High Court Karnataka High Court

Puttasiddamma vs Ningamma @ Thulasamma on 13 February, 2009

Karnataka High Court
Puttasiddamma vs Ningamma @ Thulasamma on 13 February, 2009
Author: N.Ananda


L

IN THE Hi’GH COURT OF KARNATAKA AT i3AN(}AL{)RE;_

DATED THIS THE 13’Ffi my 0:2 FEBRUARY

WRIT PETITION NQ.11581 QR 2%o@6(Gn§ §§PQ%%é%éL%%Jff T

BEFORE

THE HODYBLE MR’. JUS’FiCE§»»N.gANr3?$;C§}§” ;’

BETWEEN:

{By Sri’ ac: ‘S4HE’~iAi{A :aa§_L}I,;9g{}U}s;*i}TI4i£%§\5£%E«ik’5.’i;i,E'”iiII;,LAGE=
m;+::«:.>”:.;:,1 ‘
MAvi}D’Ij}%2’_TALUP§.*, _ .

MANMA 1::’i;Hi*’£*g:e:’T

.’ PE;T’ET’IONER

‘ Iii:’¥:e3AMMA’@_V_ifEiU’L§LsAMMA

..’vA::;;;:.,,6e¥EARs ———-

‘ma: BOI~3z§IAH

R/a:’:.’4C~;gK,é;:Ie;}:: Hfi)BLi
Mas}:-we “§*,A,§..=UK

§\Ji

MAN {;Y;§_. :)§:S’?RIC”i’

SHA§K&§A

AGE 25Y§_:ARs

E”;/C¥*”LA’i’E BGRAEAH
V “me C A KBZRE HQBLI
‘ MADDUR TALUK

MAN DYA BISTRICT

BCJRIKEAH

MAJOR

Sf O LATE’ BOARAIAH
P2/Q C A HERE HOBLI
MADDUR TALUK

MANDYA DISTRICT REZSPONSENTS

{By Sri. R F’ SOMASHEKARAIAH FQR R143}

4

5. As Could be seen from issues framed in the

suit plaintiff has to prove that her mother Fiivavyrswés

the iegaily wetided wife of deceased

pisintiff’ is the daughter of ciecheased i-?;’:$1’s’:=:aVii”;. V'”=”i”he

piaintiff is else reqilimj to prove itiifimi’ si:.i_t*sehe»:i’H]éT1.’.i

_/

properties are the aneestrafyiiak jeifiii fsmiiv. p*x5§Ip-e§t=i:es

of plaintiff and ”

6. the case said
the the msfriage of
dsllghfer 3235 defendant has no
reievance facts in issue. The trial

eni1ijt§j’e<msidei*¥n_gs these aspects ha/Q ismissed the
. 6. , _ V ' . . . . . .. 'V

sppli:emf.i<§n.–_fedn not find any gmimds to interfere with

§"i':4.'~':V"'i1'1?;;)vvz"3g'V"'Af_"':fl_<"£' 'Seder.
Aeesifiingiy, petition is dismissed.

Sd/-

Judge

em/–