High Court Karnataka High Court

M Thulasiram Since Decd By His Lrs T … vs Akkarangamma W/O Late … on 27 November, 2009

Karnataka High Court
M Thulasiram Since Decd By His Lrs T … vs Akkarangamma W/O Late … on 27 November, 2009
Author: A.N.Venugopala Gowda
IN ma HIGH scum" os KARNATAKA AT BA£i?GA{§*riE'  '

DATED THIS THE 277" my c>z?.:~sc>3/AErvz_f3fEP,;'*T:>;V::ér§¥:;   kk

BEFoRé,?*'

"ms HOWBLE MR. JUSTICE;§;N.{vEm'usc:9gL4 ee§m

REGULAR SECQND A:PP.!éA'£\. rm;.44.7}2o:33%»:§

8ET'WEEN:

Z. M. Thuias£ram;~«T:.$li ncé=._c§  '£1.§.e...§.R5.

{a3

{b)V

"E".S5153f»:§'dVé'ifi'maf53." 1 u'  .'

'W3/'o';~Bé§§a¥s:;jis!r:n_é§,,._??:aje.r,gW 

 Wirnasivfy Scifjmol 'masher,
 Sa_a'~har2'a. 1:E~1:Amgt;;~.__'**-.. ' '

'Tumkw-.V  

'§'.x§h iv'a 9fa._séc§  V '  

' = $19. Late."Thui';:sEram_,

   .... 

“Medj’:c§§ Representative,
_ ‘Eva as Maya”

vv-§/22.335 B;g:’:«a”cL, Hiriyuefl.

T, $_fi}…2’ésh Babs,
::7ig’o. Late. Tiuflasiram

” vSa§e$ Representative,

“Van: Nilaya”

Main Road, fiériyar.

§<r¥s%ma§pa,
S/0, 'fhufasirarng
Ma3's:", Raiflway Paint Man,
Néttur Railway Station.

..,fiPPELLA%£TS

{By Sré. K.Hurt%ry, ,Aév.,}

AND’

U
…….z…………………….

1.

Sré. S.V.Raghavachar, Adv, far R1;

. Varaaja, Since deceased by her LRS.

.»°5a«> .% V
“,{b}” _ Li’me’£h§ %

Akkarangamma
Wjo. Late Sarznathémmegowda,
Majer,

(a) Ranganatha Sfo. Karfyanna,

Major.

Thriveni Dis. Ranganath,’ ._ “~~..,_
Major.

(b)

(c) Sujatha D/0. Ranga;1a;h,

Major.

Vasantha, D/a.Akkarangamm:a;*~. _ V .

Major. , – ‘ ‘

Ni are ,9? 飧i§, _
§odder§1 Hc.=bEi§. M$é3″%=.u§g.i,ri’%’*§fa’iuk;’
Yummy Efiistrict.’ ”

5ai¥%nara;2_§asg€z2.,( Siagfe dé.>._c:éa”$eé by ms :93.
wésifam, %%%%%

‘{2}’ “‘§’§1:Vin*’::f:*:a:f::7%é’,v

._ “,£%.§§ a%*é§”§_:?:.aj:;%;} %es§dant of Rangafiufa xefiéaga,
‘ffsgadut 5?-‘e$f:,;[ Gawdagere Hobié, Séra Taiukg

,_.uG%.:fEyam’:a~~,
” V . 3’§f;o;.. lfiqéiegjowda,
” ._;R;?;3?c.jR.at*._gapisra, Séra ?’aiuk,.

,_ ‘§*-éanggxgga,
V _§;'(>.u..t€as#§rangappa,
> ‘Raregapura, $ira Taiuk.

WRESPQNEENTE

R2{a), R2(b),R2(c}, R4{a},R4(c), Kfi are served §

“~ «. . i .33 %#g’%t §*:fi§r’a:a;:*é.

‘ibis REA is flied under Secticr: E98 sf C?C agaénsfiha
Jiudgment and Decree dated 22.1.2003 pas3é:i_'”–. “in

R.A.No.3.8,«’3980 an the fiie at’ the I Adm. Dist. .}uc%ge,,~..7ifur_;?f:L-%:.i2,:f;
dismissing the appeai aad cenfirméng the judgment. ‘éznd_tiaigzrrege-[
fiated 16.9.3388 passed in 0.S.Ne.23/19?8 on_i;¥1§’—.f§I@._T.:cf4_the-~

Civii Judge {Sr,Dn.}, Madhugiri,

This appeai is coming on for admié’s&£oi?h_’_’%.fiVis

deiwered the foBfow!ng:- _
JUDGMEN3f–~

Sr! K. Murthy, iearr:'”e~:31’_aéfiicéiiig; “appea%iVz*é’g”fife? tha

appeflant after argafing the mafia?Aféf’vé’¢%%s§c{é’i5é§¥’§’..éengtfi 9%’ time

an 26.112809 as xef.:»r.=;4:*’§:.. a ‘_:=; tzsfiay,’.3′?£e4d ‘é{_”m§{fi9′ ta dismiss ihe

a;:>pea§ as w§t1hdra%Jr§fivL’..*’§%:g3’«mesrfitzpaads as feiiewsz
” Er: vieiw “ac? ‘aa?t§:%§cfé””‘–..$”us’i flied by Lr.Ne.2 sf
éefengiani §§§.4Gf94 on the fiie of Cfiséi
_-*,_3a:dgfe7:. (;’-5:?”.§}_r3.),Z”‘S;£sf§é:…«'{t:*ansfers*ed frasm Madhugiri
figuri), _fr£e –afJ;::e:iEants herein way that this %~§o:’a’b§e
C§ %.2;rt V:fm.”%§Vy”–«jb Ee§V¥a;~?asefi to désrmss the above agaeai aa
wi£h;;f’%aw;2.§f3’ interest ofjustéte. ”

‘ ;né m:.; és fiaced an recegd area the appfiaé is fiégmisseé

Sd/w ;W

JUDGE “””

§§c*