Karnataka High Court
N Srinivasa Reddy S/O Late N … vs N Obala Reddy S/O Late Nallappa … on 7 January, 2009
IN THE mes comm' 0? KARNATAKA AT 3ANQAL{mg
DATED THIS THE of" DAY OF' JANu,a%r<¥2%€309 T V %
BEFORE I
THE HON'BLE MR. JUSTICE"N;'fiNANE)§§ 1 V
M.F.A.NO.1942 c31=*kkk: 2%e0k5 (CP( 3j
B EEK: _ % H
'1 N SRINIVASA REDDY
s/0 LATE N s:ALLA§m'R§:.:::mtj.._' ''
AGED Aaomtss YE-.AR$ - - ~
Rxo NO 4:; 11$" _ _ p
SHRUTHI 4TH'€iI~"<_QSS_j-A--._ _ §
B;auvAr~:AC?éIF~i 8AN,Aswm1 MAI ROAD
B1§;N{}ALt'}¥§33§ 43*;
2 N 1éA:~¢:xcHAr§Dém2E.ij13.x{
SiNCE. D2"§,AD BY LES.
-2(a) K.-R.5.NNé§mQRNA
.. !.»1(/ 0; LATE N;'f3A.fif5$~CHANDRA REDDY
- ugeizinr ABOUT 40 YEARS.
é " N.R';1E%}§Ixi§'I?;RiI'-{A
. "-"_i:=/ 0. 1;z2;1*EV13z*.w:éAMAcHAN9RA REDDY
' . ' AGED A,¥3'sim,}T 21 YEARS
'2((:j i§'_;R;":=1AI§i'rHa
. 1:3 /Os.11£ATE IKRRAMACHANDRA REDDY
* = AGEO ABOUT 13 YEARS.
;~:'.R.swE'1*:~+:A
13/ O.LATE'. N.RAMACHANDRA REDDY
AGE}?! ABOUT 15 YEPLRS
SINCE MWOR REPRESENTED BY HER
NATURAL GUARDIAN MGTHER
SMT.i{.¥2.AISINAPOC}RNA, APPELLANT NO.2(a}
ALL ARE R/AT £10,311,
4. "A10
E33 'A' CROSS 339 MAIN
C) M £3 R LAYQUT
BANASWADI
BANGALORE 560 043.
B R KAMALA
W/O N SRIBHVASA REDDY
AGED ABOUT 54 YEARS
R'/0 NO 40 112 SHRUTHI
4TH CROSS BI-IUVANAGERI
BANASAWADI MAIN RGAD
OMBR LAYOUT .
BANGALORE 43 V
(By Sri: (}.S.VESVESWARA, sR.cou1§s.:*,L--3oR é.:~i~-..
s SHIVAPRASAIZ), ADVOCATES) - ' '= "
AND :
1
N OBALA REEDY "
s,iv<;)"L£'.TEj;NALi;;aPP£.. REIEDY" V "
A1385 AB0fu'I_je~.0VYEARs _ *
{are NO W2] 1] =1. Lmocag
sUBBARAY9.NA1-.?ALYA.A_ESWENSION,
NEAR' !§_d.VE.VG. "(M33 'BA;'~IASAWADI RQAD
VBANGALGRE. ea:
'EN ;:§§Rz;NAF:A'RA----REDDY
#3/j NALLAFPA REDDY
" .. VAGED AVBGUT 33 YEARS
Ri;'.O~NC 6*'.?'2.f 1 GROUND FLOOR,
-.%sU;3B'A:2A?rANAr>ALYA EXTENSIQN
NEJER E. G. GATE,
BANASAWADI ROAD BANGALORE 43
N ';-3--L%s1~IEm,;~. 3/0 LATE NALLPPA REED'?
' '-AGED ABOUT 49 YEARS
.1210 NO 22 CHANNAKESHAVA NILAYA
SUBBARAYANAPALYA, BANASAWADI ROAD
BANGALORE 42
N SAROJA »
DIG LATE NALLAPPA REDDY
AGED A080'? 56 YEARS
R/O NO 26, Babadi STREET
RAMAMEJWFHY NAGAR
BANGALORE 60
5 N SARASWATHI
we LATE NALLAFPA Ream
AGED Aeem' 46 YEARS
R/O NO 40 112 SHRUTHI ma (moss
BHUVANAGIRI BANASWADI wan ROAD
OMBR LAYOUT V '
BANGALORE 43 :2'e:'se'*;3N*Es " *
{By Smt ; SUGUNA R REIDBY FOR R1-3,':
R-4 -35 R6 SERVED )
MFA FELED U/O 43 RULE. HS) Rjw sE_c;1e4v._c:>FV.CPc
AGAIN31' THE €>RI)ER mt 2.2.05 "PAsSEI;._0rs!.-1A.1<;0.I: IN
O.S.NO.68E3/O3 ON 'THE FILE 0?' 'm-5; XXII AD'e.L'.V CITY CIVIL
JUDGE, BANGALORE emf, C(}¥~i""i'{C);7,"'ALLOWING'"IA.NO.II
FILED BY THE f?ESPONDE--N'PS 1--_'r<:=,3 H~E3?.EIN_U/0 40 RULE 1
OF CFC FOR APPOINFMENT ORA 'RF1?c§:IVEVR;e.VV "
This appeal' reserved for
judgment, this }j,(iay,'-_ tifn-3" " ---}'3i'£)I10£1I1CCd the
foilowing: ' " A " ~ '7 '
T}3e_ A' appointed an utmaraed
receiver terres of «No.2 filed by piaj11tifi"s. Therefore,
and legal representatives of deceased
2nd defezgdani' are before this court.
2.311 have heard Sri.G.S.Vishveshw1*a, learned
counsel for appeliants and S1n§.Sugu11a
% '' R-.Reddy, learned counsel appearing for respondents.
N veg0ee,,ee.4,<ee .
V defengia:1t :5 yearly statement of accounts
account) in respect of item Nos. 17 and
A 118 court.
9
1, 5 and 6 and they are appropriating the entire me-eagle
for fllemselves. T' T
13. In the circumstances, the order M
court appeinting an mmamed re§:eii*e1* «in fee
suit item Nos. 1, 5 and 6, J
sustairaed. However, in of
plai:11tiffs it would A Vfp:gp§14 direct
defendants 1 to 3 to court the
piaintiffet suit item Nos. 1,
5 5,: ' to direct legal
representatives' 23¢ defendant and 3rd
14;--.V:Inv'§fiew of this, I pass the following:
ORDER
V The appeal ie accepted in part.
(ii) The imp1:.g3.ed order is set aside.
(i”) The defendant 1, legal representatives of II
ciefendant and III defendant are directed to
(iv) The legal representati:ves§”‘ {ieCezisedV
t11e%__t1i:5al.V£::ei;;;ft, 3
clepesit with the ma} Court the 1)Iei;§%iffs_’
share of the rental income of iizem j}.,__j’€%: .
and 6.
defendant; and 3″? defexfiilaéit tc_;>
file half yeaxly __of (profit
and less of suit item
Nos. _17__ axld” 18 before