High Court Karnataka High Court

Smt Paravathi vs Smt Devakka on 15 October, 2008

Karnataka High Court
Smt Paravathi vs Smt Devakka on 15 October, 2008
Author: Deepak Verma B.Adi
In mm man count or Iuxmnnm-'[ f C 'f«_ 
cmcvrr nmlcu AT nmmmn _  « %.    

mun was nm 1513 mm or  3  "  J 

Pnxsnfirflffi

nownm uxmsnqm nfigfim   "  

A  
HOIPBLE MRI ~   _ n .w 
menus 

BETWEEN:

1. SM}f'PARAVATH'i7f 

Agegg __ .     -- .

w; O"'MALLAPP1-1 HUiLG{}L_.

AGED ABGUT '

R/O NO 9%, SM KRISHNA NAGAR
HQMBAL Rem,' GAi)AG 582 102

 :5; " . 7 fmgnaulfi

 -D10 mm,(3oL
" AGED  22 YEARS
R10 me  S.M KRSSHNA NAGAR
}§0MBAL ROAD, GADAG 532 102

 "  9;+;;.~.. " 'B.+§SA V'ARAJ

 -  20
 S/O MALLAPPA HUILGGL
? AGED ABOUT 20 YEARS
" R/O N0 990, S.M KRISHNA NAGAR
HOMBAL ROAD, GADAG 582 102

4. KUMARI JAYALAXMI
Age 15
9/0 MALLAPPA HUILGOL W
AGED ABOUT 15 YEARS



2
R] O NO 990, S.M KRISHNA NAGAR
HOMBAL ROAD, GADAG 582 102
MINOR REP BY MUFHER PARAVATHI

s. KUMARI GEETHA

Age 12

13/0 MALLAPPA HUILGOL

AGED ABOUT 12 YEARS, s*ruD1§._N*r~----. é _

M0 N0 990, S.M KRISHNA NA(.';AR ._ j; '

HOMBAL ROAD, GADAG 582 10:2.  "

MINOR REP BY MOTHER mRAvA*mI'= V , g

   %  Appsnmms

(By Sri S.P.KULKARN§)_.._.VVfA"*--_ 
1. sm DEVAKKA _   '  '
Age: 48 :sV '  '-

W/0 MALy4aPP§{   V
AGED A;~3ou*r      

0cc:%.HousEHc»L;)J4v«,  

R/O NEAR BA$AV*E-$HwARA LIBRARY
BASAVESHWAR'NA«f3A¥?

c3;.5s13.x(; 532101' %

 , Sfiififiwva s/c'%%%§§éAL1APPA HUILGOL

  YEAS
'- . 04:0: PREVATE SERVICE
EEAR BA§~'$AVEsHWARA LIBRARY BASAVESHWAR
NAGAR, '

 A GADAG 532 101 RESPONDENTS

(By S:-i MAHAN’I’ESH.S.HOSMA’I’H)

THIS RFA FILED U/S 96 R/W ORDER 41 RULE 1 OF CPC

?[A’GA1Ns’r THE JUDGEMENT Aim DEGREE D’I’.20.04.2006
‘jmssan m os.No.ss/2005 0:»: THE FILE OF THE CIVIL JUDGE
(SR.DN.) AND c.m., GADAG, pammv DECREEING THE surr FOR

DECLARATION AND PERMANENT INJUNCTION.

mxs APPEAL Comm; 0»: FOR oRz>ERs””‘r:-fi:$;’%V%4 nA¥,
nmmuc vmuu J, DELIVERED THE FoLLow1Nc3:— % .._j

JUDGHEHTA

second round. We have ii):- »f”$.l7:c111h
but none appeared bcfgiaq t1s._.~”‘i’~}5;1s=:’vVaypeaivé€i’–~f0a4E respondents
also. Appeal is the-rcfo1§:’ and for want of

prosecution.

Sd/i
Tudgg

%%%%% sag
Tu&g7§’

‘ . Snb[!.. H