High Court Karnataka High Court

Master Yuvaraj vs Sri G R Vishnu Verma on 16 November, 2010

Karnataka High Court
Master Yuvaraj vs Sri G R Vishnu Verma on 16 November, 2010
Author: Dr.K.Bhakthavatsala
 L'    (By*__Sfi VM }5rakash, Adv, for M/s. N R Naik 8: Associates,

IN THE men COURT or KARNATAKA AT BANGALORE
DATED THIS THE 16"?" DAY OF NOVEMBER 2o1eV.,V_j
BEFORE  A' in  A
THE I-l0N'BLE DR. JUSTICE K.   _  "
CIVIL pE'rmoN NO.1():4g/2{J'1«Qi'   i 4' 
BETWEEN V 1"

1. Master Yuvaraj.
S / 0 Sri Sri G R Vishnu Verma,-E" 
Age: 3 1/2 years.  *

Since minor, rep. by his,   _  '

Minor guardian and natnral j: V     
Maternal grandfatheif.  _ .    V   
Sri Venkataswamjff ''  ' «. .    .

2. Sri Venkatasw3rny..V.'  .:.3 
S/0 late Nanjiegowda;?'i_--.  
Age: 61 years}-._ " V " '~

Both are residingat _ i _  " , 
No.189, 'Rajarajes1"1wfiari»1\é*i1aya','"
Nfiéf-.11' Aralikgatte', "
Bagijr Read, 2 '
Channar--ayapattana;.
Hassianipistijca, ~ ' 

_ ""~A1so residing at: "  '
 gglndiranagar, N-ear"Water Tank.
~ --« S-athy,amanga=1a'i~Badavane,
, .1j?1assian~E3'Z3 201. Petitioners

  for petitioners)



TO

AND

Sri G R Vishnu Verma,

S/o late Rangaswamy.

Age: 33 years,

Residing at No.470, 891 Cross,

6*" Main, MICO Layout,   -
BTM Layout 2"" Stage,   f.  _     .
Bangalore-560 O76.   C  >Resp,ond"e_n't_ V' *

(By Sri R B Anand, Adv., for resp0ndent)*~

nu..-

This Civil Petition is filed under Lof-..the Code of Civil
Procedure, praying to withdraw the peti+.ion:filed  respondent in

G 8,: WC No. 184/ 2009 onthe fileiiiof I1:*Add1;*,Pr}.’_Fati1i},y Court Judge,
Bangalore and the samenqay be§,_trans:ferred’ to Judge (Sr. Divn.)
at Channarapatna ‘ ‘ .

This Petition for day, the Court made
the following: “”” .

omma
The petitioneirgpgdh are ._nCiinor.!..’i’son and father–in–law of the

respqtldent they areA’1:e.ffo_r_e,vthis Court under Section 24 of the

Codeof 2 Procedulrev, __ praying to transfer the case in G 8: WC

gm.184/2’oo§–..V,pém§i’::g’gait the file of II Addl. Family Court at

Baugalore. to’.Ci\rii:J.iu’d:ge (Sr. Dim.) at Channarayapatna.

Counsel for the petitioners submits that petitioner

H”-“–.i\io.2;’grandCfather of petitiorter No.1 is 61 years old and on account

1 5

3
of his old age, he cannot come and attend the case in G & WC
No. 184/ 2009 filed by the respondent. Therefore, he subn’1itsvtfi.at’ithe

said case may be transferred to Channarayapatna Court. _ «Q ~

3. Learned Counsel for the respondent has filed and

today he has flied additional objections sta_ting..that–..

have filed a suit in o s No.2055/2008* on the”fiv1e’of Citj}*Ji;1dge

ai Bangalore, against the present respondent foziipartition
and separate possession of the by V

4. In the above–said_ circurtistancevstpbthe respondent,
transferring the Case “tg~=t:he Civii Judge (Sr.
Divn.) at Channarayriapaténaih is no merit in the
Petition. tttt H _ _

5. In tI’lEI.A1″€S1at1|L’, theb-~”3iaiIs and the same is hereby

dismissed. No costs,’
sd/is
.. _____ ..