High Court Karnataka High Court

Mahadevanaika vs Chikkamadanaika on 30 November, 2009

Karnataka High Court
Mahadevanaika vs Chikkamadanaika on 30 November, 2009
Author: Dr.K.Bhakthavatsala
war: I

IN 'l'HEI~Il1}H cwmor KARRATAKA Arnmenmzrfga
DA'rm'rms 'rm am my on Hovsnmmz    1% 
BEFORE    C' k     _
n-mmnmn nR..:us'rm 

 

Bfiilfiffi

AGEABGJT'i'O._YEAR'S..__-.  

SIOLIIIE wmmm     A A
smmmxm % %     
        %   %

  '-  

2.  A    
AGED 9.3::-:_r'r%5o mam  Y
mo uamnava Hana; % '  "

_vKtIN'LE_§IlIR.VII.I."t'a€iVE  
  ..... 

33 «

a€}EI)ABQUT–32 ‘mazes,

-310
%

— Igmxifnicmwmaas

Komaam mmx mmronms

A U J Hammnsan & K N Unmsa, ADV.)

“-“fir-¢_AvI-an: ur nnxivalt-MA Hifii-i COURY OF KARNATAKA HIGH CUUKI Ur KAKNI-\lAl\A fllun ~..uuxu ur amnaun-nsw –

E

I’-Old V-V-II-III’ V-VI I\-r’II\l’l’ni!1l\lfl ‘ll\.rrII \.o\.I\lI\’ ‘I-It IV-r’\l\lVrI:l1I\:-1. «Issac: iivurinrsu

am;

I. C AKA
AGE ABGIT 65 YEARS
SIC LATE C AMKA

2. wmmmnmma,
Acmnaacvrss ms,
w/0 crmacmananams;

KUNTHUR muss,
xomzaam rawx.

AGEBABoIrr+sYEARs,

W10 LATE MAHAnz\m1=i=A % –
KUl*I’I’i-1!.IR\_(iLI;.I?a(3vE;; V %
;. ‘.;;”RESPONDENT8

U-RDERKRZICLES 226 & m7
or COHsfrm.r13ca Imam PRAYING TO SET
Asmn ‘I’fm.0R33ERf.PaS$E;D BY Ti-E TRIAL mm
13.30.13 xmmxz ocmgame IE 0.3. H038/2007
pmmme BEFORE}. cm JUDGE (sans) AT’

\V V.KOLI«1£§<31'sI; Is mmmn as AHNEx:uRE-E.

an following:-

X an 0.S.Ro.38]200′? on

of the Civil Judge, (8r.E§n.), at Knllagala, am

_ this (tour: pzrwing fior quasmrg of the arder
” % :’ da1aed 3.9.2009 pals-ed onI.A.Ha.1G.

“K

EI\-ill \u\J\ll\’ \JI l\l’II’\I’l’IlP\l\I”I IIIQHI \nI\I\lF\” ‘WI I’|alTC\E

defandanm 1 to 3 aura in possession. Manly

suit was posted fin: argumant, the A’
had no right to seek amendment of the 23°15;
water. Thar: is no illqality or I.’

°1’d°~1’~ ._ % V _
In the resuh, tha 5.

asammed.

5¢y C 3QDGE