High Court Karnataka High Court

M V Rajashekar S/O Late M C Veerappa vs Smt M V Rajamma Since Decd By Lrs B … on 8 January, 2010

Karnataka High Court
M V Rajashekar S/O Late M C Veerappa vs Smt M V Rajamma Since Decd By Lrs B … on 8 January, 2010
Author: Subhash B.Adi
N THE HEGH COURT OF KARNATAKA AT BANGALORE
DATED THTS THE {)8T§'{ DAY OF JANUARY 2010
BEFORE

THE HOEVBLE MR'JL_JS"T?CE SUBHASH BAD?

MISCELLANEOUS FIRST APPEAL :\:o.268ex2eo5 

BETWEEN:

Sm. f\/l.\f. Ra;'asheka11

S50 iaie MC. Veerappa,

Aged about 51 years.

NQ2937' "Sn $7%a;eshwar% K:'upa'I
Cha{m.u':d@shwari Road',
ChamundipL.I:'arn.      

Mysore ~ 4.   " .._APP}ELLAN"€"

{By Sri. Y.?<. Narayana S¥1arfi":a._._Ri 
Sri. N, Nanjtmdaswamy &   
Sré K. Bhaskar AEVEL Advsf}  _  '

ANS:  H   _ ,
1. Snwi"-!\_A.V R'e.§aTrflT§'3-Ei.,A  _. __
Since dg;jceased._by---..L;Rs'.-.___  "

(8 _ Sréb B  3.1f1d--E%m';_
 T uMajOaf" A.
   Elmer 
' .Ms__n'ii:a:_wa::'1y Naidzs Street.
_ "  SE1Ea"g1'm*.1a1";1
. __ .  .'(3.%jem\Tai'i'
' {b} . .Srnp'TST Maiatha)
  §\/3e1§'€)rE
g "::J\l:'o B.Srid%1z3r.
 Ra': Door N06.
M1,sni3wamy Naidu Sheet.
Saiigramam Chermaé.

A {iii Shyam Eisemdas' T<=:.:mar.
§\/%§.fl.0: l'€.*p{€?$E.?fl€£33d by



Guardiazm.

Sri. B. Sridhar. Major.
R-'at Door No.6.
Mumawamy Naédu Street.
Safigranwam.

Chennai.

(:1; Smt. Savithrarmwa.

W50 P. Baiaksha

Rfat Door No.6.
F\/Iuniswamy Naidu Street.
Saiigramam,

Chennaé.

SE0 Chadras'neka:'appa.
Vasamha Bué¥dé3.-ajs.
Rfat Door No.8.  

Munéswamy Na%dL:'VE3'u"ee_:,  f

Saligramam.
Chennaf.' 

{3} sng' :§:..._KiL_:.a.';har.;.;_   _
Sfo iaée T:~JyarTaoh ad;

 - oR,:aroooos%:No%.z 36.  c«{o.s.s.,. 

EViy'$:.*:.rj¢_v Bahk C_Q'i'o.n'y.
 E%a'r'1asE'1a:'fi%.fk€>.-:"s. "H" Road.
V Lieevan Bhima Nagar.
*-HAL HI Stage,

Bangaiore -- 75.

Susi. V1.V. Shamha.
Major.
Dro Eate MC. \/eerappa.

P. Baiaksha. V 



20. PS. Véshvvematharz.
Major'.
No.20 /1\.='*:l. Gopaiakrtshrra lyer Street.
TC Nagat'. Madras--'Ki'.

21. Filax/anam Flajashekar.
l\;la}orx
Ne.20="A.»"el 2. Gopalakrlshna tyer Street.

T. Nagar. l\/ladras~l7'_

22. Al... ll/lethal/1\ché. I 
Major.   A 
No.20:'A..='l3. Gepaiakréshna lyer Street, 

T. Nagar'. lVladras--17'.   "

23. AL. Muthat Achi.
l\/later.    

N0.20fA.-"lit. Gopatakr'ishi':a ty-er Street. , 

T. Nagar. §\/ladras~l7'. 4' ' --   Z  

24. B. Devakt, 
N o . 2U.f'r'Arf'_l«'5 .'»vGd'p_a_I-.a k'r":srr_na ..l.yer_«'Si.rreer. ,
"r.Nagar-i:v2a_:r'r~;rs--r'7r..     ..FtESPONDEt\tTS

re ' Sn. "rs rzaéjzmfresrr.":AL:w..'ra3.k'rr.r {fl 
y . . .

Sri. E3atl'ryetv..Sltar31§«'er'V'F2«ie.,_ %'\dv'f*.€e.r"'R.'2 te 5 &
Srl. TN. Ramesh tor'l,.Rs_j.*Qf'l7{._l"'~& « 24}

 lvtéscetlerrelrrtrs First Appeal ts filed under Order ><Lltl Rule

~ ll'-{_'s;r e'getrr5s't'. the erder "" "dated: 7.2.2005 passed or: l.A.No.l9 in
*<_',_).S.Vl\le._V2€'2""r99S "en the file of llte it Addl. Civil Judge {Sr.Dn) f\/iysere,

a'it..Qwse.g;Vt..!fr'.'Ne:lQrfiifgzd by the appellant herein under Order 40 Rule 1
CPS. by.app'o&n'_i%r1g~Elespondent Ne.l(e}l1er'elr'r as a receéver to look after

  and rr:.;1nage.sctt7edule G, H and t properties and relectirtg the relief of

appemt"r'ner"r'-tAor'Receéver in respect of other properties 81:0 E. J to R.

 AA .s.Tl1isVV'A.p;3eat coming on for hearing Elwls day. the Court detivered

  the r.r;rro'\me



JUDGMENT

This appeal is directed against the order dated 7.2.2005 on
E.A.t\to.t9 in O.S.f\lo.292,==t€r95 pending on the tile ot ll Additional Civit

Judge (Sr.Dn.). Mysore.

2. Learned Civil Judge by the impugned

defendant No.1(a} Sridhara as Receiver t_o…l.ool< atjieiriiiartd':vntian;;;gg tithe".

suit schedule 'H' and 'l' properties ar'td:'-he ty"asiidtrecte~d:ityoi
property account tn respect or the SE:'§§j'.;/«,f_Vt.)[3(3't"i[A}fr. ii i i i

3. “this order has been.operati:i:d:A”to_r’East h&ot§.ir,lia%rf4 years 10
months and it is also stated

4. Learned Qoa,{ns.el submitted that, in
terms 01? the No. t (at has not rendered the
account. [iir’–.;_tte with the dtrectic),-2 issued by

the Court. it is o’pen-to the ia.p’pe.ll~artt to take such steps as permissible in

_.-vtaw, horiet/er’. at tl1is”jrLrh_ottryre_ there is no ground to interfere with the

“i_mptig’rted ovrd«er’.._w*htcl1 has remained to force for more than 4 years 10

., ‘hp KNMW

moh~t.lts–_.__rAr’. “ii_othe;:.”reEiet the a eliaht is entitlecii. he ma ursue his
A Y .L a DD V

t’€m€dyilZ’E3iG-tie tire trial court.

A fiigcordrriglyt the appeat is désrrissed.