High Court Karnataka High Court

Sri M.V.Keshava Kumar vs Smt M.V.Shashikala on 21 August, 2009

Karnataka High Court
Sri M.V.Keshava Kumar vs Smt M.V.Shashikala on 21 August, 2009
Author: Ashok B.Hinchigeri


..1-

IN THE HIGH CQUR_T me’ KARNA,’§’AKA, 13AN§’;}x.:,.kj}é§; *

DATES THIS THE’ 2 3st my OF»AA¥4.3Q§[I.S;1i.Vi?;f§{}§ ‘ V

BEFORE

THE HQN’BL§: 2v:I2..JI.Is:T1c:$

WRIT PETITION NQ5.2§Q<8f:":§f_:2G@9 rc.'s~14;4"-epzzéé
BETWEEN '. & %

SR1 M..V.KEsHA\IA Kma»1AR "

AGE 38 YEARS : g

3,10 LATE MR VISH’3§IA3j£A§”PIA«$§+H::’1″If?’ILf[V .

Gm i”~Eo.5’3″f}i, NEW .

am (mess, coc(;.:sztrrT:’.;.§=;,vE:;\;t;1::”:2x:~A__D ,

MALLEswARAM;.–.BA:NG ‘ PETITIGNER

{B Y_ SR: 9 ADVOCATE)
AND

1, SMTE§£I,’V;ASHAS}i~!KALA V
XTEARS —-

‘mm B P SF«3_INI._\fASA3
rm 361A, C¥;<'33s, Ii'~%D§RANz'&(3AR
R5',;1;A,JzN~.va"e5i2E_.'V'i3Ap~xr:~ALQRE

srvf¥'—«.254 V'I€A¥§;%VATHI

' A{}E 45. YEARS
we AN.M§!DA KUMAR SH.E2'I'I"" 3:

'}jL2&*m::§:sss, PANDU RARGA NAGAR
"F§§1\,£!_£{I;§I"x'

% S35: M V RAMENSRA BABLI

AGE 42 YEARS

\' 3,10 LATE: M R vzsnwamxma SHETTY,
;eo.55«$, 1&3 mass, Ii'$£)iRAN;%GAR
RAJAd£NAG§';R, BANGALORE

.3-

QRQER

The challenge raised in this petition is ;:1;.a,nd;:’ sigature of the

laintifis 29¢’! ?;%;.1:2é ivlidefmaiant ~ 319.3 wiih their admitted
signatures in Vwégalgaiaté written statement. The
Tzéai CQL1§i”tL;m1éC§”»€}§§3§n £1215 request Feeling aggzieved by

the ggmé’ fhiifipeiitien is instituted’

Q; _?§iaI;:¥;e:.3}a1:a.$2x? M , the Eeeamed caunsel far the

–.%.T.T’p.e1:’i’£:5hr.>:1e=3r $:;F..«mi§s that as the giaintiffs have cgntencied

éégaicé aiarmment is created far the purpgse cf this

“s§a:e,_:;§gf:;axt2,1re verificaticn by an expert is zieceggagsn

HBH.

-5-

firzqéslng a213,; ;’ur§.sdi:::i:iQna.! $!”f'{)I’,. E declines: to

m_,at.ter; –

5% This petition is désmissecgg Ng.’!3:£’.i§:3E* a;g’fi3; 393:5,

1:1.