High Court Karnataka High Court

Sethumadhavan vs Thangamma on 18 August, 2009

Karnataka High Court
Sethumadhavan vs Thangamma on 18 August, 2009
Author: L.Narayana Swamy


Sm

IN ‘THE HIGH COURT OF’ KARNATAKA, BAN
}:3EF’C)RE

RFA NO. 842 or 2m.:4A;?%m ° * Z 3

lE3£€’i’WEEN’:

§
3
$
U
3
E?

x
§
§
3
§
ga.

Q
5%’
§
3
§

2.;

3

E2
3
afi
%
3

SR1. s:::*z’HU;x4ADI+:m:AN%’ ” _ V
30;»; or? LATE KUMARAN MIR;-j,’V% %
AGED ABQUT 53 : ~
N0. 101, Niflmé so’M1:::$1~;.w1{1a ‘i’};$M.PLE

0121:) 1
BANGA1;,€’i¥§ElfV_5§50~ :3§§3- A PE’l’I’1’1ONER
(By SR1 _A.;£}C?KAI*$A’1’iJLi,*-Aifiif.)

AND:

1 swim fI’HAI\i ¢;AMm.%[
W/12 I1’»3′.,A’GE

_ “SA’F§’EN {)iéANA*m
A sc>:s;4’ma*%%Lz=m:: KUMARAN NAIR,
. -.-;s4«;am;t§ Irsmeg

2 _ 3 A”‘SRi¢_”SU:E€ESH

V. Sj..(} ‘l:.,.A’I’E KUMARAN NAIR,
V’ .A _MA~§–{}R IN AGE.

9i

W.» rvmw”w.\!’%\cWBt”‘mmJV'”Wb\’WY”Wfi Maw” www’.w.& _.wf§” mMm.WM!Mi’%W. WERWW %MMfifl W?” %flKNflF%% MWW

I,}A’1’ED’i’}-11S om ‘l’HE 13% DAY OF’ AUug},S?:%}’V’2%5§)9% K

‘1’1~«:1}:: HONBLE MR. J’U’S’I’IC*:T’ “L.:\i;z i_12;§kYA£\:iAZXS$§?Aiv1S}””.

4 SR1. SU’D
S/O LATE KUMARAN NAIR,
MAJGR IN AGE.

ALL ARE RESIDING AT “£-“RA}3HA Nzvzw,
MARUTEII NAGAR, NEW EXTENSION, »’
MAINWALA
BANGALORE – 560 {:63

(By sieI1eA ASSOC£A’l’E$-‘FOEQ.1{i_;4, M V
SR1 NDINESH mo &%AsR:%.. N.;;D§NESf’§ Rae
Ski J.NARAYAi\iAREDD¥ %;«’:>.£<: C;/.131 .31.: 2

RFA FILED U /sL~:c~._ 96 cm: A_£}A.¥,N *1*1–1:_~:
JUDGMENT AND DEGREE DATED;18.3.2G()4, PASSED IN
{)S.N{).622 17 / 1933, rm 'FH;E""i«'ii;¥;'-'I 09% THE ADDL.Ci'I'Y
cm; JUDGE, BANGALQE €:i'I'Y;%{C€.H-3), msmxssme
'mg: SUIT FOR PAR'1*1+1'1o:x:; :'S§3PAR£11fE POSSESSION,
PERMANENT IFIJUN{Yi'i*(£)3$? am-:)s'1*3.AV " "

‘I’I-1lS_4lE€§i €’A {»?O;2 HuI§:Aie1NG’rH1s TODAY,
THE COURT 1f,.1:3L:v:«:RE:;; .’I’1 :3 %–m_LLomNG:

A j%?.%%%j’%%-_ztI__i.”:;*c’r;;.._3m;..1~I.;’I’

§
3
Q
Q
m
§
x
E
3
E
§u
Q
§”==
%
3
§
9
3
§
3
§
§
3
3
5&2»
9
§
;

§
£3
3
E3′
3
a
§
E

thxicrit. None appeared for the

_

* is dismissed for non pmsecuficm.
JUDGE

mwwmm WW mmmewmamumm Wéwifi Wfifiwfifflfifi Mfifiw flwfijfifi” fig

mzzsfli-.3 ”