N THE HEGH COURT OF KARNATAKA AT BANGALORE
DATED THTS THE {)8T§'{ DAY OF JANUARY 2010
BEFORE
THE HOEVBLE MR'JL_JS"T?CE SUBHASH BAD?
MISCELLANEOUS FIRST APPEAL :\:o.268ex2eo5
BETWEEN:
Sm. f\/l.\f. Ra;'asheka11
S50 iaie MC. Veerappa,
Aged about 51 years.
NQ2937' "Sn $7%a;eshwar% K:'upa'I
Cha{m.u':d@shwari Road',
ChamundipL.I:'arn.
Mysore ~ 4. " .._APP}ELLAN"€"
{By Sri. Y.?<. Narayana S¥1arfi":a._._Ri
Sri. N, Nanjtmdaswamy &
Sré K. Bhaskar AEVEL Advsf} _ '
ANS: H _ ,
1. Snwi"-!\_A.V R'e.§aTrflT§'3-Ei.,A _. __
Since dg;jceased._by---..L;Rs'.-.___ "
(8 _ Sréb B 3.1f1d--E%m';_
T uMajOaf" A.
Elmer
' .Ms__n'ii:a:_wa::'1y Naidzs Street.
_ " SE1Ea"g1'm*.1a1";1
. __ . .'(3.%jem\Tai'i'
' {b} . .Srnp'TST Maiatha)
§\/3e1§'€)rE
g "::J\l:'o B.Srid%1z3r.
Ra': Door N06.
M1,sni3wamy Naidu Sheet.
Saiigramam Chermaé.
A {iii Shyam Eisemdas' T<=:.:mar.
§\/%§.fl.0: l'€.*p{€?$E.?fl€£33d by
Guardiazm.
Sri. B. Sridhar. Major.
R-'at Door No.6.
Mumawamy Naédu Street.
Safigranwam.
Chennai.
(:1; Smt. Savithrarmwa.
W50 P. Baiaksha
Rfat Door No.6.
F\/Iuniswamy Naidu Street.
Saiigramam,
Chennaé.
SE0 Chadras'neka:'appa.
Vasamha Bué¥dé3.-ajs.
Rfat Door No.8.
Munéswamy Na%dL:'VE3'u"ee_:, f
Saligramam.
Chennaf.'
{3} sng' :§:..._KiL_:.a.';har.;.;_ _
Sfo iaée T:~JyarTaoh ad;
- oR,:aroooos%:No%.z 36. c«{o.s.s.,.
EViy'$:.*:.rj¢_v Bahk C_Q'i'o.n'y.
E%a'r'1asE'1a:'fi%.fk€>.-:"s. "H" Road.
V Lieevan Bhima Nagar.
*-HAL HI Stage,
Bangaiore -- 75.
Susi. V1.V. Shamha.
Major.
Dro Eate MC. \/eerappa.
P. Baiaksha. V
20. PS. Véshvvematharz.
Major'.
No.20 /1\.='*:l. Gopaiakrtshrra lyer Street.
TC Nagat'. Madras--'Ki'.
21. Filax/anam Flajashekar.
l\;la}orx
Ne.20="A.»"el 2. Gopalakrlshna tyer Street.
T. Nagar. l\/ladras~l7'_
22. Al... ll/lethal/1\ché. I
Major. A
No.20:'A..='l3. Gepaiakréshna lyer Street,
T. Nagar'. lVladras--17'. "
23. AL. Muthat Achi.
l\/later.
N0.20fA.-"lit. Gopatakr'ishi':a ty-er Street. ,
T. Nagar. §\/ladras~l7'. 4' ' -- Z
24. B. Devakt,
N o . 2U.f'r'Arf'_l«'5 .'»vGd'p_a_I-.a k'r":srr_na ..l.yer_«'Si.rreer. ,
"r.Nagar-i:v2a_:r'r~;rs--r'7r.. ..FtESPONDEt\tTS
re ' Sn. "rs rzaéjzmfresrr.":AL:w..'ra3.k'rr.r {fl
y . . .
Sri. E3atl'ryetv..Sltar31§«'er'V'F2«ie.,_ %'\dv'f*.€e.r"'R.'2 te 5 &
Srl. TN. Ramesh tor'l,.Rs_j.*Qf'l7{._l"'~& « 24}
lvtéscetlerrelrrtrs First Appeal ts filed under Order ><Lltl Rule
~ ll'-{_'s;r e'getrr5s't'. the erder "" "dated: 7.2.2005 passed or: l.A.No.l9 in
*<_',_).S.Vl\le._V2€'2""r99S "en the file of llte it Addl. Civil Judge {Sr.Dn) f\/iysere,
a'it..Qwse.g;Vt..!fr'.'Ne:lQrfiifgzd by the appellant herein under Order 40 Rule 1
CPS. by.app'o&n'_i%r1g~Elespondent Ne.l(e}l1er'elr'r as a receéver to look after
and rr:.;1nage.sctt7edule G, H and t properties and relectirtg the relief of
appemt"r'ner"r'-tAor'Receéver in respect of other properties 81:0 E. J to R.
AA .s.Tl1isVV'A.p;3eat coming on for hearing Elwls day. the Court detivered
the r.r;rro'\me
JUDGMENT
This appeal is directed against the order dated 7.2.2005 on
E.A.t\to.t9 in O.S.f\lo.292,==t€r95 pending on the tile ot ll Additional Civit
Judge (Sr.Dn.). Mysore.
2. Learned Civil Judge by the impugned
defendant No.1(a} Sridhara as Receiver t_o…l.ool< atjieiriiiartd':vntian;;;gg tithe".
suit schedule 'H' and 'l' properties ar'td:'-he ty"asiidtrecte~d:ityoi
property account tn respect or the SE:'§§j'.;/«,f_Vt.)[3(3't"i[A}fr. ii i i i
3. “this order has been.operati:i:d:A”to_r’East h&ot§.ir,lia%rf4 years 10
months and it is also stated
4. Learned Qoa,{ns.el submitted that, in
terms 01? the No. t (at has not rendered the
account. [iir’–.;_tte with the dtrectic),-2 issued by
the Court. it is o’pen-to the ia.p’pe.ll~artt to take such steps as permissible in
_.-vtaw, horiet/er’. at tl1is”jrLrh_ottryre_ there is no ground to interfere with the
“i_mptig’rted ovrd«er’.._w*htcl1 has remained to force for more than 4 years 10
., ‘hp KNMW
moh~t.lts–_.__rAr’. “ii_othe;:.”reEiet the a eliaht is entitlecii. he ma ursue his
A Y .L a DD V
t’€m€dyilZ’E3iG-tie tire trial court.
A fiigcordrriglyt the appeat is désrrissed.