High Court Karnataka High Court

H L Nandakumar S/O N Lakshmikantha … vs Smt B Prabhavathi W/O Late T G … on 10 September, 2008

Karnataka High Court
H L Nandakumar S/O N Lakshmikantha … vs Smt B Prabhavathi W/O Late T G … on 10 September, 2008
Author: Dr.K.Bhakthavatsala


.. uw-u – uuwal r uiwun I \l!’ l\.I*I\l’£.l’|lI’\l\Ii 715$!” BJJKI U!’

Van aw Rm]§:’31.g a 9?’ mm

:22: 1% $63 mug’: QF I<1AR.Né:.'£'AI{A AI BANGAL.C¥;:i§E¢ 1
mama arms Tim 15?" my GP' sEP'rmB3P,;2aas;

EEQRE:

mg: m:~:*m..E Dr. mama xaHAK:mAV’gTsaL;gA% 5

‘*e3£’§If_i;’ PEIITIQN 339.1 1s§?%r;§*

fisialé ”

egszfl aésxm. £3 yams,    . 
Rcadifififlwhng   Z:  -
(§ciémé"£'rafEs:      V

 

($3; 

fez” Simiifieéiqa f§.rdd§g.;%§.::1§:1fc3£.g}”‘*«. %

.5n.z”€’§:

« ….. <4 ;

$.;:;:s

. _ . ‘_ _3s’a:7=;_1$a 321%. Smpabushm
_ V . aiggé: $3393: 3*?’ gyms,

‘§’§.Sarpabn3m
V. “sgaé aéam 33 yws,

(4-1: _I

– – -… . — ….. . …-..n.uu vr nnrwu-unlsn Hiuft COURT OF KARNATAKA HIGH COURT OF KARNATAKA H36!-I COURT

3,1; ‘: ‘~.

mi: Pefifian is me man mm 225 and kz>27*a£

£325 §a sn ef 13%”: WE}: 9, praya in wt V.
ma gmgss pmsa 3.21 ML in €).S.Ne.1S9f87 an aha ma’ _’
€?2isz’fi Judge: (Jamie: mm} aid __

Annaxurzs-A}.

‘Js?z°i£ Fcfitim scam an .

éay, 1:31: Caw made the f4:rI1ow%z;:g:_-_.

R

a;%%s;1¥s:¢;:5;¥i2aa7 ms at’
tfie Asfiéifianal ciwél Eudge §ix;n.i.a; is hefrma
gags cm: 5.9.3668 pamed
$23 at % Ru1e 17 at’ cm sf
3&9?! fl Armaxmfc-A.

__.2f,i Pramd, mm Sezflifir Counsel
xC’.aL:12se§ far the pafitimafi subrmim Si! as to
sf tim énfammzt, that the norm: m

Swim 136 51” {ha Trmsfz-.1′ 9f the Propczty

V is:-reuma by the plainm the defezndml filnd m
um; Qréa 1?’IRu1e 1′: at Code of Civil Procedure

ta mend the wzifim stameni wd incalporate

ER 33 med in. the wplicaiien but the trial Cam

Lg

LEI” I LlLlLau-_a- ..

….1 – ……-.. . uvunl vr nnnrvunnn HIGH COUKI OF KARNATAKA HSGH COURT OF KARNATAKA HSGR COURT

emeé regeszing the agpucam. balding cm the pxgpcaa

.+=:’-. am 1:9: ngacsfixy,

39 ‘£’%.a gzssgmtfimfis hmre fled 5% Zéfief .

fa: ejarémmfi fism the swh find. profits

eta La yasggh $6.3 anfthaz Wm

” amugh lam waaeam
argmazg an arm wmm
aéaezswafi, 32% éilegecl ‘ ‘ (sf
mm ,W®: fig gmwi A m% “an and tmramascien of
L€’§§$£iTf£ of Trmsfar sf Propexty

M was; gaaz ;;£tr34;.:V:#.:a.=’-Lit: ” O

plwdings, the $31 Com has frfi the

O pzaiuws perm am we defaadmt was a

iéaémt $1: $3 wit sfiaduis jprapmy nude! out
‘?fi-Swbh1§skm,&¢ha%daft1se&*stpf&tifi’m(dthe
faikarsfithzge: mfim’p1fi£ifi’a?

‘ZiWh¢thse:::* $9 fifififi prawe my: 31:: {ME affiie
=<i.9.fma%1a'tir§%eft§eazz5.tsch%pm*bpert3r hasbmm
t dupfihw?

L

…..r. . …… . ..~…… Ur N-mm-umm mun. I…UUKl ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT

Efiigfiethas’ the: dsfanfizfi pram thfi he is 9. team in tbs
§’1.5§’I &Eba§:5§$y’t:1:e¥’t§ undw m1aNagw§7u? ” 4′

»£”‘Wi1ethe:’th:ap£mtifi’is wixmaza zagzextnat’ “ff _ ‘
W?

:5. EVEQ ardzeret dams?’

123% 2’§.a*’::.2 is an the yam the
tezzmxcy .:)f”L§EE dc§emd&t gopexty
has hem cf
wrifien fiatamgni is umxeeamay.

‘Eh: mp}-icaiion. I see no

,:~ asrdrrt. In the result, the

ma mgam; M m hereby diszqma.

Sdf-v
Judge