IN THE HIGH COIWIRT OF KARNATAKA AT BANGALORE
DATED THIS THE 1331 DAY OF AUGUST, V:7%(__3i)9
BEFORE
THE HONBLB MR, JUSTICE B.SREE1'-J§$.?A?Ss3,§§§
Miscellaneous First. Apm:;i1 §~I6; «T3S43.v
BETWEEN:
S113 Ramacharridrappa,
Aged a1i5{}u_$:f''-4 9" " -- V. _ * "
S f 0, Latifi. __ __
Eej;;idi117g.s§t_Nd;'j1'12;»E§'31 crcsss; 2nd Main Rea-zi,
'3_3hGvi}?sa1_$;a';'M-aha32é;S;%1n'1ip13ram, -
Barxgalssm - ~ .4
* * .-- APPELLAN?
(me Sriffi, 'VSej'&kai1 and
S-ri A.i'3.~ ..3a11o1'ii, Advs.)
%% "JAE?!
V%L %
u-..............._-,
-1; :§5§IT.;iaV §:i'€:fXfi§1Ci3.}3pa'§1,
.~ ~.:§1-igqtd abcmt; 5.1"") years,
. S'/:3, Late; Venkata Bovi,
. V " Residing at N0. 1112, 6*'? Crass, Bhmripaiya,
2nd M:-1.i11 Rcacl, Mahaiakshmiptlranz,
Ba111ga}or& - 560 086.
2. Suit. M. V. Axixmuyamma,
Aged about 56 ysars,
W/0, Sri, M, S, Vénkataswamappa,
Rfisiéing at No.15-3,
1431 Mair: Read, M1.1:1r:2swara Eloctk,
$5/'
Eiziahalakshmiptlrajn,
Ba11ga}c31'e -- 560 G86.
3, Sri. M, Ve1':kat.as\a:am}r,
Aged about 58 years,
53/0. Sri. M11nivcnkatapp'éi;'
Rtzsidilzg at No. 153, A. _
14111 Main Rnad, MLmesw9:aB}Qek,'V_'v_A - *
NIahala.ksIm1ipLn"a:n,' ' A A
Bangalore -- 560 086;,
4, Sim. N. Ma1::1jL13.a,
Aged about 43-.y"ea1'}s, g "
W/0. S15, B. N8.g3Efa_§_§
1%,-sidi13;gat Ny3;"i?'-3719; . »
Q95 S3_:r»;E:s%:%:;' -- Seggpingé R0333." {§.'J7_Q:é::s,
swag: I§§:$.gar,4'_f3a11ga.1O1*£:v - 5&0 05:. '
' « * RESFQNDENTS
{By Sré, RA,
V " R} 3. T. .:f{:1v<:{:i3.§V,' 'R? Agezvcd '
i'»;'a¥."i§:<:7' vt.:::~. % .3 digspeilsed with)
% "T1133 :s;z:1r;#$iV:'1:¢3 we 4.3 Rule. 15:; mi' CFC, againsst the
(;:.'dezf"v dated 2Cfl'i2.2i3{}8 passed on LA No.1 in C38
% Nu0.4%4eT2.?',f,2'€)O8 cm the file gr XVII Addit:i::s:1a_}h (1:13; Civil
" .g__T1'1i(igé~,._I:"5:~1VI'1g;13}.:::1'z--:, Rsje£:€i11g LA No.1 flied U / {Z1 39 Ruiz: 1
- '&'Q £3P{.';'gfz::»:=' ':11.
z appeal coming 01: fur haariiag, this £12131, thfi
AA {3(}u1"5t,"d€3iv$rz3d £116: foliewingz
JUDGMENT
This appeai is by the piaintiff aggfievcci by the ordsr
13333661 by the His} Cnurt an {A I flied unciar C}rd_er 39 Knit:
1 ants? 2 CFC whembgf it rejétcmd the zappiicz-flier; and
%..
daclintszd {<3 gant. an ordel' t:;-f 1'f:H1p{)1"8_f'}r' i.n}11:1f3'i:i§:sn '£1-.g:':3§.::151':
defendajzt 4. 111 a1i.<i-,1*1.';1v'.V':iL;*'§:z;g»=¥;.i1t: suit
Sfihftdtilfl property. At this juI1<:t.m*r::. Sr;
learned CQLIHSEI for R 4 s1_1b1:1:itS thrgt» is –«ni:it._A
gcaing to 311611-atfi the suit Schégifilfi. .: A 3:.' a.i1"y–_ 'I
porlricsn of the B Schedxfiti p;'0p:€;1%1:_}?' tifl
suit on I314&::rit.. Thesaid the Cis31_1n$e1
appearing fer R 4 'isrpiai.-nt:e:f{' iigsii'-.V:§'g=:§r:t31'ci. The appeai is
dispased Of"'ff:..{3OI'€:;§if15g' :F£;31Vé of the Ieazrnad
<3-rmnsei for R A' éIir::';;at.e tghe suit B
Sc%1<s::i:,11e2 prepcfty "till . me suit on merit.
The trial C:-:::uI_t is ci'ii't:::f§i:,d:Vt;::AC1i»$§1?;:ut}§§st3 ef the suit 011 Inertia
All t1:i§V:é<:,%I1t€§L*?4:;§io:{';A;=s, <}f.f:htg:V'i3aii'iiés aria left. apcn.
Sci / –
JUDGE