Karnataka High Court
Smt.Ansuya W/O Ulavappa Byahatti vs Smt.Sunanda D/O Basavantappa … on 30 July, 2009
wp64034.09
121 ms area comirr or mnxnrmm
cmcurr BENCH AT nmnwzm
nxmn -mm THE son: DAY or JULY, 20¢: " ' ' "'
BEFORE
rm Hownnm nm..ms'rxcn norms a, 7
E1 wrrrrox Ho.%m u
Between:
SMTANSUYA,
w/o ULAVAPPA BYAI~iA'§"i'I, ;
AGE:42 YEARS, OCC:AGRICULTUR_E"
mm HOUSEHOLD WORK, ' V
R10 GAMBYAPUR TQ:KALGHA3*GI' " -- 5
DIS'I':DHARWAD. _.
wvmshsmfi
And: A . T»
E. SM'i'.SUNANf}A BIO APPA HALLIGER1
Ag.AGE:5-3 GCCAGRICULTURE
- RIO KURUVINAKOPPA
KALAGHATAGI
3_ V V' ' ~m§:GAwwA
' E W10 BASAVANTAPPA TAQASADAVAR
_7 NOW DECEASED BY HER LRS
33) NA{}AP?A S/O BASAVAN EPFA TADASADAVAR
AGE:6S OCCLAGRICULTURE
REE) GAME YAI'UR
wp64€¥3-4.99
KALAGHATAGI
3b) BASAWWA W10 KALLA?PA GAL.APP'ANAVAR
Age: 65
OCEIHOUSE HOLE)
R10 GAMVYAPUR
KALAGHATAGI.
'mas ?ETI'I'Z€)N as man UNBER ARTICLES 225 -mi '
CO}~¥S'I'ITU'i'ION OF Imam PRAYING TO QUASI-iT.IjIE J14MPuGr:En'oR:3-E13.'
mu. 23/4/09 AT ANN-F' Passm B¥V=.fr;~u;:.-;-£oN:BLE '=c;.';» 'g;3g.12;~:).'
KALAGHATGI DIST: DHARWAD m 0.3.140. ?9;'1__9%;2_AND - 2
THIS PE'r1*1'1o:~x COMIRG OH F'c; R:"'FRELIMImgR*:Tiaszimxéé, mas V
rm', THE comm' MADE THE 1f«joLLowA1_NG§A'
1. 'm5;=; 'éifdczéiirf the plaintflf to
amrmd thépiaini; is.:q*.i1:::s._fi<2V1_:it:s:1:' in this was; petition.
V 2. ""I.;_'}':1i?: suit . the respondent-plaintifi' 'm fior
p<3ssc;§ion. In the suit, the petitioner relics
V1A1pgV':.V-1:: executed in her favour by Smtfiingawwa.
" _By for amendment, the plaintifl' wants to
' prayer to the eficct that the plai-ntifi may be
V' sham to an ezxmnt the property} s are bequeathed in her
jgvam». The triai Court has rightly allowed the appiication for
~ é :. ame:ndment inasmuch as it does not change the nature of the
»
xv'
wp-64034.09
suit. This court does not find any ground to intcrfctéfé' _
impumed onder. Petition fails.
;JLQGE v&