Karnataka High Court
M Radhakrishna S/O M H Manchigiah vs Laxman Machigaiah on 15 October, 2009
Between:
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15TH DAY OF OCTOBER, 2oo9O-._H_V_
PRESENT
TI-IE HON'BLE MRJUSTICE D V H'
AND
THE I-ION'BLE MRJUSTICE L ' 1'
Misc. Cvl. 10413 of2o0'9__
OSA M_;.22 9' V' ' -- . ._
M RADHAKRISHNA _ T
s/0 M H MANCHIGIAS ' '
MAJOR, I
RESIDING AT pREMI--sEs.V_No.78' _ "
{OLD NO 94), DIA?C}ONAI_. ROA.0','*fjj " H : K
VVPURAM, " " "
BANGALOREEGO 'ed; 'ii-3' "
APPLI CANT /
APPELLANT
" {BY Ms, "13 "RAG, ADV., FOR
SR1 Anmgsomom, ADV.,]
" 'V
.1VL'~\J OR, .
S'/O "LA*}**5;":v:,'1>1.i\JI;A3\¥c:-IIGATAH
"ACTUALLY"'RES.1E3iNG AT No.44/3
IVIILLERS ROAD§ BANGALORE.
W'RO_NGLY' STATED AS
g RESIDINQVAT NO 78 {OLD N094)
~« .. '-».D1AG0NA:; ROAD, vv PURAM
* HBANCTALORE 560004
O DRIPROF) M RAMACHANDRA
' SINCE DECEASED BY LRS
ma} 1VIRS.SULOCHANARAMACHANDRA.
W/O LATE DR.M.RAMACHANDRA,
AGED ABOUT 56 YEARS,
R/AT NCL44/3, 2ND CROSS,
MILLERS ROAD.
BANGALORE 560046
2[b]. MRS GAYATHRI REDDY
D/O LATE DRIVE RAMACI-IANDRA
AGED ABOUT 34 YEARS
NO. 128 ADA AVENUE
NOB MOUNTAIN VIEW
CALIFORNIA 94043
U S A
SMT SHARADA DEVI KRISHNASWAMY
ADULT, W/O MKRISHNA SWAMY"g
R/A NO504, NEW DIAGONAL ROAD",
111 BLOCK, JAYANAGAR, -
BANGALORE 560 011 " -
SMTRATNA NAGARAJ
ADULT, W/O B.D,'NAGARAJ '-
R/A NO.810, N;1LL"';ONOIS._ S'fREiI3'F'~ V.
A:RLING'1'oN_,_ vI~RQi'N_A; 22.2951-D S-A A .
MOI-IAN In
SINCE DECEASED BYjvHis--.1_;Rs
51a] _ SMT 'SUMETHVRA
sf "ADULT ~..
, §,1Rs:1'w/o'M@.HAN MANCHIGAIAH
5351* i\/_iRaM«vSI-LARAN KUMAR
' A*DULTf~ . V V
' S/'O'.MQCz~1AN MANCHIGAIAH
5{a]I';-3; srbj R/AT 5482,
_ @111 MAIN, 1:. STAGE, VIJAYANAGAR
MYS_ORE'"w 570 017
, _ D. O Sim' SHAKUNTALA SE-IANKAR
'~ _ ADULT/W/0 DR KUPPE SHANKAR
__C_/O DR. KUPPE G SHANKARSSOI.
FSTREET, SUITE 312.
SACRAMENTO 958 25, C A 958I9, USA
7. SMT GEET A GOPAL
ADULT,
W/O DR.D.GOPAL
R/ A NO. 104-6 FOUNTAIN ROAD
JACKSONVILLE,
FLORIDA 32205 USA
3. SMT KA1\/IALA RAGAM
ADULT,
W/O V R RAGAM
R/A 23, ABERDEEN CIRCLE I ~. _ -I ._
FLEMINGTON, N J 08822 USA A 3 R--Es1?ONDENTS.:.,.
[BY SRI K CHANDRANATH AEIGA, ; FOROVC'V--*E1'1 1
MISC. CvL.1o413 OF 2009 IS FII;Eji)»IJNDER._OIzT3VER.";::XII RULE
4 R/W. SECTION 151 OF CPC IMPLEAD.__THE LEGAL
REPRESENTATTVES OF R5. PA;R'i'IES; THE APPEAL AND
PROCEED WITH THE SAME
MISC. CVLI 10413 OF zoos 'COMII$IG"'ON'I¥*OR ORDERS, THIS
DAY, D V SHYLENDRA.KUMAPH._.J.,p DELIVERED THEFOLLOWING:
Fifth during the pendency of
the appeal, taken Steps to implead the
Accessed' fifth respondent by filing this
appliC?a.piOI;T::”Q ” A
issued to the proposed respondents on
“”O.-T)t1*:is”»2Ipp1iC.atIOn. The proposed respondents are S€I’V€d and
by counsei Sri. Y V Parthasarathy.
‘V There are no Objections for ordering the application.
®/
4
4. Misc. Cvi.10413 of 2009 ordered.
5. The iegal representatives of fifth respondent permitted
to come on record as respondent Nos.5[a] and 5[b].
6. Counsel for the appellant permitted to .
cause title accordingly.
t\l_y”9jJUDGE
AN/–