HEW KQUKE Q?'
'swzvg ififfii.-Efifiv $3? %fi%%&fi,°§}fi
Vow wv-m
Bhallgi --- Dist: Eider.
V. (I335 _ Sfi Rao for applt.)
Wwwmwwww rm-Wm wwmm mm" mwxmmamwék wmm %;'I%§i§.JF%"§" @531 mmiamm
IN THE HIGH COURT OF KARNATAKAV u
CIRCUIT BENCH AT GULBARGA;"""-'«'
DATED THIS THE 20%! DAYWOF AUc2~LIVSf:+%2€i§Ji§% { L: «
PREsEwfi %'
THE HONBLE MR. JUSTICE %sm3:E:3r1%g§t§ f %
THE HON'BLE MR. .3fiS*;'1<;§;% 'gi SVREENNASE GOWDA
e T
BETWEEN: % ' M' 0'
5 r
Smt. _ . Z
W/0K&HaPpak&§6d%%'«.% A %
about 3 '3. Wars; .0'-'€C'~1?I3afi'€?Ii' _.
House Hold and "
R / 0 Village
ANI3; '
1. Gtmvséntfiawwa
" ~ .. « .4 _ ' V W/0 G':;s:rpadappa
A " --.Agc:14ab0ut 70 years,
" ' --0<:x_:: 'Household,
" we. village Raiola
Basavakalyan.
" "Since deascd.
wwwmvema ww «Mmvmuwmwmnww m sweg gqmwxggmg-1QE&«\»&$颢»%tgg%"R!uyi m.M%m,.$.g Mwwwa
W flwmmwmwmfiflflflfl F'!M~?I!"'& Mcflflwfifi WW flM%fi%MfiMMM WQWM ' '
- . awmanrma uh" mmmmsm. .. . .H-"
1(a) Smt. Chandramma,
w/0 Basappa s'I'eli,
age: 65 years, Occ: househoid
r/o Dhannura.
Tq. Bhalk, Dist. Bidar.
1(1)) Vishwazmth s/0 gurupadappa f_ A'
'I'c;o. age: 60 years, __
Occ: Agri, r/0 aliambar '
Tq. 85 Dist. Bidar.
1(0) raju s/0 Vishwar1ai;fi:Rac¥V: % ~
Sajjar, age: 23 years,
R/0 Aliamber, 'I'q~.. 85 Di:st--vBi;1:3.§+.A'
2. Smt. Ka1aw%atni;;" %
W/0 Erarnné. "étbsutq , _ K
and ho11sc'ho.1d._ _
r/o _
Tq. _ [A
3. Sim. Su?.§}1i1§1bai'~ A
- , W/on-BaSwaI'aj about
'"33 'y:::arS",,= Om: Hcmééhjold
A tq." Dist;
Lirtllt'.
injunction.
. . .Respondents.
(By Kumar Patel for R- 1, Sri Suzyakanth Harkad
” ‘f9r[ R– 1a,,.”Sri Ashok R Kaiyanshetty for R– 1, R-2 85 3 Std.)
” _ ‘ ” ..””I’his Regular First Appeal is filed under Sc.-:c.96 of C.P.C.
‘ against the Judwent and decree dated 11/11/99 passed in
_ …QT.S.No.79/93 (old NO.’?1/90) by the Civii Judge, Sr. Dn.
Basavakalyan, dismissing the suit for declaration and
This Regular First Appeal coming on .V
day, K. SREEDHAR RAO. J, de]ivc:rr3;i:i:11z:.fol1<}wi;;1g:e '
JU3)Gh!!:;§2i:1_'7'./.'_ '
One Muddappa, the 'left: fivé
daughters and a son by znargc L._Foufir &a1;g%:)1ters are
dead % and they are not __tha suit, A threti:
daughters of 2 that they
are the absoluté property and that the
compromifi' dated 13/3/90 is an
'account of of the deans. In the
course of _theV '1:~rVti/t~._v 23 1
remedy avaiiahlc: to the plaintifiwas fiit: aI1
not in file a separate suit. The ‘Court i’ag)1;tVi3d that
an the fines ofigfiufl pfifigfiflfifififigfififimkitfi$fi pnnfifics
which have fallen to their have acted
upon the comprqinia§t;§l”de¢_;;~,&(§f’ for_thc above
masons dis*»;I1i.-i¥:§’%V<°:<';§.4"" gvcn by the trial
Court fer and proper, ot
cal} for '
T: m5v %%%%% 355%
Euéfifi
géfw
Efiaséigé