High Court Karnataka High Court

Shivanna vs Mahadevaiah on 24 November, 2009

Karnataka High Court
Shivanna vs Mahadevaiah on 24 November, 2009
Author: H.G.Ramesh
R.S.A.N0.1291g200'7

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 24TH DAY 01? NOVEMBER 2099]-«._"_A*~'._

BEFORE
THE HON']3LE MR. JUsT1cE1§,G.RAMEE§af , 

R.S.A. NO.1291 OF' 2907i' A

BETWEEN:

1.

SHIVANNA
s/0 LATE DEVANNA .@.Ku1,1..A1'"
AGED ABOUT 52 YEARS _
R/AT EASTERN PORTION"  ,  
OF NO 16/A. I,INGAYATHA._BEE1Z{HI--'"=.  'V
MARBALLI JAYAPURA"H'0:3.L; '   I
MYSORE 'I';:";LL'%«;¥.{ .'*370:{)2.'3 » '

pU'rrAsWAMAP'PA'--V._ V  _  T.  
s/0 1.A'IE.. DEVANNA  K'U£J,AIAH 
AGED"'AI3OUT   "
R/OF MARBALLIUVILLAGE
JAYAPURA.HO?3L.1.*     --.

MYSOIRE. "PAL-UK' 57.0 023' ~ . 

.M D PAR"A.sH1VA'MU'--RT1>I'i?

s./0 LATE EE_VANNA'@ KULLAIAH
.9;/A'1' MARBALL1 yf1_1g,AGE,
"JAYA?URA HOBLI.

' '«.,M1'SOI{E.fFAL_UK 570 023

. _   E" 
A S/O LATE UEVANNA @ KULLAIAH

 ;AB.£')U'l' 37 YEARS
R/QFMARBALLI VILLAGE
JAYAPURA HOBLI,

A AA .MYsORE':~A1.UK 570 023

 V " NAGANNA

BROTHER IN LAVV OF FIRST DEFENDANT
SR1 Si-IIVANNA,
AGED ABOUT 44 YEARS



R.S.A.NO. 1291 [2007

R/OF MARBALLI VILLAGE.
JAYAPURA HOBLI.

MYSORE TALUK 570 023  APPE11I1AINf1S I..._

[BY SR1 KKHSVVANATH, ADV.,]

AND:   ..

MAHADEVAIAH
S/O LATE DEVANNA @ KULLAIAH I

AGED ABOUT 69 YEARS  
E/AT NO 889, arm CROSS,  
MANUJAPATHA ROAD, E & F SLOCK.'=, _
KUVEMPUNAGAR MYSORE 570 02.3-~------ ..  '

AND ALSO R/AT NO 16/1.1/B  "  ,. .    _
(WESTERN PORTION} LINGAYATHADA BEE--.DvHi«.f_« __ 
MARBALLI VILLAGE,=--  .    I 

JAYAPURAHOBLI,>*._ '_'  Z.   ~ ;
MYSORE TALUI{_E',-_7O  .0 3    RESPONDENT

{BY SR1KEMPEiGO$?VTQA,AD’\{,’;””.:.V’_’ ‘. ‘

FOR SR1 V I€ARAi:’;.IMI:1’AN–,, ADV.»
‘1HIS_ESA’ FII;ED.D.I00 OF CPC AGAINST THE
JUDGMENT ‘*AN”D_ l3ECF!.EE. “_DATED 21.12.2006 PASSED IN
RA.NO.2T6/A2001 ON ‘THEKEILE OF THE 11 ADDL. CIVH. JUDGE

_ “‘ISR.DI§I_}j’:~ IjISI’vHSSING THE APPEAL AND OONEIRMING
‘~.1HE’JI_;DGIvIEI\If1*’*~–.AND DEGREE DATED 31.10.2001 PASSED IN

O.’S.N.O.ZTSWV/’19V98:’1351’THE II CIVIL JUDGE {JR.DN.} AND JMFC..
MYSOEE, DECIEEEING THE SUIT FOR PARTITION AND

.pERMAI’~:ENT INJUNCTION.

.. _TH1S~Ié.S.A. COMING ON FOR ADMISSION THIS DAY, THE

(;OAIIRT”13EI.IvERED THE FOLLOWING: