High Court Karnataka High Court

Master Sanket vs Smt Mahadevi on 5 January, 2009

Karnataka High Court
Master Sanket vs Smt Mahadevi on 5 January, 2009
Author: K.N.Keshavanarayana
III-Iv!'-I COURT OF KARNATAKXY HIGH "GF'iCRRNATAKA""HIG'H COURT OF KARNATAKA "HIGH COURT GFICARNATAKA HIGH COURT OF l(ARNATA.'KA' HIGH C!

THE HGN*ELE MR. JUsT:cg*K.N["KE3§§yA§ARA%AmA' 

1N THE 5:95 SOUR? GE KARwATAKAg:"¥?V@é--j-Vm-S-E5' (§".'LL%._}"V'i{é_1:  
s:udep:,'R/5;.8ida:,
ByIhi§§V*--9Reddy, Adv. for R} to R?,
{Minor} is represented by EMS
and R--§ : Notice dispensed with}

--

9

we

This MFA filed under Grder 45 Ruie 1 {:3

r/w. Section 104 of CPC against the order
dated G5.ll.2GG? passed on 3%. No.2 in 0.8.

No.1G8fO? on tha file of the Frincipal Civii

@

… -.- ….. = ..v-…..- 1…. .u–uuu–uu—nu-1 !:I\vII \u\lIJ’I\! vi I\.I-\l\IVI:-Hr-\I\.:H l”lli.:¢l’l 1…’.

Judge {Sr.Dn), Bidar, Q:sm1ss:nq ‘ ffi§e

r-

appiication filed under Orfisr 3? Rulcfi L a$d;:=

xjw. Section 151 CQC for T.1.

This ME? Coming on -£Or»¢adm1ssiQnVvthi$

day, the Ceurt delivaxed tbe §Qllowin§:¥5x_u,

J U I) Gg_mz;1_ E
This appeal is Ruie
mg; 1:/w. sectiL{§_§i’:«. civn
Procedure by the §i§i§fig%§s iHiQg$. No.lU8 of
208? on fifié$ £;;é btj §y§#£”*§fidge {Sr.Dn.},
Eiidar, t§ViVéga;Lit§.r and the

corr§ctneé5}Vgi,Athe Qpder dated ub.ll.2UU¥

passed is tne,Vsaié,”3Qi: dlamissinq the

appiica§iQn~ifi,2*iiiéd by the pialntlifis under

; Qfdefi”3§7RfiLes 1 and 2 xiw. Section 151 of

Cbdeqo:”$iy1iTEXOcedure.

2§..tA§fieiiant N0.5 is the wiia 0f

‘wARe3pé&dent NQ.Z whiie Rppeiiants 1 and Z are
‘*, t§e1r chiidran. Respandant N0.i is tfie
mQther, Respsnaents J ta 1 are brother$ and

fiiaterg amdT R@sp0ndent$–8 afid.E3 are staied

__ _ _ __,, __ ,,…..__ ………… vr mmnmm ma-H COURT or KARNATAKA men cc

exercising their rights at ownership éygfi :he

the properties does not aéise}’;”

8) In the circumstances; i Seekfio merit’

in this appaai. ficcorgingiyg the _ap§ea; is

dismissed. ‘»$ A: }b} “f y_
Afl D.¢:TSd/_
=ie°vfaIUDGE