Karnataka High Court
K Gopala Since Deceased By His Lrs vs Shri Venkataramana Devaru Of Shri … on 4 June, 2009
1
as: THE HIGH CO1} RT or--' KARNATAKA AT BANGAi,C§»8::E.
DATED was THE ow my OF-'JUNE, 29309 5 _
BEFORE
THE HONBLE MR. JUSTICE H3. 5iA<;AMoHAAk:sj '
W.P.No.12345!2009{'Gh_§3;_gcJ . X V '
BETWEEN: % '
KGOPALA -
SINCE DECEASEDBW-::si:LRs.: é
sw SUSHEELA we K c3r3s5A1..«.%A M
AGED 55 YEARS} A
suszssi-1* . : f: -
313 LATE _K.G<3PAL,A<,
men 3? vgmsk %
SUKESH2 y V . .
3:0 LATE K GO.PA¥.;A
AC3'_{'~:.5?) ${l'YEARS"*-... %%%%%
A susszga. M
X SEQ LATE..KGePALA
AGED 32'Y'§A$S
SUéIHAi;A.Xh#.i
'A Aemzg 'VEARS
5 %'3:33frH
% mar} ABOUT as YEARS
x %»2}"m 4 ARE 'me GHILBREN as
LATE :;A%v%9R.a%V'INe TO QUASH THE ORDER ON
¥.A.NO.X PASSED BY "T§'~§;E'v4%.,_EiA.RNED PRINCIPAL CML JUDGE
{JR.Db-L) AT BANTWAL"E3K"'!£\§..Qi8, ssizcoo Bra $63.09 PROEDUCEQ
AT ANNEX-E. - V
é_ Th_§s~3'«::3e;t_§tio:3_ cazfifig»-:>.s2«for preliminary hearing this day, the court
*mafié' the 'faiioi?mrzg;; ~ . __
.. . ORDER
Res45§:on<;!sr§_tL"3'..fiAl:ed O,S,NeK63/2000 agaiast the gmtitianers for
.4%§[&T'_:«g;4ae_é:r:zeni antfiiaesne garofits on the basis of termination of Eease. The
'._'_";;:e ti'i:'§fo?";':«e;z?s "amiered appeararscte before the "friai Court and filed wfiiten
-sigzfiméxfit énteraiia opposing the cfaim of the respondents. On the basis cf
V gééafifigs, the Tr§a£ Cour: framed as many as eight issues. Issue No.4 is
feéaiéng to vaiuatien cf the suit property and the payment of court fee and