High Court Karnataka High Court

Sri Prasanna Kumar Since Decd By … vs Sri G M Ramachandra on 3 April, 2009

Karnataka High Court
Sri Prasanna Kumar Since Decd By … vs Sri G M Ramachandra on 3 April, 2009
Author: N.Ananda
{N THE HIGH COURT 0? xARNAj'g;;{A  Q   

DATED THIS THE 3RD my OF'AIPREL-QDf}§[f' --... :
BEFORE  1% A   i  AV
THE HOWBLE MR.  
WRIT PETITION  fiéggnamqbpci
Bmwmnw:      
1. SR] PRAsAN1~;_'A  

1(a) SMT  V   *
w; 0. warm preA.sm:;Amm_R- "
AGED AB'0UT_46.YEAjF<'3  --.

1(1)). SMT P *z'EJ2x.éWij'm '%  V   __
mo. LATE pRAsANNp.x1rM--.m~«. =
AGED ABOUT 28_YE;A_RS  ~ 

1(c3. KUM :9 HAM'SA_VV'E'Ni '
 . é D/o_.~ LATE ?RASANI~E!£K!.,IMAR
'man A303?' :29 YEARS

 1_.(c'l'i, {SMTVIJAYA LAKSHMI
wgz o.._:,a:rE mmnxnamm
  sxsmre 03 MTETPMSAWAKUMAR,
' _ AGEI3'---AB€)U'P so YEARS

u  ' " . ._ ALL ARE R-iAT No.26,
 ' f*SRI'RAMA3{RUPA" gm MAIN,
 'aA;.AJ_:.--'1,AYouT, ANAND NAG-AR
 NAGAR POST,
  BAHGALORE -- 560032.  PETFHONERS

V V " _ 1' "(By Sri. V SRINIVAS, ADVOCATE)



 

AND

1. SR} G M RAMACHANDRA
s/ 0. LATE GM. MARIYAPPA V

AGED ABOUT 53 YEARS  [ A 
R/O. NO. 69, CHANDRAPPA BUILDINGS 
17TH MAIN, HAL 2ND STAGE,  _ 
BANGALORE - 560008. '

2. SR: G M SHANTHARAJ
S/0. LATE G.M. MARIAYIWPA

AGED ABOUT 45 YEARS   _  .

Rm. N0. 135/22, 5TH MAIN _RoAD,P 
DEVANATHACHAR STREET" '  ; ..
CHAMARAJPET, V    -- 
BANGALORE- ssrjoxs.  3;   A ' 

3. SRIGMR£AMP3_SH''''''''--.._ ,    
5/0. LATE GM. MIERIYAPPA ~ A 'A 
AGED AEGUT 4:2 YEfi;:R~S   
R/O. No.3, 5TH5QROS$ . ' V '
BAIAJINAGJKR .    
ITTAMADU, BSK sgnvsrama; "  
BANGALORE-}-- 560035." , » V 

4. SR1 ;<:m1 SRIM"<.'AS 

 S/O5~L;aTE'G.M. MAR{YAP?A
. "AGEEE AB'r3:.IT"53 YARS
 1?/AT um:-_, 5'1TH.lvI1"L¥__I'I, IITH (moss
'=c.1R;NAaAr24.2tII}T.s*rAGE

BANGA  __56gE)()85.
5. THE coj'Ri20§éATIoN OF THE

 'cm OF'..BA§\¥GALORE
" ~ u  ma. SQUARE
 ' BANGALORE - 550002
 BY COMMISSIONER. .. RESPONDENTS

.._ {By’§Sri. P B RMU FOR RM: R-5 SERVED)

Ti-HS WP FILED UNDER ARTICLES 226 85 22′?’ OF THE

CONSTITUTION OF INDlA PRAYING TOQUASI-I THE ORDER AT

ANNEX-C DT.3.}1.2006 PASSED BY THE LEARNED XIX

aiia, contending that the there was .

properties amongst deceased l’+’Zi!’1″:”:–:;§i1_*.:§’I”:~t1V”!rIia=;_ °’

brothers, therefore his btnthétrs :§=.m=..i’ jtiisu

representafives and they miruugt be-v.pénniiétxéc§{_”i:c>..came = L’

on remrd. V’ L

4. The point V before the
executing mI1rt’Ai-5′. as — .10}? had
intenfionalfgv. of permanent
inj11nct#i91]jV _ Kumar. If the
hrothets of K1 mar are pennitted tn

come on tit €x?oi:.1§i_.’t’nnt confer rights on them if

‘not Ha’i»’!F’«_.§_3I1}’ rights over the suit schedule

exemrting court cannot or nmd not

Vbvlaims of the legal representatives inter-

-‘ the apprehension of the wife and
‘2.jC.l”iiiti:?;:n Htof deceased Prasanna Karma? that if the
of dec¢=-.a:=aed Prasanna Ktzmar are ptmnitted to

u on recent! that would confer rights on them in the

of

suit schedule property had no basis. The rights

‘Iv.

legal representatives intense over the sa .
property is not an issue far adj1:di(::a*:’.%:it:j:V. by ‘the ‘*
executing court.

With these obse1vatio:isi;._Detifi{3Ii is