High Court Karnataka High Court

Shantappa Ganappa Wadikar vs Sri Ganapat Rao Patwardan on 30 October, 2008

Karnataka High Court
Shantappa Ganappa Wadikar vs Sri Ganapat Rao Patwardan on 30 October, 2008
Author: H.G.Ramesh
(1 B,' _ "  SATROJA:

 

1 RBA 1199/2007

IN THE HIGH comm" op' KARNA'FA}£9T"'-- 
CIRCUIT BENCH AT DHA.!§WAf3f   

DATED THIS THE 306: DAY oF.0.¢rQB~éi:R,. 2098" V' . 

THE HONBLE Mféqu'sT1cE  

REGULAR SECfQ:l§D..APP'.EAL.No,.1:i_=9§}fQéC7(RES}

BETWEEN: .  ; _  . 
SHANTAPPA GANAPPA w'ADI;;AR   ' 
s/o GANAPPA WADIKAR,g ., *  "
AGE MAJOR, OCCUPAT1ON*S'O.DA -WATER suop
REsIDE..m*.TojF KAGAWA~D,"= A '   

TALUK iATrg;a;m, DISTTBELCIAUM 580 071.

 _  ' ' «.  :  .. :§APPELLANFS
(BY SRI BALARAJ i5;é;T1Lv,:}'~,_D${§§3. 
AND:

1. SR] GANAPATRAC PATwAR1§HAN,
__SON OFTRIMBAK PA1"WA_.RDHAN,
 smog DECEA SEE)' BY ms L.RS.

IA. sM1"--v.sHAnrmBm',% - "  
_ w /o SR1'GANA'PA"ITRAO'PATWARDAN,
 ~ «AGE 100 YEARS, oe:.c: NIL.
«, 'RESIDENT--«OF me-WAD,
<1TAu--n<: ATHANT ,;DIS'I'RICT BELGAUM 71.

 " W/0 M,AD1'IUKAR JAGALKAR,
 ' AGEDABOUT 92 YEARS,

jj  OCCUPATION NIL.

T .RESID~ENT OF' SANGLI, DIST. SANGALI,
' PRESENTLY RESIDING AT
T 'POST: KAGWAD, TALUK ATHANI,

'DISTRICT B ELGAUM. 580 071

1C. SR1 CHANDRASHEKHAR
GANAPATRAO PATWARDI-IAN,
AGED ABOUT 94 YEARS,
OCCUPATION SERVICE



2 REA 119912007

RESXDENT QF' MUMBAI

MAHARASTRA STATE

PRESENTLY REESEIIHNG AT PQST KAGWAD,
TALUK ATHANE,

DISTRICT BELGAUM. 5:380 071

1:3. SR1 VIJAYKUMAR GANAPATRAO PATWAWHAN---... »____'  __ 
AGED ABOU'I"91YEARS,  _ 
occmnurmon AGRICULTURE 
RESIDENT OF KAGWAD   _

TALUK ATHANE, :
DISTRICT BELGAUM. 530 07": 

2. SR! SATISH VINAYAK PATWARQHAN,'  "
AGED ABOUT 80 YEARS,   %  '
OCCUPATION AGRICULTURE, ' _
RESEDENT 014' KAGWA}I),_.-------- _   
TALUK ATHANI, DESTRICT 8_EVI;:";;=.UM,. 530 071

3. SR: KIRAN VINAY:'~iK PATwARbH'AN,__.'._%T'---  "
AGED ABOI.IT81YEARSV, - _   é "
OCCUPATEQN .AG:2:c§11,':«*u'RE:«.. '   V' 

iREs1:2'E.r;'1"KAgwA;D; A 1.  V  

{TALU'KAVAfifHA!q1, _  .

'£318-T§E{3'E't3E_LGAUM.*S8O 071 .. RESPONDENTS

'1'HiS_ REGU:JART»..sE.::DL' JMFC, COUR"1',A'I'HANI

*rE¥:E'$»v_ :§§:<§ULAR SECOND APPEAL Comma 0N Fm
ADMISSIOH  '3Z'I~§IS BAY, THE COSRT DELEVEREE THE
FG:.L0§v1'r-am



 

3 RSA 1 199/ 2007

JUDGMENT

Heard. Concurrent f2:1fi1i.I’1g2§7g’.? .. ii’

que

admit.

Appeal

stion of law arises for deftamination. J”Nt§gg.ro§1rid *