High Court Karnataka High Court

Mahadevappa S/O Madappa vs Mahadevappa @ Horimahadevappa on 3 June, 2008

Karnataka High Court
Mahadevappa S/O Madappa vs Mahadevappa @ Horimahadevappa on 3 June, 2008
Author: N.Ananda


GH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA Hit.-EH £..’UUKI Ur ISAKNAIAMA ruurl u

m mm man cuxmm mmmxaar BANGAL; csE

namnw-mum arm LDA’f’C’Fd1JNE 2§f:’L’3E;_~ A’ %

2%..

mamamppa, SIG       Y  
Aged abcm', 5? yesara,  V  1

R10: Erappana 

Mysore 'Pg. 85 Din;~t;»i.:'=?'i:.:fl§._;j;+, };    1; , .V.?..AppeBant
(By 3:»;  

MID:

no-on-qua:---..

 @ .__Ha 
six: {Hm}

     

   @Puu.-am.

Wfm his §v  " ' pa,

-- ~   ah::'t.;£':S'4 ywrs,
,  * zgw; mar 1543.14»! 1,

‘-Ham-fi_i_-I3ae&di Road,
Vflage, Myanre Taluk~571 104.

V . __?2.;* W19: ‘ ,

‘Life: late Hcrrimadappa.

Aged about 69 ymxu,
Rfe: E-ilélnere Village,
Human: Tam}:-571 105.

{.3

.3. Mamdeniamma, D19 Madappa,
W! :1: ivialmdcvappa,

Rim Emppan Koppalu,
Yelamala I-iabli,

Mymra Ta1uk-571 3.04.

[By Sri a.§,Kamm, Ad:%t;ef’».;fg¢r;E.Q, :..a.1a;&Hs H

«*5 ‘a-._

13$ EUISK is of C.–§.’_.AC,. t&
judmm and .23,2.2DOI5 passed in
R.A.23″erJ54~_§’2t)G3 9:1’ ‘ivof”€33:1Ji1’»»Judgc (Sr.Dn.] at
Huxmar aa3k.mi1*:.g 31¢’ 1va¢t@m aaidc the
j i 2E.’~=,3.f2§fl3 passed in
G.$.KagSfl,;59’3?;.O.H-Q31; Judge (Jr.Dn.],

t31*1VV.–i’é.ar lmring this day, the
301411

am far paxfitéun. ‘1″h:e txznueatixug
imputed that reiati-snahip of plaintifl’ and
as the son and daughter of late

‘% trial mart framad an ham to that efiect

the same in fawur of p1am11§’ ‘ . The trial

the suit for mtitfmn and granttad 11’3″‘

if 12%» share £3 Sufi: atriwduh pmpmy tn pzasmzm’,

‘£Ihe1’va§ar’a§ d¢fierndfl~respondem H32 herein was before

UH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CI

first arifienam mum WA c)G\»*”””””‘” CL” ‘ ‘

2,, Befaam the first appellate mart, the dnfendant V

we: mm aacuumm and cnnwndfi that any
t tr: dacidc the relationship of
datum Nc;..3 with me Madappa. The T-I
:31′ Eat appeilata mutt. segwaaizie
dfi ef trial cam”: and
mc+ans.1¥dc1~atiam,. Tmre is a

Him}. En my

gaassafi by

3, have mnsidered
the Rule 2′?’ along with
gr ah: first appeflate court had

_ <9: adciitiemal evidmca '3
dispmal of ease, t1':ne fiat appellate

O f have recardesd additicmal evixrlema by itself

the tune rm. mim. Instead, the Emit appellate

has wt—aside the judmm and dacrae of trial

com'? 51% Ended the marina' to trial court for fresh

31'! COURT OF KARNATAKA HIGH COURF OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURI ur KAKNRIHNI-I Haul": LUUHI vr Iv-tllwunu-\I\n ruvars u..s.

'6\.7 . i "v-~