IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9'" DAY OF DECEMBER 2010
BEFORE
THE HON'BLE Dr. JUSTICE K. BHAKTHAvATSA1_¥£§"- 2
REGULAR FIRST APPEAL NO.1376/2009 (PAR & "
A/W.£VIISC.CVL23524./2009. «_
BETWEEN: A Z A A
1. KUMARI ANUSRI
AGED ABOUT 12 YEARS.
CHANDAN '
AGED ABOUT 11 YEARS, "
Ex.)
APPELLANTS 1 AND 2' ARE1M11§:O'RS{; _ -
REP BY MOTHER & 1\1'AT::1ARAI, GU;iAR'D1A1\1_
SMT K.S.REK}{PflIJ"1T" M . " .
N024 8: 25 "GANESH7'1-§RO7PA"~ .
SRDA cROSS,'2ND*MA11\1" A '-
NAVODAYANAGAR'; J.P.N_A ..7fm. PHASE
BANGALOIEJO A APPELLANTS
(By.S1'i. H ;>1.§PRA1<AS1~%1',"A1O"1I.1
AND'
' » M S*Gi:RUDU:1j_1"~5;
.AGED"1»\BOU'i"'43 YEARS,
. /O M S.A'1:rANARAYANA RAO
2 1- R/A ,1\§O.5z:16, 15m CROSS
_ ~ 1.01?" MAIN. ISRO LAYOUT
' .BA_NGA'LOREw78
OEVADUT1'
AGED ABOUT 40 YEARS.
B.)
S/O M SATYANARAYANA RAO
R/A NO.37/7, 2"" CROSS
K.\/TLAYOUT. 4"" BLOCK EAST
JAYANAGAR, BANGALORE. RESPONDENTS
[By Sri. RAJAGOPAL NAIDU. ADV. FOR C/R41,
S1’i.B.S.KRISHNAMURTHY, ADV. FOR C/R-2)
THIS RFA IS FILED U/S 96 OF CPC,_..AC}r%1NST
JUDGMENT AND DEGREE DATED: V.<I9.II..20Q9 _P}'~.SSEDf'.~ IN
O.S.NO.55eI/2005 ON THE FILE OF THE I,ADjDL_, CIIT\.z"CII;IL.L..£<:
SESSIONS JUDGE, BANGALORE {CCVH.NO’;2),’PARTLY._DEC4REEIN’Gr._
THE SUIT FOR PARTITION & SEPARA:TE._POg.SESSION;’ ”
MISC.CVL.NO.23524/09 IS EILED”U_I\I’D,’ER ORDER «L31 RULE 5
R/W SECTION 151 OF CPC PR}’.YING«.A’1″()*STA’YL.THE OPERATION OF
THE JUDGMENT AND DECREE.DATE?D 319/’Q/_’2O09 PASSED BY THE
15’1″ ADDL. CITY CIVIL & SESSIONS JLIDG-E,_ BPLNTGALORE, (CCH.2},
IN O.S.NO.5561/2005, IN THE INTEREST .OE’JUSfIfI.CE.
These cases Oijdehrsqéhthish.’day; the Court delivered
the fO11Owir1g2- ” W . »
In Spfiiehvoef g1’EtI1V.ti’I1.,’V:”%vi1’lI’CE3 weeks time to do the needful, the
appe11aIIt’héIS dO’I’I.e the needful.
2. Aphpheal iS’L§3;.S1i1iSS€d for IIOII–cOmpliaII(:e Of Ogflce Objections.
Sd/-J
EUDGE