High Court Karnataka High Court

J Rajan vs Vanajamma on 18 October, 2010

Karnataka High Court
J Rajan vs Vanajamma on 18 October, 2010
Author: Dr.K.Bhakthavatsala
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 18"? DAY OF OCTOBER 20.10 L
BEFORE A T
THE HON'BLE Dr. JUSTICE K.   
MISC. CVL. No.158€3:6j2_0E.-'3)  V' V' % V
IN R.F.A.No.11v3§1fi200S§'fRi?;S}   

BETWEEN:  V . T I

Sri.J.Rajan,

S/O.late Smt.SarOjin1'.   1   

Aged about 45 years.__  _   _     ...APPELLANT
(By Sri.P.Raju 81        

AND: O _ . _ _ . ,_

1. Smt.Var:1Vaja1Hn}iia;V_--.  

W/O.Chi'k,kaiah; p   
Aged abOutu65 years;  * _ "--

and Others...      ...RESPONDEN'IS

:.'('Ey*vsn.O16.c;sopa1aswarh5z';"Adv. for R-1. 2 & 4,

_  "ri,Na1;ara} .VB:H_a1emane, Adv. for R-3,
  araj,I_a1',1a Rao, Adv. for R-7}

Tliis  is filed under Order V Rule 20 of CPC praying

..a_:""'.f[Q1'O.1f(I16I' forvsiubstituted service by way Of paper publication of
' anotlees. top Respondents 5 and 6 in a newspaper 'Vijaya Kamataka',
"  "for "the. Vreasons stated therein.

This Misc. CV1. coming on for orders, this day, the Court

a 17-§_4a'de the fO1IOw1'ng:--



i

ORDER

Heard on Mise.Cvl.15866/2010. This is an

by the appellant/ plaintiff seeking penmesipn to_”take::b:if”n¢t:ceV_t’d » _

Respondents 5 and 6 by way of paper publi:;;*zs;t.i:orifie»._l

The appellant is permitted lo oul n-o._t:ice jib
5 and 6 by way of paper vp:;blicaii6r1.VVe_i:;’VVf’VT;jgyaA–Karxiataka’ daily
newspaper, Tumkur/Banga1bre_l% shall be published
on of before 18.1_l.2;Gv10. ;:’AA§¢§}%d:.§;g£y:,..1v:§i1sa’ev1.15s66/2010 is

allowed.

Call on * p.

bnV*