High Court Karnataka High Court

Smt Veeramma vs Sri M R S Sadashivaiah on 19 January, 2010

Karnataka High Court
Smt Veeramma vs Sri M R S Sadashivaiah on 19 January, 2010
Author: Anand Byrareddy
 

mi fim mega mum er: Kaammm arr samafigas
mrm ms TI-E mm mm' QB" Jmuggy  i  
339933;           A 
mm HQNELE rm, JUSTKEE  if
RESUME SECCDND 1§¢%.g;s;55%  A

 §E

1.eSmtsVem'amm§ '   
Wis Eaté Mofiapm,    '

aged aheuté5yeg§;:*s,  j   
2.s:~i     

3/as lam Mcsfiapgza;*,_  V.
agad  

 *   , :  
die Zatg    ----
agaé awn: 3i?.'ye&;f$_,  

 

 3!$3&?4% {f€t:$§$~:3?a§
'a;,ge:§[_ab«s:'1zf§ 352' gégfisxm

at
1:
as
f
3
s
I
2
;
:
.

»

.5.Sri

— «4 ._$V,§’, 3 Eats
V ‘ ?5
am Efigfitfq at
_ vi&g&5é§§ 13g

A -fE%@aIsr& Hart}: Takfig

.. , Egg S§3m§fi£2§1E{:.2m%ar§

6

— .._ . …….. uvunl ur mm-HVIAIAILA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR’

AND:

Sri M.R.S.Sadnsh.ivaia.h,
S] 0 late Pat:-31 Rudrajah,
aged about 54 years,

Residing at Mathkur 4_
Village-56:21 13, . _ .

Bangalore North Taluk. SRDNDEHT

(By Shri.P.M.Naraya.na’ ‘ O- ii

tag.”

100 of code; .§4f’v..Ci\r:’;LIV” agaimt the
judgcmcnt passed in
R.A.No.135/:2O0§;”A:_:’? §¢; the Presiding omoer,
Faat Trsackkcmgn-Li:,O%%’Ba%:.ga1gr¢ iém-a1 District, Bangalore
dhmissfig Czonfirmjng the j’L1dgen:m1t
and passed in o.s.No.271;2om

on of Civil Judge [Junior Division)
V’Ba;1Vga1{bfé’ARflrg1l Bangalore.

Second Appeal on for

: day, the Court delivered the foflowizgu

present appeal is filed ngajxat concsux-rent
of fact. The Counael for the appellant: would

take this Caurt through the judgements of the Courts

below to assert that there was a cardinal error. insofar

3

ll.’\lll l.J\u\_o.–. .. —

W3

as the icianzitgr cf the wit prsparafi were

The appailarzm aria mt have any claim in

acre cf land which was said to been tic», ~
rwparfi-ant by the Larni , It ..§s

the rfipvandent he-w¢ve:.* sfméefi £2:-;m.ar.:3z*e: 63’» 1 T’

land squareiy in yantfi
to the appeflarm by vi»6:.L’.au;””.1:9¥:}_.’;’c.:$:§ia:’xaVa:-iganéuvzvz cf the
houndarxes’ . ” appellants
wculd aspmt cat’ the
mattmy at of fact
wlfich iagay “?s§z:” thaz weuié mt afibra a

gmmvfi flw Saris sf Civil §

1968.? m entmwiz ‘£113 aypmig The

aha mntmd ma’: Efifif have gm a

asyect af the zmmr is :.r: m

‘ mm fha éispumfi lam anti that they

% m £5 with rm am
% *fm;;amm:; mm suit is

in fawn: af Sim

waaifiwafign baafam

juziméiafibmi Efzvii finurts, The pa-mam aywi in

§ as it éfifi mt givé fififi $5 my sufiatafifmi

$

qumfiam Q? éawz

SdF#_.%.

3udg3

fram aazabfiahizg their ciaim mm’

pramty in the suit.

er

«nee ma?” 3 M%§@§ Xfizxw ééwfifimé mfi $3? fifizfi Qgfiméigfig :93 353.33 3?… .:3..t::E.:;.., .5. ..