High Court Karnataka High Court

Chikka Venkatappa Decd By His Lrs vs The Special Additional Land … on 24 July, 2009

Karnataka High Court
Chikka Venkatappa Decd By His Lrs vs The Special Additional Land … on 24 July, 2009
Author: N.Ananda
- 1_ ,
IN THE HIGH COURT 0? KARNATAKA AT BANGALORE
DATED wars THE 24"'nAY or JULY 2009
BEFORE
THE HON'BLE MR.JUSTICE N.ANANnA_f" '  '

C.R.P.NO.60f2009

BETWEEN:

.M,6V 6’Srirama Réd8§

Chikka Venkatappa Deceased by his L,Rs

1 Smt Rathnamma ‘% ‘. *_ ‘»_= 2
W/O Late Chikka Venkatappa Reddy;~_ F
Aged about 75 yamgs, “”= — ” “=w”

2 Krishna Raddy _ L,a&
hgcd about 55 y¢a;$};Vv

3 C Ramachan&r§’Réddy”””_ V=»m§
Aged aheut 53jyca:g;_ –” W

4 C shapkéra_R§édy.f=_
Agéd about §Q yC§r3f;

5 C Gafiésfi Re&dyE’*.7
Aged about 45 years,
‘=,Ag9dgab§ut 42 years,

L’?” C.835fi,R$fi3y
Ayhgcd about 39 years,

8 §al§¢héndra Reddy
“x;LAgcd about 37 years,

,9<-§rinivasa
' Aged about 35 years,

2 ta 9 are the
SKO Chikka Venkatappa Raddy

_ liberty zto bureue: such other remedy as is

"L eeeiiebie to him under law. Contentions raised by

h"o_u"nas.

execution case was not pending and the award was
passed in the year 1989. The execution of aeerd
was barred by limitation and di3miS3eeRithe”V
execution petition. Therefore, the decree géieér f

is before this Court.

2. Without going into the eententioneireieedvi
by the parties and findings recoreee xhg “the
execution court, I am of the oeiqion that C.R.P
is not maintainable in yiéwfer oreeiéo to Section
115 cec. if the ha;-ziiiieccepted the
claim made for firefly ?{rinte§get on solatium that
would ,notfierhefiea iterminateo the execution
proceedings; ih°The;er5é§; :d.R.P is dismissed as

not mainteinable,VfioweVer, the petitioner is at

parties are kept open.

3d/-3

Judge