Karnataka High Court
Smt Lakshmi Venkatesh W/O Late M … vs Mrs Samiatha Victor W/O S Victor on 22 January, 2010
N THE HIGH comm OF KARNATAKA AT BANGALORE
DATED THIS THE 22"' DAY OF JANUARY 2201
BEFORE
THE HONBLE ix/iR..ius"ncE SUBHASH.'4'S--;AIi§i'.5' é *
REGULAR FERST APPEA,L,N_O.2397f2'd0T»
C/'W ._ .
H.R.R.P. NO.402L2QOB
H.R.R,P. No.40?/_2()'06
IN R.F.A. NO.2397/2007
BETWEEN:
1. Smi. Lakshmi Venkaiesn'
W.-"0 iate M. Venkatesi}_,_ '
Aged 39 yeasjs', H' W _
Residing "
Aga Ab_d.uFi'a'h Street; ,: " ' ~
Ri{:hmo1nd7?:'m§.in,
Ban_gVaior'e.;¥'f3B«i?.__C}2:'S..._ " ' A'
2. MA. ' 7
M.A.Ma';eied; '' u J
Aged 88"--years'_V
iaie Abdu_i_Samac'.
_ iEs'ii*Paii'S_heriff.
S-"0. 7'./1,
_ 4_ A»..4i\/loiiaanifiediiSiddique Sheriff.
;~\ged_5? 'years.
St) ,¥V\:'?§':'/'("\, ix/iaieedi
, Appellants 2 is 4 are residing
"Ar i\io.1A1.We$iington Street,
Richmond Town.
Bangaiore 560 025.
5. !\/lohamrned Hyas Shariff.
Aged 53 years'
Sio IVIA. I\/lageed.
No.21, 'A Cmss Road.
Austin Town,
Bangalore M 47.
6. M. Armin': Sheriff'
Aged 48 years.
850 MA. Majeed.
Residing ai No.3-'8.
3 GP' Benson Town,
Bangalore ~ 46. V /\PF5Ea'!,§_'A!\3TVVS=-4'.A"'av'V
(By Sri. BN. Anantha Narayana. V *
Sr}; DE. Chinnappa Gowdao Advs. ~ ABVSENT} '
AND:
?. Mrs. Sarniatha Victor: H
W50 8. V§ctor_;" _
Aged 56 ye::va'r::~f__.'* _ =:
Residinggag-..Ql€{jVNo. Tv6;_'}'\_f _
New Noi\30._.-Sement§.ne"Sjtre'eL..a--
Rich{nond.Tow'«n,,V _ V' " A
Bar?r'g'aVloo'rex-iii-V56G'i¥3i?;5 " _
Re:prese.nted."bg.<._PA. __ --
Hofder
2. Chandana V; V '_
Aged_21 yearsg"
._"L";:'A:=io Zfate .Ver1ka't'esh«.--A *
.g "F3?esi"di'ng'a.t_ No.3G:'1.
'"AgavvAbd'uv£.ia§";«--StreeL
.._o~RiCiwfn'on'd ?fow'n'
Bangaiofe 6560 G25.
3. Cfivetah".
. AgedV_.?"9 yea:s,
" 'Z5-V0 late M. Venkateshe
-- g x _Aé,'nok Nagar.
Bangaaore ~» 560 025 .. RESPONDENTS
Mo Aron Ponnappa. Adv. for Rm
Eéri. S. Gangadhara /~'\éthai\ Adv. for R3
A3"'R.2 Served}
EN H.R.F?.P. NO.4G2r'2G06 & 40152006,
BETWEEN:
1. Mr. i\/i.A. Majeed.
Aged about 90 years.
2. Mrs, Zahrdunnésa.
W-o !\/Ir. EVLA. Majeed.
Aged about 75 years.
Both Rt-'at #12,.-=2. Alexandra Street.
Richmond Town. Bangaiore.
Since deed. by LRs: 3 to 5
3. Mr. M. lsmait Sheriff,
S.-to Mr. MA. Majeed:
Aged 53 years. A
So Mr. M.A._Nia_§eed;' .. . _
Aged aboot5t;,yearsVi~.g '
4. Mr. Moharnmed Hyas ASf1.:é1_rt--ff.
5. Mr. Mot5tant.r'r§ed.JSi"ddigLre'St1erttf_
S.-='o_t\/§_r. !Vt.A."M1:}j_eVed.._ ' '
Aged ab'OLtVt\T,58
#3 tea R;-'at #1 1". j
Wetlrngton Street. = A
Riottrrtond'-Towr:r.g
Bangatore. "
6." _ Mr !\'/mraarranjed Yousuft Sheriff
' '@.Ar1ju'r'n:"rr.g' .
,3 M.r.'*rM.A. jeed.
" Aged ab'oLf_t 435 years.
Rfafi rrr.
Alexandra Street.
' '' Rrohmorrd Town.
* _ = Bangalore. .. PETITIONERS
{common in both
_ petrtionsjr
~{,By"S'rr'. ML. Dayananda Kumar.
__s;rr. A/ED. Ftagrrunath, srr Hitesh Kumar
Jain 3. Sré. PS. Sttameet Ahmed. Advs. W ABSENT}
IN H.R.R.P. NO.402i'2006
AND:
Mr. S. Victor,
Sio Late Mr. M. Susainatiian.
Maioi.
it 30. Ground Floor.
Serpentine Stieet.
Richmond Town. _ "'
Bangalore. ..i3ESPC-i\'l_DEN71T
(By Sri. M. Ariin Ponnappa. Adv.)
IN H.R.R.F'. NO.40T/2006
Mi'. Altai' Hussein.
Sro Late i\/Ir. Abbas Ali' Ba!g;.__
Major,
# 30. Est Ftoor. ._ V
Serpentine Street. _ '
Richniorid Towi"i._ _ ,
Bangaiore :3... V 'V 2:. x . .......=--RESPONDENT
{By Sii. t\/i. Aijun F?.or;.'_nappai«_Ad:y:4}.
Fie<_:iu£a._i' First 'Appe'a<l_. i\Jo,2,397='200? ES tiied undei Section 96 of
CPC against . it.idgnient,. "and decree dt.26.9.2OG7 passed in
O.S.No.1119..?§«99:3 on'the~,t'ile~of the XI Addl. City Civil Judge. Bangatore,
decreeing the suit foispecitic performance.
AV Cthiese filed under Section 4611') of K9 Act against
the'<3:der._dé:ited:5.6.2096 passed on in HRC NO.i47.:2000 & 14852000
A petition .
r.esp.ecti'velyi..or". tiieiiie of the 11 Addl. Small Causes Judge. Bangalore.
dismi's.sing 'i.~A:.~«Np'.|t filed under Section 45(1) & (4) of KR Act of 1999
(Sec»...29 (1.9% {.4} of KRC Act) and consequently dismissing the instant
" Tiieise appeal and petitions are coming on for hearing this day. the
"Court d,eiivei'ed the foiiowiiig:
J U D G M E N T
None appears for the appeliants and the petitioners in the
cormected matters. Hence. the appeal and the petitions standoismissed
for default. V V K
mrx/tt==»