High Court Karnataka High Court

Sri H L Rangashetty vs Sri Rangegowda on 13 August, 2009

Karnataka High Court
Sri H L Rangashetty vs Sri Rangegowda on 13 August, 2009
Author: Dr.K.Bhakthavatsala
E2355: '5«E<I';?, E-:'333i'2{%€}.7

mas -ma. §~iE{}§~~§ C615 RT SF E~{A§~2I'%§X'E1¢x§<;% A'§_:"3;%{:€  .
BATE?) mzs mg: 13% '{§;§.3§{§E4' §3iE.}${}$§%EfV:VéV{}é}$§' 1'  
Bafiaséa i    % _ -
1*!-IE H0§'BI.--E BR. Jxzs":%;fc';E «§i;.s}HgK*r;§*;g,;ég;';fVg;§a;&  .
RE';GUL§'xE% sgsem A?%5E:::é§L 3%.  {PAR}

BETWEEN:   'A 1'   
Sri H L §=2m1gashet,f:§:
Aga; 68y€:a1:'s,   i' - _  ~  '

83%) 13:6 Lakshmi 3a,V-Shstityji  =  

Resififilg 33:1 :€_¥at:ig€iija._';'78€egji_,_  
Hassan, ' =   '

Appe1}az3.t
€83;-' Sri  f%%;i*Vé§p§)e}i3Hi}
M39; ' V ' ' "

in Sri Rangegswdég. ' H
S!{.? Hanungaiighégawfla, V

     ..... 

KSRTC5 .E}I”itre:’, _ ” _
Résifiéizg i::.Ha:;s:.-,~§»sg; 18:1,

Eégsliiiaj R¥:_>::1é,”=

” L»..__%:i,assan45?3 20 1;

_ VA 412;. < Eiazaumantiiggewtia,

é 4: ~%'m;e» aecmsed, bf; his ifigai
' -~ ' _ §€§QI'(',§€3;i1.'fa'EiV€S,

'{é;}* Véakshmamma @ Papakka,
V _ Wfsza Appaswamjyg,
" %9E9§t3r, Tizamiapum Village,
Eiasaba Hgbli,
'"§«~£as$.a11 T3111}: 5:, E}istr§<:t,-5"f3 28 L

R332 1=3é33.52G§'3

($3) 8133:. §\§a:1tham.ma,

Major,

W; 0 Javaregawda,

Driver, Byrapura Viflages,

A111: Tq. ,

Hassan District»-5'?3 201. –

{G} Smt. Raghnamma,
Major,

W / 0 Yalakkigewda,

53" Croas,

Vaflabhai Road, Opp: Geri,
Hassan–':3?3 201. V

(dj SE33; Hcmavathi, .. V
Maser,
W] 0 Giddegewda 1:3'-utftsémjzs;
Hosiine Road, _
Bfear Baublé ?:'é1;':i«:.,, "
Hassar:~«:'3?'3 Zz':~i}1'.C._ ;f '

Rameg0W6.a,'M V
Bficeased 13}-' his

_ Lagaji .§€:_;}e;§ms3:2E;aiiz?;%:;$;

V. {$4} .,

*z%.g<3;: B'? .

S; Q {§_::€:€é”é;rs.€:t!., _ Raiafigoxvfia.

(ta) S1lija::f:3.r_%i; X

figs: 2?’ f?€”&7;3.”–.’E§,

u ‘ ‘. ‘ — .. ,1} A0 I ffiyavségawda,
‘ :3 éegeaseé Ramagewda,

._ go)’ E?us:hpaEat}1a,

VM ‘vfisgfiz 24 yaars,
“.?.’a¥]9 Thammaiah,
” « ~ SE0 iate Ramegowda.

RS5. NS, §633f’?;{3§’?

A1} are residirzg 33:1 “3’ham1a}_3m*a
Village, Kasaba Hebli,
Hassan Tq. 82; Di:str:i<:t~5'?3 2916

4, Laksmana,
Sf 0 Ha.11uma:(11:hegmv&a, I « . '
Deceaseé, witheut azxy legal repr€$€t1ta_vtiv€$.T A. .3

E3. Sazmaswamy,
Pviajcar,
S] 0 Hanumanthegewéa.

6. Appaji,
Majar,
Sf (3 Hanumanthegowda.

7′. Chaunamma,

W/0 Eats: fi;ialég¥:5\v?:ia, J
Deceased,’.._by’–£:c::? ”
R€presenta’£iVe’s: V’
M, szais 10 (d3%&% –

Resgegrxjgcisnt Nos.9~a_1;d

A ‘ ~ 8. , Semanfiatifi: Vénkategatvda,

D:é:<;€5z:i_s:€d" '13? his ffL;. Rs. ,

V (3.; Ja:j;;am21:'1a,v
figs: 45 yearzs,
' 154;: ,Su0mé"mna @ Venkaiagewda.

.{&'t§} _§P§fE*3.33;:€sha,

..__ 1A.g6:: 2? years,
' 'S; :3 Semanna V£:1r3is:atfigmvda.

V' ' " (C) fiharmag

figs: 25 years,
3} 3 Somamm. Vf§}3;i{atf:gOW£ia,

{ii} Manjula,
D,' 0 $OI]1.':'iI1I}.& "v'enka'»:e:g0wda,
Age: 23 years.

A3} are residing £11 Thamalapura

Village, Hassan Tq. 5:. DistI:i<:t«5'}'3 EQJL. ._

*3. Gewramma,
figg: 522 years.

18. Sathisha,
Age: 28 years.

11. E,-atha,

Age: 24 years.

12. Dinesha, _
Age: 22 years. H

R-9 is this with .:s.11i7i* -._ ”

Respondent N-03. fig!) i»:::.:§;ip ” 2
tha chi1drex£”g:zf ¥i’. a;::a*.:..1″;:iVz.aiI_.’Lv

A33 arrafiévsieiing i£i’Tiié1ap%1ra
“JiI1ag;?e;”E<Eg1sai3:3; Eioblig """
Hassafi . 53:}; < §fI:i$;tr§.~::"{~5?3 23 1.

R311 §\EG\ E633;-"29€}?

Easpmtecients

'T'h:i$" Eeguiar Second Appeal is filed uncier Sectian 399 cf the

sf Civil Pmcetiure, against this _§udg_rrmz::t: and dccrae datfid
_ 2520? passfid in R A No.74] 2965 03:: the file sf {£13 Add}; Sesgiofls
.Ju;;ig*t:~5& Prcsiéing Qflicer, Fast 'I'ra~::£~:~iII; Hassan, dismissfing film
__ "Ap;.§ea1 and crsonfirming the judgmem and 21:20:66 {iaiaei 13.3.2604
'=p~:a_:§s£3-d in C} S €60.38?/195.32 on the: fiia of the $3131. Civil Jufige {J12
".Div11.} 5:. JMFC H Qourt, Hassan.

This Appeai {sagging an Aémissien this day, {:16 {butt deéiverfid

the faiiswing;

RS5: 3’€C,? §é33..?Zi£?G?

GREEK
Leaxneé Counsei fer the appellant gubmzlts 2609,

a mama was filfzzi in the office for dismigsal of

meme) is 110?: postad for $}Z’€1fiI’S, the Efégisixjg ‘was .; €1fii’E;£T’§&g:};”i8 gut

the $ame. Accerdingljg, the said memsgis ” . 2 VV

2, Pemsed the meme éatéezé WI°.§1f’: ieafxzed

Ceunsei for the appeilanty

8″ Et u ma appefiani and {ha
:*espon{it:nté’.11%Lvé setiieé Gui 0f Cmsri and flied a
campraggiss p:3i:i'{i:3:t1 3:3: ‘E’E)§?? N'<5 .9/ ".2669 an the fiie Qf Pr}. CZ-ivii Jzzzéga

:_v{J;:V_Div:§{'}~ 3;?V§3:3,SS3I15"V3i}.€};"fif1€I'fiI{€}f"€ fiifi appeflarmi $053 :19? prs'-:33 'aha

:x'vs:Sé:7;:2¢:"z':z:« §a3a1:a:'::17 ‘she sama.

4»;”~’£n vfl5ei’~z.fi1a above, this fifapeal is dismissefi ag ma? §.$1’€S$}£Zd.

Sd/–

Judge

Sis.”