Karnataka High Court
Smt T Dhanalakshmi vs Smt Susheela on 8 September, 2009
MFA N0.84-39/2007
IN THE HIGH COURT OF KARNATAKA AT BANGALORE ._
DATED THIS THE am DAY OF SEPTEMBER 2009_;'=:
PRESENT
THE I~ION'BLE MR. JUSTICE V 'C: "
& .
THE HON'BLE DR. JUSTICE. V
MISCELLANEOUS FIRST APPEAL:_N0,8439
BETWEEN: 3 V'
I. Smt. T Dhanalakshmi,
W/01ateKNagaraj, ' . .
Agezéfl years.
2. Ms. Kalaivani, _
D/0 late K Nag_a_1jaj',"z_
Age: 22 years; 5.
Both are residing at -- _ ,
No.233, 2"" Mair1--2R0ad,"-- 2
Ramachandrapuréu<.r1,V' . V
Banga10re;E;56O2AO2}. . _ V Appellants
Adv., for appellants)
AND}
1.2 Smt. Sttshtjela,
_ "-Agezw .37 yeaxs,
" 'Reésidingat oici'No.528/2,
2 5_"New'» Smt. Shakuntalamrna,
C1-'oss«Road;
' Kammanahalii Main Road,
2 ~ . V Ofpp. Vinayaka Temple.
Q ' -- _Ba"nga10re-560 O84.
MFA N0.8439."2007
2. The Management of
KSRTC,
Rep. By its Divisiona} Controller,
Central Division,
_ KIMCO,
Mysore Road,
Banga1ore--56O 026.
{By Sri G Anthony Cruze, AdV., for R51}
{By Sri T I-lareesh Bhandary, Adv., for E52}
This Misceilaneous First -Afgpeail is .fi1edu'nder Section 19(1)
of the Family courts Act, against me a._iiid»gment.Va1:d decree dated
21.2.2007 passed in O S No.19?!/2001._ on "the"fi1e=of Prl. Judge,
Family Court, Bangalore, (iisrnissing««_ft,he- «.~'j.-uit seeking for
declaration. * A
This Appeai__ coming' 'or"1~ff-fo1'v-Ar' hearing this day, Dr.
Bhakthavatsala*,~-J, deliveiited the Vfo'11owi.ng:5
-- ffiioommmr
'The .a:§oe1iants/'plaintiff:Nos.1 and 2 in O S No.192 / 2001 on
the "file Corzrt at Bangaiore City, are before this Court
undertuSec'tiont" ""Fami1y Courts Act, praying to set aside the
tljudgment tram vd:ec'1-ée dated 21.2.2007 made in o s No. 192 /2001.
L,'/y
MFA No.8439/2007
The parties are directed to appear before the tri_2ti"'CQu._rt
30.10.2009, Without notice. .
The trial court is directed to call f0.I'~the' ta, it
the deceased from respondent No.2 and:"1kee'j;5i*t}1e1sar12e'
Deposit in a Nationalised Bank fo1°d,_véi*~..periOd of No r L’
costs.
“-~.'”B.iS* *