ~ Yalachawadi, Ma ra!aw.adi.AF.;»robfi, Kanak,.a,DuraT?i_i6uk.., ' .....
.\N/«o _laE_e A/.iotve’g,owda @ Choodegowda,
Aged ’92″”‘-;<éar"s,-.
Ma:*a.;,avad’r_Hot>Ia’,
§<a6n_akapVu.raA'faiuk. RESPONDENTS.
_V'-.{(M/S."T.'Subramanya And A/S For R1, R2 And R6
'r.iT"S'o.brari'ranya, Adx/., For R2
_R3_Ar"rd R5 Served
– R-7 t)e<:eased By Lrs.R1, 2, 3 And 6
R4'; Served
6 "R1, R3, R4, R5 And R6 Are Served)
Misc. Cvi. No.21442/2009 is flied under Order 5 Ruie
20(1) of the Code of Civil Procedure, praying to permit the
appeilant to take out notice to respondent No.2 thmugh
substituted service by paper publication in 'SANJEV.A'i\I.I'
Daiiy news paper having wide circuiation in Bangafiore.
at the cost of the appeiiants, in the ends of'j;us'ti.ce..__:a~ru;d
equity.
This Appeat coming on forv.:iea–ri.ng-‘_:–
Appiication this Day, the Court made the ffoiE’0’wi.ng–.: f
oaosg,
Heard.
2. In; of the: ‘av’erfnents made in the
applicatiom;”Mirfcit; the appeiiant is
permitted to,tai<eout'notVice_ to.respondent No.2 by way of
paper pub_Eivcatio"n '.SAN"j-.E\'2'r"-(iiV\JI' daiiy newspaper.
"<p=A§coau§ghg:rysc.r3vn No.21442/2009 is aflowed.
' V' =….v.Office' totake .tt}rt.*i:;er steps.
Sd/~
JUDGE
surna