LUUK: Ur KAKNA§Ai(A PHGH KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH CCU! IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT G-ULBARGA T DATED THIS THE 24'-'93 DAY OF TI-IE HON'B£E MRS BETWEER': A &' T % 1.
Shankaragouda
S/0 ‘I3hi:1nang0uda Bira(ie;1j,” _ V’ r
Age: 33 years, 03¢’ Ag’i{:ultLL’11fg::.
12. Shailfagouég °’
S/0 Shivashajjxkiafgxpfié I
Age: 45 y<:a;::s,_ £Z¥.cc:"'2§:,g:'1t:.uitt1r6:." V V
Bath are R/K3 B.aI33"1at.'ti '§?,'}'».,4 __
Appcilant N0.'1._i:*~:. rt3pr£:S<z' r1t¢'d_ 1'::y'
His wife as Paws:-T: 01' AtEQI'11ey…
Holzim Stat; Sujataw/0 Shankargouda
Bi1*3,dar,'}ige:_LMagor, O(:<f:.:..«H0'useh0ld,
Rio Bannatf:i., I)ist_. Bijapur. . APPELLANTS
(S26 s:4'1.ee:} }¢€..é§&jl%:r€VI}.E'éf1§i REDDY, ADVOCA"1'E)
_ Siriggianiina
'~–.VW._/7c,- ,Eihi1i':'31}g0uda Biraciar,
.V.._Agci_.: Majér, R/0 Bazmatti PIX,
" *F€,3..u Siridagi, new at Budhihal PH.
.. REEPGNBENIS
" "(BYs1a. VEZERESH B PATEL, Am)
/
Q _. V .
COURT F KARNATAKA HIGH C0l.fiRi? KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA PNGH COLH
af cempetent :0 be of unsound mind, tlze S0 called Acieppion Deed
cannot be 11616 as a valid decumeilt. Going the
controversies even the highest (jleurt of fact:
Appellate Caurt has held the case in fa5:t}ur– of that
Adoption Deed dated 10.05.1993 is gag §¢:d.@%% I10
other substantive question of law Cdiirt.
O11 the other hand, all the qL1§_:stiQi:S di”‘1éfiw__and&faCt’A’fiave reached
finality in View of the ahcsve discusi%i’of1.:”
Sd/-r
Judge
%”‘~. _””:é.fi5+.€*24: 108/261108