High Court Karnataka High Court

N Srinivasa Reddy S/O Late N … vs N Obala Reddy S/O Late Nallappa … on 7 January, 2009

Karnataka High Court
N Srinivasa Reddy S/O Late N … vs N Obala Reddy S/O Late Nallappa … on 7 January, 2009
Author: N.Ananda
IN THE mes comm' 0? KARNATAKA AT 3ANQAL{mg  

DATED THIS THE of" DAY OF' JANu,a%r<¥2%€309 T V %  

BEFORE I

THE HON'BLE MR. JUSTICE"N;'fiNANE)§§ 1  V

 

M.F.A.NO.1942 c31=*kkk: 2%e0k5 (CP( 3j  
B EEK:   _    % H

'1 N SRINIVASA REDDY

s/0 LATE N s:ALLA§m'R§:.:::mtj.._' ''
AGED Aaomtss YE-.AR$  - - ~

Rxo NO 4:; 11$" _ _ p 
SHRUTHI 4TH'€iI~"<_QSS_j-A--._  _ §  
B;auvAr~:AC?éIF~i 8AN,Aswm1 MAI ROAD
B1§;N{}ALt'}¥§33§ 43*;

2 N 1éA:~¢:xcHAr§Dém2E.ij13.x{ 
SiNCE. D2"§,AD BY LES. 

-2(a) K.-R.5.NNé§mQRNA 
.. !.»1(/ 0; LATE N;'f3A.fif5$~CHANDRA REDDY
- ugeizinr ABOUT 40 YEARS.

 é " N.R';1E%}§Ixi§'I?;RiI'-{A

. "-"_i:=/ 0. 1;z2;1*EV13z*.w:éAMAcHAN9RA REDDY
' . ' AGED A,¥3'sim,}T 21 YEARS

 '2((:j i§'_;R;":=1AI§i'rHa

. 1:3 /Os.11£ATE IKRRAMACHANDRA REDDY
* = AGEO ABOUT 13 YEARS.

  ;~:'.R.swE'1*:~+:A

13/ O.LATE'. N.RAMACHANDRA REDDY
AGE}?! ABOUT 15 YEPLRS

SINCE MWOR REPRESENTED BY HER
NATURAL GUARDIAN MGTHER
SMT.i{.¥2.AISINAPOC}RNA, APPELLANT NO.2(a}

ALL ARE R/AT £10,311,



4. "A10

E33 'A' CROSS 339 MAIN
C) M £3 R LAYQUT
BANASWADI
BANGALORE 560 043.

B R KAMALA

W/O N SRIBHVASA REDDY
AGED ABOUT 54 YEARS
R'/0 NO 40 112 SHRUTHI
4TH CROSS BI-IUVANAGERI
BANASAWADI MAIN RGAD
OMBR LAYOUT  .
BANGALORE 43 V

(By Sri: (}.S.VESVESWARA, sR.cou1§s.:*,L--3oR é.:~i~-.. 
s SHIVAPRASAIZ), ADVOCATES)  -  ' '= "

AND :

1

N OBALA REEDY  "

s,iv<;)"L£'.TEj;NALi;;aPP£.. REIEDY" V  "

A1385 AB0fu'I_je~.0VYEARs _ *

{are NO W2] 1] =1. Lmocag 
sUBBARAY9.NA1-.?ALYA.A_ESWENSION,
NEAR' !§_d.VE.VG. "(M33 'BA;'~IASAWADI RQAD

VBANGALGRE. ea:

 'EN ;:§§Rz;NAF:A'RA----REDDY
#3/j  NALLAFPA REDDY

" .. VAGED AVBGUT 33 YEARS

Ri;'.O~NC 6*'.?'2.f 1 GROUND FLOOR,

 -.%sU;3B'A:2A?rANAr>ALYA EXTENSIQN

NEJER  E. G. GATE,

 BANASAWADI ROAD BANGALORE 43

N ';-3--L%s1~IEm,;~. 3/0 LATE NALLPPA REED'?

'  '-AGED ABOUT 49 YEARS
.1210 NO 22 CHANNAKESHAVA NILAYA

SUBBARAYANAPALYA, BANASAWADI ROAD
BANGALORE 42

N SAROJA »

DIG LATE NALLAPPA REDDY
AGED A080'? 56 YEARS
R/O NO 26, Babadi STREET
RAMAMEJWFHY NAGAR
BANGALORE 60

   



5 N SARASWATHI

we LATE NALLAFPA Ream

AGED Aeem' 46 YEARS

R/O NO 40 112 SHRUTHI ma (moss

BHUVANAGIRI BANASWADI wan ROAD

OMBR LAYOUT  V '  
BANGALORE 43   :2'e:'se'*;3N*Es  " *

{By Smt ; SUGUNA R REIDBY FOR R1-3,':
R-4 -35 R6 SERVED ) 

MFA FELED U/O 43 RULE. HS) Rjw sE_c;1e4v._c:>FV.CPc
AGAIN31' THE €>RI)ER mt 2.2.05 "PAsSEI;._0rs!.-1A.1<;0.I: IN
O.S.NO.68E3/O3 ON 'THE FILE 0?' 'm-5; XXII AD'e.L'.V CITY CIVIL
JUDGE, BANGALORE emf, C(}¥~i""i'{C);7,"'ALLOWING'"IA.NO.II
FILED BY THE f?ESPONDE--N'PS 1--_'r<:=,3 H~E3?.EIN_U/0 40 RULE 1
OF CFC FOR APPOINFMENT ORA 'RF1?c§:IVEVR;e.VV "

This appeal'    reserved for
judgment, this }j,(iay,'-_ tifn-3" " ---}'3i'£)I10£1I1CCd the
foilowing:  '  " A " ~ '7  '

T}3e_  A'   appointed an utmaraed

 receiver  terres of «No.2 filed by piaj11tifi"s. Therefore,

  and legal representatives of deceased

 2nd defezgdani' are before this court.

2.311 have heard Sri.G.S.Vishveshw1*a, learned

  counsel for appeliants and S1n§.Sugu11a

%  '' R-.Reddy, learned counsel appearing for respondents.

N   veg0ee,,ee.4,<ee .



V defengia:1t :5   yearly statement of accounts
     account) in respect of item Nos. 17 and

A 118   court.

9
1, 5 and 6 and they are appropriating the entire me-eagle
for fllemselves. T' T
13. In the circumstances, the order  M

court appeinting an mmamed re§:eii*e1* «in fee  
suit item Nos. 1, 5 and 6, J
sustairaed. However, in  of
plai:11tiffs it would A Vfp:gp§14  direct
defendants 1 to 3 to  court the
piaintiffet  suit item Nos. 1,

5  5,: '  to direct legal

representatives'   23¢ defendant and 3rd

 14;--.V:Inv'§fiew of this, I pass the following:
ORDER

V The appeal ie accepted in part.

(ii) The imp1:.g3.ed order is set aside.
(i”) The defendant 1, legal representatives of II

ciefendant and III defendant are directed to

(iv) The legal representati:ves§”‘ {ieCezisedV

t11e%__t1i:5al.V£::ei;;;ft, 3

clepesit with the ma} Court the 1)Iei;§%iffs_’

share of the rental income of iizem j}.,__j’€%: .

and 6.

defendant; and 3″? defexfiilaéit tc_;>

file half yeaxly __of (profit
and less of suit item

Nos. _17__ axld” 18 before