IN THE HIGH COURT OF KARNATAKA,
DATED THIS THE 10TH DAY OF I.+”.’}4E’:’,BI~_?§U’1’_%*;4I'<"'.1'VI'._.'4':éV(3(.;!'_'V3, A "
PRESENTWV ”
THE HOIWBLE MR. JU$’Efi3E RAC5
mm HONBLE MR. Jusziicfi T sAT1*ANARAYANA
% _19’g:3
BETWEEN’ J * % N
1 1§.r:A(:HiI$;*£A1§ii;>2=; K~THZMMAIJ &H,
A029 ABc;::;fr% 4a%.y1:;ARs,
s/0. .MACH£I_v§Ai¥IDA. 4(3.KALAPPA,
R/Ar: HYSODLUR ‘VILLAGE,
.IfIUDIKERE,VRE\’;’ENUE CIRCLE,
V, V1RAJPE'”f’.._TALUK,
‘1«:QDA§}U DISTRICF.
A I JMAC:i§m A.NDA K BOJARPA
% ABOUT 46 YEARS,
3/0._:s;1AcH:MANDA CKALAPPA,
” AGRICULTURIST,
§s’ALATHMADU V’fl,LAGE,
.. ” * AMMATHI NAB,
‘- QVIRAJPEI’ TALUK, KODAGU DIST.
APPELLANTS
(BY SR1. M RAMBHAT, Sr. ADVOCATE 85
H R SURGAPRASAIL) FOR T K NAGESH
KUMARA A] S. , ADVOCATE)
%/
MACHIMANBA C. KALAPPA,
AGED 85 YEARS.
SMT. M K THANGAMMA,
AGED ABOUT 71 YEARS.
M K CHINNAPPA, AGED ABOUT 39 YEARS. Ti
MKKIJ’ITAPPA;::.§.”‘~’_
AGED ABOUT 41’YEAR$’; 3 A
M KAPPAIAH,
AGED 39 ~
M K T
1°*’3ED’37’ ‘
M K % I
AGED 35
PO(V:’iVAMMA. A
i 13,10. MAQHIMANDA C KALAPPA
” a.<3~EA# MAJOR; *
_ mtsviépa IS FILED U/S 96 op' T
PROCEDURE AGAINST THE JUDGMENT AND DEGREE 3'1'.
IN 013. No. 40/96 on THE ma OF
'28,o3.1"993 W
VIRAJPET, DISMISSING THE SE51'? FOR
" €:.JL(sR.DN),
'~PA'R'TITION, ETC.
* -» This appcml coming on for hearing a/W. I.A.1I this
day, SREEDHAR RAG J2, defivemd the following:
Cg;
% ALL ~mE’Rf.=§LT.KALATHMADU VILLAGE 67.
903$, TALUK, KODAGU 331
STRICT.
. . RESPON BENT S
HE CODE OF CIWL
g¥UDG§v’IE§i’§’T
The appellalzts {;::13:i11tiffs} are the 30:13 ‘
ihro’ugh his first wife, R42 is the seccjizxié iv:;§r:_ ésf
‘? are {ha chfldren Ehmzigh S€{30:§1{i 1 AA
2. ‘§’ht’~: Sui: sck1s{i:.1?:e:: §_3Z”0{Z:l*€§’§;_§”(f{}I1S};.v$’:£E% ‘Sf Ofifé ‘V§a1§§:§i1si’€%’ £~211£T§
‘éwcz ag’I’iC:u3’£ura£ iandfi 5€ii’7<.'3St1l§'%;§:i§ 3 "{73€%r;.'£s~ ta'-m
itsms sf Cflfffifi csiata s;:§':I:"iS, "fhe suit
prupertgles am fimé §1ain'£ifi's flazi; a
suit fer' :V:V:;f;'M'{VVh<:'%J: Shays. The
{§ef€11da:1'¥;s~ eariier ma} gaxfitfiofl
in fiat §;:,:;)13.*§:1§ £}f;""'b€tW'€fiI1 the pariies 331d :33:
Sham af VA ” a}rx<:ad}g given E"k211(:i~':, pra.:.I fa:
riismissalaf the’ §s:m&if£.. V
Cfiufi uphfiid {E16 eentenfisffi €31?’ Ehf:
the thfiory” of prior pa3;’t:i’i3§::;g amid
disfiissaéi. suit Hfince {ha plaiilfiffs am $11 as-rkppéais
V’ ” 4V. “‘i”ha piaintifi” E’~£a,2 and the Eigfttr “§\§©.} flaw, i”€?,i’§§C’§fid
‘fésilfié: {mm ‘éémir fifiaéings, ‘E336 secazaé; giaigifiif $3: {Em
‘”<:'é::u1*$e cf 'éixiai, szttmirary ii; {he piamt has ::i£§»:3s€:<i is the
€ff£C'§Z. that thaw W33 gazfitian in Becfimbezg 199%, Tim firm
Gk