V V ‘ 2* AA fs&sj§:$’£é}.fl%2. {fa ‘
}=’ilC-EH COURT OF KARNATAKA HIGHOCUEJRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
fié’ TEE’; EZGHE”? £3?’ &TfiKfi AT BANGALORE
E35.-.’§E§} TEES Tfifi $5 34%? fl? APRHJ QGGS
EE»F’QRE
THE: HGNELE an é§S’I’I€E AJIT J iZ’J$.1’1″+E§.i’V%’;v°Lj{.<,Tj":'
O = ; 3% i "O
Bfififigfififi:
3″ Sim Sitaram E-313. Baal, ‘
iaigfid 3?» s
Siiri Amm Sitamm _
fizgai 3% fgezam, ‘- ‘
3., sm 1:
Agai 2$§*aea:*;.wasi’._. »
154% am §§’
rm, A
Q:§h”L%f=_’t_Ee%Léfi;_;fi,a,. _ ~’ PETITIDHERS
‘ «gm ‘1¥§.E{.2s:§m’th§,=, Aches.)
E;
A imwm’,
‘fikziicfiaiig Simt: Balgafim.
“‘ IGH COURT OF KARNATAKA HiG!»f.l” OF KARNATAKA i-¥!GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA i-HO!-«I COURT OF KARNATAKA HIGH C
M:
3 Ski”? figjaram fiam Hamel,
Agmi: Mega?
agimxlmm.
g 3hz%§ §&m Ran Harelg,
figad: Easiajm’
fizvszz Ag-ifialtum.
5:-
Raul-iaral,
figfiiikiajar, ‘
Qmzfigimflmmc.
Shri Efiarafiz. Rat: Hareé,
fgaiiz %éi3g’fif.
figicmmm.
$ fihri v E}m%i,
Aged: §¥§fijQI”§ A « V « ” ”
,
Gan: agimiam. _ ‘
55% %:}1a.:A””‘:’
Rmidam. rirf
*§~a:z..;%_~;a O
OOOOO _ _ ..x.RESP(Z}}9’flE1%”‘1’S
ms. fer R1 an R3}
= filed mafia? Arab gm 225 and 227 ofthe
Esns€r,%,’£1,:?&$s:3..~~”§’ Enéia pmyixig is: set asida the ardent
¢ by tha fiegutgr §cnm, Chilmcii dateé
” as pm’ A by ‘(chm arder
* O by am gamma: camm Earner”, swam” 1′ dated
_’ pwéuaai as gm B.
“Ehéa WP c:m:mr:g’ an fir 1nar3.r’ 1%
O , tha {Smart m&ae the fizllawcingz
HIGH COURT OF KARNATAKA HIGH _CO-LURT OF KARNATAKA HIGH COURT OF KARNATAKA !-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH {
33333
Fatiaiflnw H91 and raspanxtietim 4 ta 7*’
efildgml af artist: Eirgnfiuhai Ram Hare}. Tim
mé mysnaams & ta 9 minim mas; a
zmposfitanta 4+ and 5 ciaim ‘Ox
gnaw £1: tn say am 9% E313
13% $f ‘ch: gsmprmcieazts
2-emrdsfia ‘”5112 same
were ‘am fissistant an 3.99%}.
~a§.aa};; whhh flwy
gwaferrfifi 435 the Deputy
C::r:nm5;:ss’sT’§7d1*se%§§i5, cnnfirmed
the my. u§.mV :55
_ :,\,f aypcarug’ far the pefifimwr
basis of an um’aw$m’z*eci Will, the
_ :v:_£’::*.é-§}fiéanci¢n*hs 4 ma 5 @9113 mt ham ‘man
fiuizéanntfindimgumthathcthfimwflkazein
“VdE$§u%::, ixzafimuah ass, the xugswed Will in favour cat’
1?»
f-IIGH COURT OF KARNATAKA OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-BGH COURT OF KARNATAKA HIGH C
H O _ O § ”
pefitéw-nag? arid rwp~t:rnde.:r::£s 6 ta 9 is disputsfi by
rwwflése-mm 4 and 5 ac aka the umwktared
iawm’ 9%’ raagyzmdwxts 1% and 5 by
rumprzxfienm 5 $0 9. If mm the Willa are
the méaanm am am raa£paméez3’i3’*§”t O L
saza:’im..3;sa aimpm as tn 3%: At.$o’E;t1_’_’&zf-;; film
&mt3= fimmmiaaianfi. have
mm: aégmiicamé mic: finciing
m
Em the renmlue
mm w§§;;%b¢ malt r:sf’ the: ..O
in iheamiiz.
mm am is pai:m.tt’ ma tn
fmxr wqaalcza.
Sd/-.
.4
3-; w W”
fig’ Judge