Karnataka High Court
Sri S Rajanna vs C Ramesh on 11 December, 2008
ii? THE HIGH COURT OF' KARNATAKA AT BANGALG-RE
DA'I'E';D Tms THE: 11% DAY 013% DECEMBER
BEFORE
THE'; Hr~:'B1.,r:: MRJUSTICEZ K'N:'KESHA-$fAffi'}Xfi:_é3¢'Q5xE\f_E§.
R.F.A.NO.1 13012668 EEAEQ}
BETWEEN:
1 SR1 S RAJANDEA
S/0 LATE: SHAMA_Nf\IA*_ .
AGEI) ABOUT :37 Y'EA'RS-..
2 SRECRAJAPJNA '
S/O L;=s:.1*}3'. ;::111I{££AC:HANNARA¥A:3PA
AGE1:)"Ai3_()Ufr:--_'4*a y--¥:,ARs '
3 sR1cGc:?Ai;'%«.V'T' _.
S] C) LATE "cH:K:<:A;<'::H'AN NARAYAPPA.
AGEEZLABQLF'-1' 44 YEARS
,- _, ~v - H.APPELLA§TS
ALi;'}?&R2§§ £2.10 87E'Gu.:::<'vILLAGE:
" %<AsAB;:2.,' Eij0"I3_L§
' ;3A;:{}AL0gE;AVs0UTH TALUK
':B.;g;+:~3x:iJé'$E'T1§A8AST1AN FOR
A' C RAMESH
N?! S. SE&BAS'{'1:%N 35 ASSOCUKTES, ADVS. )
.3
S] O LATE CH¥KE{ACi*£ANATRAYA?PA
50 YEARS
2 DEVARAJ 53/ G LATE: PELLfisP?A
43 S
U1
hi
CHIXNDRAPPA
S/C) LATE PELLAPPA
50 YEARS
KRISENAPPA
S/O LATE? PILLAPFA
4'? YEARS 1
VENKATEJSH
S] O LATE PILLAPPA
44 YEARS
R-1 TO R-5 ARE .
ALL R/O BEGUR VILLAGE _ 1
BEGUR HOBL: ~
BANGALORE Sam'-H TALLEKVV '
A L M23T}§E%1§¥S 3 --
F'A'f'H~E§F:ifS NANSEL' N01' 'i{N{)'WN,
ZMAJQRQ wQR?Is:;r~é€3"'i:sI_ mac),
0 THE. B;x'NGAz,,G--§2£;..m1c0
SHRAMAJ§3EV{'l€fiF3MIKARA GRUE-{A NIRMANA
SARA-KARA :3_AI\'.Gi~E.fx NIYAMZTHA
'11T1~i CRCESS, wmsom GARDEN
~ g5.1i(§AL0RE.._5_5u030
' 3_V¢Es%S:~iiV.aKUMAR1AH
' {ii LATE.~~BAsAvANNA
A" " MAJ ()Rf1N AGE
% J
3?}/'¥3,jE§TH CROSS, IST MAIN
..B HVAR'A'"I'HI LAYOU
BANGALORE 360029
ANANTHARAMAIAH
FA*§'HER*S NAME NOT KNOWN, MAJGR,
EX EMPLOYEE-MICO,
C/O THE BANGALORE MICQ
SHRAMAJEEW KARMEKARA GRUHA N§RMAi'~EA
SAHAKARA SANGRA NEYAMITHA
11TH CROSS, WELSGN GARDEN
BANGALORE 569029
/
M
9 SM'? CHANDRAMMA
W/O LATE KRISHNAPPA
AGED ABOUT 49 YEARS
N("3.78[1/1, UDAYAKUMAR
11 MAIN ROAD,
RAMACZHANDRAPURAM
BANGALORE - 560921 V
10 SMT MUMYAMMA
w/ca CHIKKACHANNAf€AYAPPA
AGED ABOUT 94--YEARS" -.
13001? Nc:x13?2j5,"';-- '_ ~
MUNINAGAPPA QE3A,RTE.R.'3,' _ .. ., .
NEAR GOVERNMENT 'HiGH.VSCH01€i1,--.
BEGUR, }3ANGA1;;()R'E'~: - "
1 3. SMT,A'I{iiA'{.¥$;Mhi;i,__ "
W ,1 0' LA*i_'E..vsHAMA'réimg 3
A GED "ss.%BOU:£',. _?9 _*z'E:}ARS-. . .
NEAR '€3¥C)_VEE?RE ..§:3Ei0*€¥_68«. '.. REESPONDENTS
{By 'V331'. MU :-f¥<3Q,z$2ACvHA';"A:3v. ma C/R7)
'E',I~i§s~. ..RFAV"Vi'S""'?iLEB U/S 95 0? cm AGAINSE' THE
' ;1U»:7GE:1§vi§::=;.%f"AND DECREE EDATEEI} 05.09.2038 PASSES} IN
Q:~*:.'1§:0";z;'i_9_g;2f:0,L,c:mL
JUQGE.-~ (SR'.DN.) BANGALORE RURAL ms*t'R:c::'*r~,
BAr~:(;.»g:;{)RE, DISMISSING ms SUIT FOR PARTETIQN,
SEEERATE POSSESSION mm PEZR1VmNENT ENJUNCTIGN.
THIS R.F.A. COMING ON FOR ORIEERS "FE-{IS SAY,
CQURT i}E§LiV¥:3RE3D 'I'HE§ FOLLOWENG:
V
JUDGMENT
‘1’ he memo filed by the learned counsel
tile appellant is recorded and in t1_1§,1ight cf thgé ” ” 2
appeal papers are erciered to b€!:”:I6t’§iI ;”{ed’TT»t0″~f;’f1c
counsel fer the appeliaI1t’ V_fGr_ préseVi1La.tiC€3§’ A”i’.’?t”3f()fe~; th
proper Court.
x Judge