High Court Karnataka High Court

Dr T K Hariharan S/O Late K … vs Smt Indira Srinivas & Sisters on 29 May, 2008

Karnataka High Court
Dr T K Hariharan S/O Late K … vs Smt Indira Srinivas & Sisters on 29 May, 2008
Author: Ram Mohan Reddy


3
looked upon the petitioner as his own son, thong; a

biological son, and had, time and f”

appreciating the petitzionefis talents V’ ‘

the petiizioner alone who would I.’

and interest over the immovable .

and in fact had the name of t’ iie.’ vpet;_itiei1ef in
the electoral rolls, e
According to the petitiexlcle, lifetime of
Sri. K. i1fi: :&that a Will was
executw ” property in favour
of the the petitioner to take

custody mam and fulfill his desire,

appre.§A1Ae%t1di11gV tmtems children may initiate legal

V 3i_£j:gs,.v:ué;«–p,ause for worry. The petitioner is said to

Keshavachar that the possession of

his siim ‘gem lead to suspicious circumstances which

& A ground by which the Will itself would be set

and therefore, did not have the courage to

‘ ” custody of the said Will and reauested the Testator

fix

5
Ramaswamy filed a petition before the III Add}. I Munsifi’

at Mysore which was numbered as H.R.C.No. 198,1.

to evict the petitioner A’

proceeding is said to have 1 fag’
eviction as against %fi:iehpie1’ened
Revision Petition No.22 dismissed,
was carried ‘ii.,:i§.R.P.507§/2003

which too we e

3. ‘pf:fitioI1er, vexed with the
disputes ” ‘ gs by the legal

‘K…._.Keshavaehar, quite contrary to the

the petitioner sent an e-mail to the

Pxesidenti which was in turn forwarded to the

tetiie Government of Karnataka for necessary

It is based on such a representation the

is said to have diroctea the Mysore City

[Corporation to examine the claim of the petitioner for

review of katha, in exercise of jurisdiction under Secfion

irk

6

114(a3 of the Karnataka Muxlioiml

1954. That enquiry is said to have resulted agttmmoo % t

of the claim of the pefitioner. The K V’

oonsidezed the said report and

held that the petitioner __not'”

sufficient enough to _t
in the immovable in W the
deceased K. irapugned,

rejected the V

.leamed ootmsel for the

petitioner’ the for the City Corporation,

_ the judgment, that: can be no

mind that in the absence of the Will

of the claim’ of the petitioner that he is a

H Vt .legatee the 1mm’ ovable property in question is

, is Iewlly unsusta1na’ ble. Ne1ther’ the

nor a copy of the Will is produced except for the

statement of the petitioner that

UK

8

rejected by the Sccrctaxy to the Government in his

Anncxure—-“A.

5. An examination of the of: the ”

petitioner, 1 find that the whole 15:3′ 3

built on non-existent foundatipn

stem from fallacious .__v
relevant material bcforé” as well as this
Court which matter in
question, decision in the
which a properly
i11foI’mc:d short to obtain a decision

on fiance, this writ petition is

_ \wiritI1c«1i:;.’i:’V11:1».*t=.I’it acgmmmgly, rejected.

Sd/-2′
Iudgé”