High Court Karnataka High Court

The Durgaparameshwari Deity Of … vs Sri Kateel Vasudeva Asranna on 18 December, 2009

Karnataka High Court
The Durgaparameshwari Deity Of … vs Sri Kateel Vasudeva Asranna on 18 December, 2009
Author: Mohan Shantanagoudar
Iii} THE? HIGH COURT OF KARNATAKA AT F%AN_G.%I.ORE

x L"

DATED THE 18TH DAY or DECEMBER 2009' g
BEFGRE"
THE HON'ELE MR. JUSTICE MOHAN Saémwgfiagofibna  "«

REGULAR FIRST APPEQL mogié45fig?0b5*, »,T

-n.-._-

BETWEEN :

 

THE DURGAPARAMESHWARI nEiT£.oF'Ka$EE;_V, H" \
SR1 DURGAPARAMESE-MARI  '  'V  .
KATEEL, REPRESENTED BY THE ADMIm13ré§To§g °

S. KRISHNAMURTHY§v"}  [_ ° ' " ' Wf
AGED ABOUT 50 gEAa§5g¢1*

son 09 s2INIvAsAfi32TfiE* A .

ASSISTANT égmmzasibfififi"Cfimfanwmmxswwaroa

SR1 DUEGApARAsEsawAgif¢EMp;E.v

KATEEL, MANAiogE. ' ';"'f7 ' ...APPELLANT

 Sri; "!*§V.'.§z'Vc.axa:-'-1.'}a Ballai, Advczcatei

'v >o1. SRI:mKfifE§IaVfiSfiDEVA ASRANNA

AGED ABQUT 51 YEARS

"v_4'.s/0 LAT$2SRINiVAS AsgAwNA

59.2

C35

fimszgigtgaé ?3'wrI::'**""*'
mgi": Cum: of Karnfltfin
Ranaalorw-561.3 33'

?%¢
41'"

 



-2»

CPA no. 2457/2005

V

HEREDITARY ARCHAKZA & HEREDITARY TRUSTEE
OF KATEEL SR! DURGAPARAMESHWARI TEMPLE
KATEEL, RESIDING AT KATEEL

MANGALORE -- 574 148.

02. M. DAYANANDA snmwy 
AGED Agnmggl YEARS A ' 1

age LATE KRISHNA sazrry V  
TRUSTEE ox sax auRGApARAMEsHwx21_TEméLé
KATEEL, MA&GALDRE * $74 148.   K '

03. K. LAXMINERAYANA ASRANNA,""= "V
AGED ABOUT 49 YEARS '" ' *
S/0 GOPALAKRIESHNA ASRANNA _
HEREDITARY ARCHAK5 gun c;AiM2§G $§.

,E 1 

HEREDITARY T§fi3TEE d§ SR: §URsA§zR§MEsawARI
TEMPLE, KA?EEL$.MARGALDREp§"57¢ 143. ... RESPONDENTS

Céygfiri;’Aéh§k fia£éfiahal11 asseciates for C/R-1)

w_ whifi fiégulaf pg;§§ Appeal filed U¢% 41 Rule 1 R/W

séc,»§6»gt.¢Ecg§§a1nst the Judgement and decree dgted:

%a_ e7.cé;2sus pgsaea in as No. 15/2006 on the file of the

_D13tx1c£uJfidgé; Dakshina kannada, Mangalore, decreeing the

f7éfifi£»fér.pekmgnent prohihdtory injunction.

0003:

1’38 .

)

és§k$2$:H»#y;,w

. n. A _ ‘
Egg’ {~il’¥3*”? of §=’Z;3:*:’é=’:§§§i§
E&fi2éhnc»§§&$§g

3&3

$3:

R§’A NO. 2467/2006

This Regular First Appeal caning on far §r§e:S this ,

day. the court made the followingfi

02938

Three weeks’ time ;s gragtg§atc,£1ié’tfi§ §§pez hock.

It is made clear tfi5$ if §fi§ §a§¢§h¢ok is not filed
within three weegsg the éggééz sagifi sgéfié éismissed autom-
atically w1th¢u{ gfi;§§e: ;§2g;spég §§Wéhe court.

MMMM & sans-

IV “*» V. »’= – Judge.

53
30

TBY

RV BY

fifl

K’
‘j? .


Q

“@_ _ xR%J _____ Cgpy

Assfsran: R:’gf_-ggggfl
High Cum; Hf ;¢;,,,n3mk’
3a.,iuaIo re–iéfi 36]

I
AV”