Ill
III THE HIGH COURT OF WATM AT BANGALORE
DATED THISTHE I'M DAY OF MRRCH 200§
BETWEEN:
Smtfiisamflla,
'fiio'1iapusabJ""""""'"" _ .
Ag: -1ID_yanrn,Ooc:
Wm-1:, R]oAdfl1udip*ih1uka' V j' V" " "
-.I.I;-.1'.'J="....'e-.1".-:'.i.. 1 AA * . ----FE'l'|'|'lmR
> III. 1' Qua-w---uj
Alli):
2. 'W . %
:ja.isri% samai.
_ 51.;srcnru,Ooo:Ag1'ioIfltum.
» . E{,fi'Y Tnhalu. .M:hI.'cn',
"i':a.....'i........... ' .__gEgun1I-nvtn
'I-la' I-nu-'int D 'H!
{~.a.:-i nmafimm " man fin-'R1
% w.P is mad uxaaea-Aruoleoaao and 227 ofthn
4.1.1
.. .._.u._n
I_’_’..~….._AIA.n._-A.I..;-n 4′ I -133: -‘A
, MUIIIIILHIJJII U1. IIIHJM. prllyug -In Iihlllfll-I. um I: aw.
é’ ‘E1′.02.200B panned by El Annnmre-C.
11nh1L_I,pg9g_n_in_gg;1_fi)rnralhninnrvhandm
.–a..–: -.-.—- —- ———–.—.———-.’ ——~——.—–w ——-v—-
day, the Court made the ronowiiag:
An-|n.n..|n’n O’.-. A.-‘An
In ‘Ii
9.8.21.3
Pbtitianer ‘3 than dnughlar of am Bnhnhl Gudwuh
$n._n_n.efl. 11_.-.:; eg 3;”… Gudu_u_I.b
_. .1 :2 _1__;_1….__._
patiflonerr in on the ham ofa
her father baquanthn-1 R.8 “=1’u2_1E§5
villngainharfawour. T
rd.-1.,-tr is gt’ t1…Ie
The ‘Hy
confirming the
mumam quenthrud tin
am flat re-.p..–‘…e..~1t R.-5* -.-.*-=–‘ 51’ a
‘ albwu” ti ilnldlng’ fhnttha
‘ ‘ records in favour ofthe pucltnlnner
uidn. I-Iowa thi
3 ” vsx;bri1i;:s that the petitioner has title to the property as 0.
u_.n..r_i_eg- the ESE mad. by lug: Q1.:l:;g;-. A
3.Whatisaig;n1floanttomteist1utthoaaidWi1l
ind’Iprutedby1:he1:hi1-dralpundant. Iudoud,thuthird
a suit in 0..Na.464._fO5
‘if GL4} 1-._.-I… 4.: ….’……
uungu {Ji-.u:’ ‘-1.1 Afiiun-.i, quaaurmu…
The ma suit in arm pending.
filnd mac 1lo.6}’06 on the %
Judges. Belgautn seeking
4. mun an no.3 are
before flan: of the Will.
I am at t…,”-*:.”‘*-.-‘-*.é¢.’j.”.¢ “*3:-.” 1;-;..n.-ed… 1.1:,’ t_..hn
E:-at n1Inrrnmanoa° ‘ ” . Iruiaui,
rm win hes aulqleorl: to the
punching intact as between
No.3.
J. observation, petition utnndn rqjaclnd.
% §ar.ia..v.1uunhdhu’ . lunar! Am in partial.’ tad tn
3 ” of appearance within four weeks.
sd_i-
MI- ‘Sudqe