High Court Karnataka High Court

K Krishne Gowda S/O Malle Gowda vs G S Sheshegowda S/O Patel … on 11 December, 2008

Karnataka High Court
K Krishne Gowda S/O Malle Gowda vs G S Sheshegowda S/O Patel … on 11 December, 2008
Author: Ram Mohan Reddy
D: THE HIGH comrr or KARKATAKA, ~ K

DATED 11113 THE 1111? DAY or Dncmmaéfz.  1°'    D'  H

DDFDRD-=  

mm HOIPBLE ma. JUSTICE R;E:7)Ds_if~..,, '

REGULAR FIRST MDDAL xD;2§2A/206;  

1 KKRISHNE G0wm__-,    ~
S/O LATE.jMA_LL£:' GQW:[}A "~.f'_--.._ ' "
AGED 423 &";%Rs   "  " 
R/AT. Ii}.72~<i~-,_ .230 493035;' gain MAIN
s1DD'AR';jHA LA'm_U'r; MYSORE

2 K MADHU RAQHAVENDEEA D
s/0 K KRESIINE' '-
AGE!) 20 YEARS' "  '   
R/AT 0.724, 2nD"r.::Ross,"_9'rH MAIN
SIDDARTHA' --V1.,5'Y<:»L='r, "MYSORE

 * ~._K \aJA3%--.Ds/0 K KRISENE GDWDA
 AGED IQYEARS
 R{A:'i' D'.v?_24»,"Dw2_1~m CROSS, 9TH MAIN
"SI'l3'DAR'Ff~'iA LIWOUT, MYSORE
V     APPELLANTS

_'Q(13y¥Sxi :T"N..1égGHUpATHY, ADV )

 A' T

 D, "(is SHESHEGOWDA

'w V we PATEL SIDDEGOWDA

  .. C smca DEAD BY L.RS



1A

13

1C

1D

1E

VANAJAKSHAMMA
49 YEARS , WIFE OF SHESHEGOWDA

AN D R] AT GEND EH()SAHAI,.Li,
SRIRANGAPATNA TQ

G S BAVA  

30 YEARS, CHILDREN OF' s;=:1Es:{1EC§ow1::A--..: " '  V

AND R/AT GENDEHOSAHALLIA, 
SRIRANGAPATNA TQ  _  

G s KRISHNA  

26 YEARS , CHiLDREN OE "s:<£21;sHEc§C3's*1V1:)A_ §

AND R/AT GENDEHOSAHALE-.1, V 
SRIRANGAPATNA -% "  

GSKUSHA  -   '
19 YEARS ;._Ci_HILDRE}N ,.oF..saEs,HE;G0wDA
AND R[£¥I' c;A2:NDB;HosAHA§a,:, V 

SRIRANQ_&pA'f?E§A  K   

G S POGR'.'NE«MA "   --
A"GED._32    
w/ '0_.C.%LAxMEGFo'»m'A
R/AT} :<:YATHEGownANAI--:A1.LI

; ivi5IAVA£--LI TQ

" "'AM:'%:"1s'EAL*iAR1'(§£jWDA
~ _ V s{%V0;%P;zfrE%L SIDDEGOWDA

R,IAT '€£rI:1~NEHOSAHALLi

- '1'.%ARA;{:a:R;~; HOBLI, SRIRANGAPATNA
 TAI~.,U_I{'..--

S MADEGOWDA

' * 4_ S/"O.PA'FEL SIBDEGGWDA
. _ IMAJOR, R/AT GENEHOSAHALLI
" ARAKERE HOBLI, SRIRANGAPATNA

TALU K

KEMPAMMA
W] CLPATEL SIDDEGOWEA

M



SB

50

SINCE DEAB av ms ms
PUTTAMMA 
W/QMARIGOWDA

smog DEAD BY HIS ms

MARIGOWDA  
HUSBAND OF PU'I"I'AMMA"w«. ' _
MAJOR, R/AT' G£;NEH0sAH'ALLI-»?.
ARAKERE I~iOBLI.,4 $1-").RIRANGA¥'AT_N'AM
TALUK.   '«_  -   
SRIKANTA_;'MAJOR  _  
S/O.LATE ;=?LrrTA=MMA-;  _'  ~ 
IQ/AT.c3E',1§1a}1c)sA;zAL1,I   .

ARAEiER§3 V308-.L!, SR.¥.RfixNGAPATNA
'rALUi{-..., "' ° A  V * "  
SSWAMY,' rezmoa  _  ._

S"/_O.LA'Vl'I31 PUT'.FAMMA',V..-

R'/AT GENE-H{}SAEi"fi..LLI

ARAKERE 30,31;-I_, SRIRANGAPATNA

 T2\.LUK.  ,, _

" 
'V  Sv,fC}.LATE--._PU'I"I'AMMA,

TR,1'A:1f GE:NEH0sAHALLI

-- '-~'ARA:A 
MAJoR;";R/AT; 383?,/ ?, '
C)MMARRK1fl_'¥'A Rom % I
TILAK NAGAR',~%.M*:'so.R"E._. 370 915

sAvf*'1'R;AMnaiA 4'  "

_w/ O.MARIGOW];) A 
..  R/' OFJIEVRALAKERE
'- ARAKERE HOBLI, SRIRANGAPATNA TQ

" 'r.a:A3:1'c§é3*.aki:eA
* ._S/O.i_;_A_TE MADEGOWDA

MAJ::>R----,_. R; OENERALAKERE

 'ARAKERE HOBLI, SRIRANGAPATNA m

H " "  : "14 ,

 CH'i'1?:KoNU
'S/O.LATE MADEGOWDA

V'  MAJOR, R/OF.NERALAI{ERE

 is

ARAKERE HOBLI, SRIRANGAPATNA TQ

SAVITRAMMA
W] O.PU'I''I'ASWAY { Ta

993



MAJOR, R /AT HANUMANALU
VILLAGE, BANNUR HOBLI

*1'. NARASIPURA TQ

16 s PU'I"I'ASWAMY_

S/OPATEL SIDDE GOWDA   .

MAJOR, R/AT GENDEHGSAHALL] '   _ 

ARAKERE HOBLIL, SRIRANGAPATNA TQ. " , 1   

, 1   RF;S?Ol'v"'DE3N"F'S 

(R11 TO R16 ARE msPENsEDwj'm AT    ~
REQUEST OF'-APPELLANT VIDEf3____C;£). 'm*1).2.1«1,.,o 1)}
{By Sri : B M SHYAM PRA_sAn=," AD'JjFOi?._R3 ') "

THIS RFA F'iLED [US 1 1-15' CPC"E9£}8_'_.AGAINST THE
JUDGEMENT Arm DEGREE :DATE{_) o4,o1--.12oo1 PASSED IN
os NO. 21/92,015: THEE;FILEfiDFVTHEuAD:DL. CIVIL JUDGE,
(SR DN), sR1RA1§fflAPA'rNA=. :3Ec:RI+;E1'Né} THE SUIT FOR
PARTITION ;A;£si1'f_1«._ $3:-P:9,RAifEV PQSSESSLSN.

THIS' 4' 1«21é'A;I'v"A1.[%c<§1v1::i~'£:1$ one FOR REPORTING
SEYITLEMENT, TH_IS'«.DA'f,--.__T'HE coum DELEEVERED THE
FOLLOWING;   ,

R*,JUnGMExT

  2 are present before: the court and are

  their learned counsel. Respondent No.3 is

‘~..«.._ .present . a 11d is mpresentrsxi by the icamcd counsel. The

have prcsentw an appiication under Order 23 Rule

3 §CPC enciosing the ge:1e.aIog’ca1 tree and the power of

‘ attsomey executed separately by the parties who am not

present before the court.

111

2. To the qucsty made by the V

state that all the parties

dispute out of the court by ..givé up v V L’

their right, title and interest VV”-five; thé’ ~ A vvifschedule

propertics in favour oi’€1ie

3. The

4. éfiowed in terms of

the compmmfic “is directeci to draw up a

decree accordixaglyf’ V.

sal-

‘judge