High Court Karnataka High Court

Sri Vijendran vs Smt Ramani on 13 March, 2008

Karnataka High Court
Sri Vijendran vs Smt Ramani on 13 March, 2008
Author: K.Ramanna
in THE HIGH coum or manmmm AT   _

DATE9 THIS THE 135- DA'!   _ Q "  

BEFORE 

THE HON'BLE MR.J:i§.;~*z*1cE    :2 i

     

MISCELLANEOUS FIRST  N9.  X 

magma; {
1 gm VIJENDRAN  .. "

S/0 {ATE KARUNA-hfii3%§3.HA¥§}U -  '
AGED Asaotrérne YE'.AF'.S" * _  
PRESENTLY 1R;:A'r'N_§:,_7,--»., 'Mei (moss
MK. 'é;="fR§3E',I' cR£,>sS;..SHi!.IAJINAc*mR
BA¥3IGAi.ORE.~:§i_   ~  

2 S,MT._ARUH£~S.--«~.__    M .

me $321    " ,

AGED 49 vzesm-s'-- _   "

c/0 "E-'}jI'RUMAL :3 '-  Rpnisms

; * No.2/1*r;2.' 4TH G-ROSS. 6T1-I BLOCK
~  RAJAJINAGAR «
¥3ANG&LORE~i0"

    T. s2i'::3»a?rH1KENnRAN

._ , S1'0~.I_.A'~i':E 'M KARUNMQDHI mmu
A ' AC3ED'j_!&§30UT 57 vmns
 RIAT 3510.7. 4'1'!-I cmss
.. h£.K srnmm caoss. SHWAJINAGAR
BfiNGM..0RE-51

 - 4 1" SR1 YOGENDRAN

S/0 LATE M KARUNANIDI-il LAYOUT

AGE!) 44 YEARS

R/AT 140.7, 411-! CROSS, MK. STREET CROSS
SHIVAJINACHAR, BANGALOI-?.'E--560051



5 SR1 RAVEENDRAN
S/O LATE M KARUNANIDHI LAYOUT
AGED 41 YEARS

R/arr no.7, 4'm amass, me; STREET CR0.-§§§"' '  Q  2- 

SHIVAJINAGAR "

BANGALORE-560051 ,.;V----A4té§*1E:Li;'Ar¢:fs _z " ~ V' 

(By Sri : K NARAYANAADV 3
AND :

1 SMTRAIKANI
W/0 LATE B.P i"<.'A-MAN ,
AGED72YEAI'U-..%
AGED 67' YEARS'     
No.7, 4TH crzoss~,. cmouwau' mega * 
MEENAKSHI KOIL STREET"   = 
BANGALORE-51    '

3 SR! DAYANIDHI.     ..  
s/0 i.ATE----S§i'I.A1§3'LPI'HiflaLA'!%EAlDU  
AGED6é~YEAR§§V.'j..   _ -
No.7, «rm caress; ar«:.oup:;3--Tz?La>oR
MEENAKSHI KOIL  " 
BANGALoRI3~5r  1 

9 Sm' M.;.AHAlAKsHM_l 'W10 31%: AJJAI s
,1-.'a.Ga;;:r':3.4:ifEARs "  ..... 14 »
 , No,1i'393'--;1 . MARKANDAPALLI.
" HQS{!R (2--35l26_    RESPONDERTS

 (By Sri: 23  FOR R1. P R ms, ADV FOR R-«S & 5
 R..PRATHAM_, ADV  'R-2, R-3 85 4 SERVED, R-9 i3ELE'l'ED

*,JAN.a,R13AN,';snvip~os'R~a as 7, R somasunnan, ADV FOR R-8
% R-._8_ .DELETED ; 

V'  "*:*"1e;i3..h§FA mgr) UNDER onmzn 43 RULE my R/W sac.

 --cjPc,- AGAINST THE 0520312 D1': 09;-as/2005 on {A No.16

PA SSED IEN 0.S.NO.988'?/1998 ON THE FILE OF THE XV!!!

  VADDL; "-cm crvn. Ga SESSIONS JUBGE. BANGALORE,

 TI.

 D£Sl_L{fSSING EA $30.16 FILED U/ORDER 39 RULE 1 & 2 CFC FOR

 



THIS APPEAL comma on FOR Amaxssaqxe---':$:::$' 

THE COURT DELIVERED THE FOLLOWING:

The appellants -»   
with this appeal chancnm   'Va1é?ec=u&.V;4'V§¥8;z006VV

passed in O.S.No.9837;(_199$"'di$jn;i;B§épg I.;{.Iiio.'ii3 filed by
thcm smlgm g tcn;;.p0fa1y' J'_§_j1jl'Iflf"     the pbhtifi'

helm'      pmpcrtu:s' .
2. The far  is that the
appcflants and  "  an': entitled' to
sham in tl1c;'.s*a:i_t st.t'4l.V1czivu lc"'p:o'g')crtacs.'V'_  ' . The suit and by ex
 e'2£sp§ad"'mm --- 1%$'2 is for the must of pm11tItm' ' .

 The miatlon' :V' _   and respondents is mthnitmd.

thouf.;l} mg ‘mg to be flied ‘m the ycar 1993, the

* of is yet to be moonied. On me othcr

of the respondents is that thcy are not

attempt to alcicnak: the suit schedule: pmpcny

suit is already listed for evidence before the Court

hem. The max Court, whih: g rm:

by the appellant, held that the appellants
my share the suit and

succeed in the suit, they an-:

suit schedule property. L’

Act protects their rights. is stage of
cviadcnoc and the be aajmhmmt
bcfim: the trial Court. the matter is
directed Court In: early disposal
of 1 fleet good reasons to am:

t***saPP*<?1%

is dismissed. However, the

.35 """ to d1ajposc' of the suit wtithm' six

date of receipt ofcopy of this order.