:1»: THE HIGH comm' or ; [ if _
cmcmr smog Ag » '
DATED Tms THE «rm 1%.? Ai5'ar,;i3s9*:§,'*2€:;$_'__§« ;
THE I-XOFBLE ma, Jusftész 13.51%
C'.
8E'?WE:E3E'~§:
*?:a§.r "" "
WVASAYA s3;";fi_$m_ V-sgaa-Liam: _:;5_,aiM
}§A':,A€}BE%_i *i'iQ ;RAE'€;¥';i3EN§qfI.,I_§$'
:*;:s*:f.:%.:»:i2s,*~2E_¥z:
V T' PETITIONEER
[By sR;'*Efi,_v%; ?A'fi1:_, 4
» '1 .V ..Vg'w4;jA¥\AMMA 129 gs HA1,A;»I@Quz:>A mm;
-- V}§--*:';BZ; 3:7 EZEARS
fZ}ff:£f__ANGANAWAD£ WORKQER
is; :2 f£}%ZVa{§Oi'EDA§~EAE€fi;'i"?§
,f_':'Q -LQANEBENNUR
.. i}ES'T': HAVER;
" ELAMALAMMA W/Q BASANGOUSA Pmz,
AGE 66 YEARS
QCC AGRICEULTUQE
RXO H£aE,AC3ERI TQ RANEBEENNUR
DIST : HAVE}?!
3; NIRMALA. W/O SHiVAE'JGQUD1§ PATEL
AGE 30 YEARS
OCCE ACERICU LTQRE
:.;\j\., -
2
19/8 HALAGER} TQ RANEBENNLFFE
NOW A'? BENXANAKGFIDA
TQ : RANEEEENNUR, 123$: HAVFIRI
é2ES;:F52Z'¥§'2*£3§i}i'3'E'*:?§
{BY SR? B C? SEE'I'HA;RAMR&€}, A{}'u'f R1}
Tms PETETEON IS FILED i.3?ND;SkA~ "sE€.:??1'©§:' § ::§§"--~ATED}3g3«,!i2009T.,.5: ;::xS.r~s<:s.8=;z_;*<;sa?'4
ow TEE FHJ§<3F was PRL-{iVH;J£EflM§JQ£3§fi§ai:ADEH@
JMFC, RANEBENNUR, Ai'-ESV¥E§'}§;'§G iSSUEi~NiZ3Lf:§ EN :'x{§,:<3A*§:vE:.
T1438 PE)'?I'Ti0N' '::':~::;M§m <_:§:«: }3'<)':G;"1{iV't:nf flied €).S.N0.82/ 2(}€38 against
.rciV§:§p'o;1dent and respondent No.3 and {$36 petifimlex' fer
€’1.t::._»:’l separate pasgsssien of her Share ii: the: piaizlt
. *$§c.1jie’::’;§;i1€,Vp1§i3s};*;=E’:rti&s2
H The gaatitiener entered appearance beferet the
V * T Cie:)urrt fileé Wf’i’£’i:€I1 stat£:3::3e:1″t iintar aha cenisnding that
{hay have passed an await} againgt zieceased Shivanagauda
Patii and they have attached the piajsnt schefiule prapertias
0:: {he grotlnd that they beieng E9 the €ifiC€’:$:”1S€{‘1
/71}/-V
Ti
Shivanagcsuzia Patfi. Thfi pfifiticner furtlier c011ieI::,£3£::.(§ in the
written statfimezzt. tlizat the suit: filed by the f1;§;£’:1}é’s.if§Qi1{1€nt«
p1ai;:x.tiiT is not maintaifiabla in View of E’s<%;:?i1 “11
and. 12$ 6f the Kaxnataka (L32:-+’o”p::ra¢tivfi {£513 a
short the ‘Ac’::’). _v V . _ _. .
2. The Tfiai {Zoui’_t’::i£;%Ij h§éiti_’i;1g_ -that “the suit is maintainabie.
1-icncrg, ‘éigis’:t¢\?i:s§ie:>1i’;:a;:’fifit):1 by defe:(1da11t N38,
3} ,a..:%;:»a;«:;;;ngg’;;§ Sectiém 25%, 195, 1&8 and 125 Qféféza
makes it clear 113.3,: ihii’ plaintiif who is not a
” _ ‘m€Vm.b£»:9″G_f ‘fihf: s<:scéri:'g§; 93111392 agitate her gZ"i2:".'.'%f%}.I1{.'€i'S btéfgrst
' ' {he ai;ifii_<:i:iti€s u.:r;1d;€r '£13 Act. This issué inveivad in tha suit
is fiiquirfizi {:3 he Eifimrminéd by {Em compemnt Cévfi Csurt
'and net, E3}: the auflmritiss ufider the Act.. Mexrsljsz because
ijiié §:t::i§3'::am:1"'$ saciefy Izzad passed an awaifi 33:34:} passed an
order of attrachmexzt of immovabk: pmperiias, it Cazzmot be 3
=./%\'y' "JV
L