' C5)" M.F.A.NO.2997gf2909 IN THE HIGH COURT OF KARIWETAKA AT DATED 11113 THE 25": DAY or MAY 2% . ' Q fiEFORE was aonrsm MKJUSTICE « BETWEEN: SMT. VANAJAKSHAMMA AGE: ABOUT 49 YEARS W I O LATE SRIRAM R/AT NARAYHPsNAMUi?I'H'?' 3L:§LD_::€$Gv if " * SHRINIGARA 323:} '- _ 5 1 MALUR _ " 1 . ,.APPE§LANT (BY SR1 ;v;.12A; '}\1)$§*§;:(i2a?i'I::'.';"' MD: 1 _ _, _ ._ 1.
sRE;aéLAKéH:;}i:. H _ _ _ «
HUSBAN-:0″sVNAM’L?:_N , “a«;N’awN
TO THE APPELI4A1’fl ‘v.
2. MUNIRATHNA’
Dj;0″sR:;ELAz:$HMx
,é£3 B1é:i5.’;*ss;;;~é; “”” H
we S_FI:;AK0’rHuR VILLAGE
SGGADUBALLA P031′
SHA~.NTE~_§iPUR MANDAL
V’ n KUPPAM ‘TALUK
V C’HIfI’1’0R E¥iS’FR§C.1°’E’
— fil¢IS1ONAL MANAGER
1~:sm<:, KOLAR DIVISION
" KOLAR
5. SUDE-§A.B.S.
AGE: ABOUT 18 YEARS
E/O B.N.SRERAiVi
6. B.S.SAMPATBl.&KSHMI
AGE: ABOUT 21 YEARS
D/O B.N.SR’IRAM
7. sawruospz KUMAR
AGE: ABOUT 16 YEARS
S/O B.N.SR1RAM
MINOR’ REPRESENTED BY HIS MOTHER
mg APPELLANT
RESFONDENTS 5 TO 7 ARE j;
R/AT NARAYHANAMURTHY BUILDHJG ”
snmzxearea BEEDI , ‘-
MALUR ” _ V” ..Rne;¥d:§a.m§+r§s
THIS M.F.A. IS 911.53) UNl3 E’R smm&j3s4 (fix? ‘i’i.~iE
INDIAN succgssxon ACT AG.é\.’i’N&’* ‘I”i~§E OR£)’ER~” I}A’1’ED
04.04.2009 PASSED BYVTHP3 c.1v1:,.qu;)(32:.%(sR.DN.) 85 PRL.
J.M.F’.C., ¥{.G.F. IN P83 SC N6.iO]’2_QE}¢§,
THIS APPEAL’ COMING”Oi§ 99<x2j"%.::)1"eii1E,r$§fSs""m1s pm', THE
coum MADE TjE§E'«.Ef{;=–LLC%WENG:" ' 'V '
The imp'ug::xéc:A§:'c1:e1+% %§1at§d 04.04.2009 passed by
the court 5:'-ms (Sr.Dn.), K.G.F., in P & so
~~.Ne.:fc3/ 23045 x~ej;ectiug review of the order dated
'_.n0t ajppealable under any of the
pfovfisicns' the Indian Succession Act, 1925. Hence,
– ‘-the appgcii is dismissed as not majntainahle.
” – 1Appeal dismissed.
Sd/-fa”
Iudge
3111/-