High Court Karnataka High Court

P Venkatarayalu Naidu vs K N M Bhandhu on 29 July, 2010

Karnataka High Court
P Venkatarayalu Naidu vs K N M Bhandhu on 29 July, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 29?" DAY or-" JULY 2o1Q...fVif7oj'f°-.

BEFORE

THE HON'BLE MR. JUSTICE CR;"KmAR.As.w:AM_':f  

REGULAR FIRST APPEAL 'No..1A:39}*2oo2 E'('T1>;'.Ec.) = "  

BETWEEN:

P Venkatarayaiu Naidu

Aged about 75 years

S/o Sri.Muniswamy Naidu _ 
Residing at No.28, 11:8 Cros~s~--._f- ' A 
Kodandaramapuram«,--.Ma.liesiwaram - E' "

Bangafore--56O O03   _ 3 _V  if    Appeliant
(By Sri. P B Appiaia FT-,  E
AND ; V  E  E

1 K N M Bi1_andhu=._  _  '
(aiias Marga B.handuswa..my Naidu
alias'Gaudiyathamaswamy)

Since deceased "re.a3.r.esented

1 (at) A-.  '  a mma
Aged about 79 years
W/--o__ iat_e'BVh?andhu

* by Rajeridui

A Aged about 60 years
' --..S;'»0..!R'ate Bhandhu

9%'



1(c) Gajendra
Aged about 55 years
S/0 late Bhandhu

1(d) Jayaramulu
Aged about 52 years
S/0 Fate Bhandhu

1(e) Subramani
Since deceased = 
Represented by respondents 

1(a) to (d) and (f) to (i)

1(t) Ravi
Aged about 48 years «
S/0 Fate Bhandhil. _ ‘

1(g) Venkatesh H . . “”” ”

Aged about’4E7_”year’s._ g –

S/0 late Bha.ndr-hay’? _ ” ‘

1(h) Kum.ivijayé”’77.~_…,__°=,
Aged about 44.yea”rs
[)/0 late Bhandhu ‘

1(i) Kunfii.’ ‘Lakshmi .__
about 39 y’ea–r–3~’
” o/o’ iat”efB-hanxdhu W
. ‘ Minor i’~e_préSent.ed by her mother 5’;
Def_end’an’t,,yNo.V1*(a)

V ‘ i _a re resi d i HCJQ at’
_’ggi4teV.No.11/34,’;Vyalikava| Extension,
_”i3a’nga1ore-560 O03. Respondents

‘R–i’ié/ijayakunriar, Advocate for R1(a)(c)(f)-(h) (absent)
.__”‘R1i§b), (d), (i) —- service held sufficient;

R-1′(e) — dead;

V’V”‘t.,,L=R1(a–d)& R1 (f–i) are treated as L.Rs, of R1(e)

This Regular First Appeal is flied under Sectioh…964’_:’iread
with Order 41 Rule 1 of Cede Of Civil Procedure ga-g.ai~:’i_s’t’.j’ the

judgment and decree dated 24.8.02 passed in O.’$_,:’Noji’2:2i0’4/’§_O
on the file of the XVII Additional City C%3:»i.leJ.udge’,Hl3a’n§lValdre’_:Cit% *

dismissing the suit for declaration and r=:jan;d~atory>.iriju’hc’t1’dn,A

This Regular First Appeai is on ‘for ‘Ahearirig this day

the Court deiivered the foliowihg: =

Learned coun’seEifiir aippelianit’ i’s’ab_se-nt. Therefore this

Regular First Appeai::is.id.i’s’miss:éjg.’V.fo~r.:,default.
S373
JUDGE