High Court Karnataka High Court

Ningamma vs Mahalakshmamma on 1 September, 2010

Karnataka High Court
Ningamma vs Mahalakshmamma on 1 September, 2010
Author: B.S.Patil


IN T1 [[33 §II(.}I—–{ (T.’.OUR’I” OI-9′ }\’AI{N1*’\.’lZf-\.}{2’\. ISANGAIXDRIS

I..)A’I.’I*3If) TPIIS “I111? ’15” FDAY OF SEPT EM1i3E3R 20 .1 0

I13 If [7 O R E

11–11.-; I—1ON’BLI~; MR. .;t.1s”1″11\’1′”1;….__ ‘ ‘ Q’ ~

R.F.A. No. 1540/2005

BETWEEN:

NI1’11gz:1.I111z1z:1

W / 0. C’…I).I.,i1’1gaiz:1.11. ;

Agc:(:I 2.1’t3c)1.11 64- yL.r;11′:~;.

IV I)i\’iSit..}11, C11i1ii(2’1}1a1yz’1k£1111111z.:ll1:__ ‘
Ti.11’I]1\’i.ll’ l’)iST.1’it.3t” # 572 I,–Q§. V’

[By Sri. M.Vén-ay }ice1’t:I1y’1′.’}\§ix1′.j’

AND:

1 . 3}/I”-11I'”z_z:1.Iz.1E11;1_z11«’111:1«:;1 V a” – ___
2′-\’_’t_._>;_c-‘Ci ;1b'<.:1_1I.' <l%§:.y£;-:;11's[… " _
E)/'U. (1.11).1..iv1_'1g:.=1i';;11'1 J

2. ; ‘CT L.LiI.’1gsa.11’11’1’1{:.

~ ‘ ~’.,1Xgt’-“ft? 2′}1b(‘)z 1 911 11%’.

I’.)’;/’ 0. VC.’….’I..). Li 1’1.g{a.:i21111 .

I -.3. V ‘I.’1{1._L.’.-L:1’1:11.{é.s[:1.;;11’1111112-1

–A 2,’Ag{6:cl”f:=1b(.211i 34 _Vc:211″sa.
I.)/’.0. C,.E.).I.i11\s;_”z1i::11.

V ‘ 4.. “(’31, E}. £’)o(‘idz1iah

V £\§_§eC§ 2.1b0:.11’. 39 y<.*,2:1:'s.

“;ES/0. C.IL).},i1″1gz..1ia-11’1.

(T3 aye-1% ]1rz.1:111122=1
Agctzl 2-1.b01.11. 35 ye2.11″&s.

‘W / 0. L212 C’. C. 1,.I{1’i5;h1’1:1111:..1rthy.

.. A12P13;1E.,LAN’r

E J

6. Na1vyz1s1’11’ete

:’\’s___§e.(il z’1bm.1I 1 2 3302.113.

IT)/0. E-a.1.c CL.Kz’isE11’1251murihy.
$11109 n1i1’1<'11' 1'c?p1'ese1'11e.(i E3};
1101' mm 11:11' auiii g1.1e.11'c.iia1'1

G 2"1:\_=' 211' h1'a11'1111a-.-1 (R5)

AH 1111" RA'). IV I..)1'\.-'is1mi.

ChilA:’i,Vt:)
Sri. S.N.BI1:;:i.. Adv. for I”€5.»1V:j>.__R6 0′ ”
R«i§~- :~3t’1″\=’C(i 2=’i1’i(i i11I1’t’.]j)]”C’.’-3t:’]1′!v§'(.:i’}..’

:1:

‘1’i’1i..s I:{FA I’i§GC.1″1.l”I1L”1f?’I’ .__Sm}:i.i(1i’1:0_Qfilrezad with O1’dE31′
XLVI of CPC é1g;:’1i1’1st I”‘1ci _§1_1.(1§{r11–‘t:-‘.*1.11″..:_2111Ei ordtttl’ delfed
2’1.o£1.2.s.*;\1g1-,.1’2«;3,r_20o3…d;»1 1-.111», iiie of 1.1’1t’
Civil J1.2(1g;e (E2511 “D.-:”1.l §j1_i\/EI;~’C;_” ‘]’ipi:i.1’i?”Vcl.c§:.i’eei11g the Suit €01’

pz.u’l,i§ 11.1: 1.

‘:”‘}._1is:§’ 1′<1~1»-\_15.T;1.11-11.1,;-1p;..__(.51':_11.n- C)rdCrs this élay. the C0%..1rI.
c1@§ivc.1'C.<"1'[flit_i':1§'¥3\-‘1:.1g{: ” ”

JBDGMENT

.0 ‘i’0l’1is.= _ 1’i:g11l:11* t”i1′;~’;i z;1§)1..1c;-=2-1! is p1″ei”ct1’1’cci 21g2.1i1’1s1. the?

0′”_j.L.t’d§{L’]’1€?]v]:13″.;’f1_11CI”‘{§§’0(‘?]'<3C¥ p211sse.(i on 21.08.2005 by the.' 1eai'1'ij@’ (S17. 1.311.}, ‘i”ipi1,11′. c1ec1’e€:i1″1g the Suit in

C).S.i\1c1.’.if2I3/2()0.’3 filed l’:>_\r’ 1’es;].)(;111(1(:-?I1t.s5 1 to 2» 1’1e1″ei1’1.

0 -.1-°1%g0Jz.11’1I I”1Ci’r?i1’1 \.v2’is H11: H (“i(.:§’L.:1’1(“l2-11111. in 1,110 trial Cmirt.

(.5

8. “E”}’m (:’o1’z1pr0misc= e-=111.c1″<*('.1 into 13y {he p&.1I'1"iE.'.S is

22%.(..'.cc*1.)§c-?(.i. The 49]):-*2.1} is ;:mt_'(")1'(ii1'1g1y disposed of C1i1'¢c7t.ing3;

the E-\'e:*;__zis1:'}" to (Ir;–1w up at (.1:-;.*cr"c(* $2; t.c?1'ms of {HG t.*.c)1_u})i'tmd*i.Sc=?

('Iii.t.'I'(?('I i1H(). NI") ('.'().'€I…'3.

V I.)

sa¢:

3aage