IN THE HIGH COURT OF KARNATAKA AT BANGALQ}§§)".__
DATED THIS THE 14TH DAY OF OCTOBER' _
BEFORE
THE HON'BLE MR.JUS'FI1é3E ;9;A_1s:AN:jA 4' X
M.F.A.No.634o,_g_:_>F 2oa%4{cPcg% 1f % '
BETWEEN:
I
B J PREMA _ «._
W/{} M MAHADEV ~
AGED 42 YEARS '
R/O NO. I:2'?,4'I'H MAIN. .
CHAMARAJ PET. I ' ~
BzBgI€"GAL.§3iRE-éiao 0'1s,'- APPELLANT
(By S1'i:A G__'.§HIV;'1NEf_¥A', VADVGCATF. }
AND :
1
as SLIaMA. w -
.;,w/0 M CHANDRASHEKAR
"AGED ABOUT 3'6"YEARS
R/Q I~I_O'.~B 57
V' " ~ vRAM'A§{I?1SHNAPURA,IIIRD CROSS
SUB'F,DARGHATRAM ROAD
. 'BAp:G§x;.c;RE*s60 009.
NAQARATHKAMMA
W/G LATE B K JAYARAM
: AGED ABOUT 55 YEARS
"gNO.38,SANNIDI-II ROAD
' 'ABASAVANAGUDI
BANGALORE-«S60 004.
B J HEMA
W/O SURESH KUMAR
AGED ABOUT 31 YEARS
R/O NO.29,Ii FLOOR
121%; MAIN, 19:1' BLOCK
RAJAJINAGAR
BANGALORE--56O 010.
4 B J SHASHIKALA
W/ O NEELAKANTA
AGED ABOUT 2'? YEARS
R/O NO.2,6'I'H MAIN
TATA SILK FARM I u
BANGALOREPSGO 028. F[ESPO1'3L3EN"i'¥S - '-
(By Sri: M N BALAKRISI-{NA FOR C/R1
Sri.B.V.GANC}IREDDY mp R«1.TO.__13-4)
MFA FiLEI) U/O XLIII oFe'ePc1AGAI'§~es'r 'Ti-iE}ORDER
DA'I'ED:1'7.6.2004, PASSED ONAdI.--A.._A "I-N "Q.S.NO.'1558_1'/03 on
THE FILE 09* THE XXVI_II'V~._AD_DL.C;I*?Y. CIVIL JUDGE, MAYO
HALL, BANGALORE (ccH.H0.29;.,, ALLOWIANGATHE LA. FILED
BY THE RESPONDENT HEREIN U70 139_.~R"1.'.fis R/W sec 151
OF CPC SEEKING AN OR£).I:’3R-OF TEMPORARY’ ETNJUNCTION.
This apps? a:’;’i;’¢omVV:”;ng€i_ en this day, the
Court, delivexed.tiie’–.f(:Iiowfiij:1g:V’:’V_
The appelia.-fit,’ 2??-__defe11ddant has been restrained
_ the ” «schedule property pending
diepgsaf f of Therefore, she has filed this
As’ eduld be seen from the pleadings and the
‘4″_’ji~1x_1′;,~’.:’:;1§i3ed’AA()rder, plainfifi and defendants 2 to 4 are the
. ‘ –~.de1§§hfers ef late B.K.Jayaram and 13′ defendant is the
imother of plainfifi’ and defendants 2 to 4. The father of
the parties namely B.K.Jayaram had acquired nlajnt B
W’ xm -5,. Kg» q
schedule property under family ”
schedule property was his self acquired ‘V
Jayarem had gifted property 4Np.”.,38«,’
Road, Basavanagudi, meastm
223/2 and North to South V(4:5j%*,56)V]2~– to
the remaining portion A j’ teeeteitxa side
was gifted to 3″‘ defentvtitatnt’ deed. Late
Jayaram died era? tieath, plaintiff
and defendafitefl his estate.
It obtained regstered
sale and did not pay the
agreed _ sale tttteatisiderettieift. The Zfld defendant had
aobtairietd deeiiiiients from W defendant. Based
L£ppi€:__. ” 2nd defendant is claiming
ownereixip.-ef entire ‘B’ schedule property. The
jg-f4p I2-.it1t;|’iT ieventifled to 1/5 share in plaint ‘B’ schedule
u 3. The 23*’ defendant filed ebjections inter alia
contending that 3″?’ defendant has sold to 2*” defendant
ILL
4
portion of ‘B’ schedule property gifted to her
valuable consideration of Rs.15.00 lakhs _
ageement of sale.
By executing registered genera.1_-
and an agreement of –
requested 2114 defendant to sehedule
properties. The 2nd Vdeiendarggt heeeiibieontended that
plaintiff and ot:1f1er__ defer1da_i’its”haveieoiiiided to harass
23¢ defendent§;». ‘V In
4. on consideration of the
pleadings filed by the parties has held
.’ it gifted a portion of property
favour of plaintzifi’ and the remai;m’ng
pofi;§onV___vi11 of 3rd defendant. Late Jayaram died
3.999. The plaintifi’ and defendants 1 to 4
succeeded to the remaining portion of the
bearing No.38, Sannidhi Road, Basavanagudi
V and the A schedule property. 1,
do not find any grounds to interfere with ..
order
Accordingly appea1isVdi$misSer;i.”-
Cm/_ ..