High Court Karnataka High Court

Durgamma W/O Bhimappa Gollar vs Padmamma W/O Hanumappa on 15 April, 2009

Karnataka High Court
Durgamma W/O Bhimappa Gollar vs Padmamma W/O Hanumappa on 15 April, 2009
Author: Ravi Malimath
IN THE HIGH scum' 09* KA:2NATAi<3i...."' 
{f3i§{';L¥£'f' BENCH AT GLILgAR:fm_.A"' 
BATES THESTHE ism DA"i'"'C}'%é'«APi§IL_;:iC{{§9   
BEZF(}R§?.Z ';_   T A
THE'; HONBLE MR,Jm«:i;f'i'€E R2§\f1. ¥v:;;1;,: 13:1}'%.f:*H'»' 

wart PE:-Tiimw N0,?9:é§9;:27=QQ7£<§:w:PC3'§

BETW E1"?-:23'-I 2

1.

Péurgamma wvfg BI1§.fiiéip;;5é::  V'
Age 353'? 3,*e::,Lr$1,"1Q::c; é.gri;:;=-L1itu1"e,A '  ..
R f 0 village» Kc{t1;a;pal¥i,_taw1uk--._Se§1vam,

Disuict    

ShVi.1<h:aI112:z13;  Sh:33§'121itz&1z'1 d] 0 Bhimappa Gcxilar,
Age 22 jfears,  'H-Qfisghoid,

R] 0 village Kisueict"Gu1ba:~ga-i:_85~222.

A  {iégfgfihandrakala 1:1/0 Bhimap§a Goflar,
' 5336' 3%? ,Y¥'3«3I'S,

:1? 1 é;=.\;i§E ageV Eiottapafii, taluk seam,

V" "DfiSf'€3T!i§Ci}' {3=1§1%3's1"ga~385222.

 sf 0 Bhimappa Gollar,

Age  years, fllough £116 next friexzé
Durgéxmma W10 Bhimappa Qnllar,

Lfige E5'? years, 0:39: Household,
 R/0 village Kottapalli, taluk Sedam,

District C}t1Iba1'ga--58E3222£

K&n_'£amma Va] «:3 Ramulu,

Agé 32 yeam, (300: Agriculture,

R/0 village Kottapalii, taluk Sfidam.
District G1::.ibarga~585222.

"K



[NJ

6. La}i'tha::3.ma W] 0 Fakiragcspa
fige 23? years, Occ: Agriculture,
Fifi) village Kottapalli, taluk Sedan}.

District Guibarga--585222.    A  

(By Srtiyutiils §{.A,§3pa Rao 3:. Sri.K.D}fi;zfaj :t§:u:'na t,_;ga§;ég}   '

AND:

1. Paclmamma W/O Ha.m;mMappa_,___ 
Age 42 years, Occ: 1}I:j'a5_s&h0ié, "   
R/0 Villaga Kc;ttapa1i1",«-.tzLiuk_Sc:fci.:;ufi;_ ' A  .
District Guibarga--- 58522.2. L b ' .  A'

2; Laksh}:aamma.d;'---:3 Pz§:dmaI"I;ma,"~.."_~.._ :
Age 20 yeafs,  1*1.<)":&1s<Z*hu1<:i,_V  " 
R/G Vfilasgé X¢tmp;gm,«..u;;us< S'ec:--a_m,_ »
District Ci-§11b:;3j§ga-- ;'385S:'22'".3.&_   7 V

3. Shaiéahikaia  vé;-' 'Padtnzlgflma, '
Age 1? §;€:aIfs,-- OC:§_5~hc:;$"6hC-16%,
R] 0 Xr'i1iz1ge3:sio€:ap'alLi»-,Vfé:¢E.uk Seciam,
District G*121b'arga--_~ 535222.
5 " _   ' ,.,RES¥'ONDEN'I'S

'V {By rii'}:;3,§;;«:;::;1 Patii, Adv for R1. 35 R2}

  fflfid under Articles 226 arié 22'? of the

Cozisfituviiog. éfénf India praying ta set aside the ertiei" passed by

 _ ..thc iem_i'cd Civil «.Iudgs(Sr.Dn), Sedam cm E.A.P~3o.8 in
' %%;ys%;s. 119.94/23802 éated 29.3290? Vida 1X3:1I1<-:x--G: rcjesctizlg the

V_  gjrégief of the petitioner is dischangej remove RI as 3
%   Hgggamian of R2,

'F}.1.i3 WP. <?::::m7.r1g on {:3}: {ma} hearixxg this iéay, this

'C€:)t.E.I"i madfi {ha fallowiagzn

53? /Li"



ORDER

The case of €116: petitioners is that Stir

Cieciaration and ingunction the 15′ r;?§ efeff:§a;1f”«gwas–

as a gumtiian of the 2″‘ and 3,”? def€:h.cié.Qts.

2&5 tiefendant on attaining H1ajCf”i’.{%;’.i.A.NO’;8V the
petitioztxexs 11,10 32 Ruié~..§3 Vv’§e:§:king’Vdisc}<1arge of
guardianship. The trial appiication.

Hence, the pm$e.r£fi p:_:tit:Zj.g’::;a11.

2. “i–;m’a figfifioncm Conifrnris that

the iznffiggneci and is liable to be set aside
and since’ V 2**’5»_ “4(1£:fa3:fi a%1t has attaiuad majcrity, tha

quafisigiioix {sf conéidéring LE1: guaxfiianship does not arise.

‘ {iatinsei for 111:: respencisznta Submits that

‘I:}2§’:’.;Z3.’1’d at ‘tbs: iniijal stagfi itzaelf sigzfmd, the vaka}a4t

‘V 3% vééll 33$’ Wxittsn Statemezni, in 3161′ individua} Capacity as

u .maj01′; Hencaa, the quesfion of cansidering I.A.No’8 rises

_ nr::t’éifis€ far conside1’afi0n.

oeW~<""

4. 0:: hearing both the Claunsei, I am of the ceizsifiigfzfegi

continua the proceediilgs in hat own name ‘–Ti.:§:

app0i13.tmt:11t of 13′ defendant. 33:33 Eff’?

defendant is irztlevant. The daf€:r_:(‘l’ant ufo

contsst the suit in };1€:r i11divi£11;z:§L’c::a:.;;2;cit3,r.” ‘

3. with the asmée _c;bs.;;;~ggt:a;:afs’,~% the petiticn is

€U§§pOS€{} efif V.