High Court Karnataka High Court

Smt B P Shakunthala W/O Late … vs B P Nirmala W/O N.T. Vikram on 23 January, 2009

Karnataka High Court
Smt B P Shakunthala W/O Late … vs B P Nirmala W/O N.T. Vikram on 23 January, 2009
Author: A.S.Bopanna
IN THE HIGH CGJRT OF KARNATAKA AT 

mmn ms THE 23» may or JANUARY       % R

EE!-'%

1112 I-IC)H'BI..E    

 

E 

am'B.P.sHAKUN'rHAI.A
AGEDABOIFFGQYEARB.  
amt nosumn;   M  
nmanc.-wrrnmm man scmuoryj" : 
mnmmnmms one   
13.3.    '  - *  

   FOR
%%%%  K.RAMA*BIif{IT?&ASSOCIA1'ES]

1.

BP1’flR_lMsI.&=. ,_
we
AGED Aawr 53 mm
é mstnr Hemotmzgun HOUSE
% . HEAR’O()RPGRATIOHHEALTHOFFICE
% fivmmE.aHwan

” 901.133.

: 2. lvzisrmavawriv

V wgo 3.12. mrmaxnm
.mEn:sBc>trr 63 mam
* mmme max nmmvxrmmmrnzan

mnmmamms area, 9.3:.

A % )3; am. mwcmzm 3.?

W10 GGKULDAB

AGED ABGUT 53 YEARS
RIAT 8RIIALI’1″E,. IIOIGEBAIL
ABHOKN3fi.G&R
RE-575 066, D.X.

$

«WWW WWW%W%.iMw%§ mm awn

MW. IITVEDITHA B.P.

‘mo DHANRAJAIIJN

new 31 was

smr Bmmoon GUTU HGUSE
BENEDORWELL
1mnmLoR1.:–s7:s 003, ax.

um. pumvx up
we NAVEEH

AGED mom zemam A 2
mar 9311130012 emu akeuaa
Bzrmn-oawzs:LL ‘
mmanwnz-575 003, 13.11.

3.9. varrnsam
wovrarmomm
AGEI)ABOU’1’V68YE1;%jRS’-.,
syn aapnm mmnox
f
HAKGALGRE-E75 o’u§,.,,b~..x. ‘

sic: IATE 4 A
AGED —- ‘
RIAT

5 VILLAGE
mum mmx,
1-m’I~Hn.574 292, 1:33.

gm

‘ am trmsmms

_ AGED ;fiBm,1s’r caoss
maaaaznwas-575 004, Im.

A mfinamma
K8

AGED38YEfiR3

£0.

E] HEAR nmwavwrm rcsmam
nmnmaunm, EALLALBAGH
mmaamnmsvs cos, 13.3.5

RAJ%H

810 LATE B.P. RA
AGEfl ABCJUT 36 Y?

:1

MJWEM Wwwiwwwwxmma unsrn mflfimmmm WW’-

§’%ATM{fi HIGH CQU

.«…–mmwu rmmrn mwwfli OF KARNATAKA HIGH €03.38? 0? i€ARNATflaKA HKEH COURT C3?’ KAR

11.

I3.

14.

RI HEAR BHAGAVATHI KHHETHRA

HJKHNAGUDDR, GH
MAIIGALORE-5’75 003, BR.

3%. 81′-IUBHAWTHI
W] 6 IATE B.P. DIHAKAR
AGED ABUIIT 63 YEARS

up-rr muemn, Asnommaié «

HMIQELORE-573 Ofié, D.K.

B.P.. mumam R
ago LATE 3.9. ”

AGED ABOUT as mass

RIAT mama, mnomacaaa kk * F _
mmamnnmsvs sea, 1::.n, ,V *

lfl83B.P. 1

ago mm;af.p. % *

sow Aguirre.-35

afar magma, A

M3158 3.P.T%I>wEA’P£m’.EA % %
Din mm BLP. %
AGED mom ‘at?

R1.&T”%£}EAR,*A%Ki3ElmGAR
1¢I_\llGJnLi;5Z;E.E«§?fi”{)0E§, ax.

«. A u,I0mmB.p. nmrucam

‘ T A<:«ED*.1.%BmIi'r 23 runs

' .16.

V. V’ .. VTLWIVG LATEB.P. KARUHAKAR
EGED ABOUT 58 YEi\%

_ RjflI”‘ R5J{3iiAR, Asnonmcmz
X % mH::;aLz5RE»s7s ow. nx.

nmazasmsm

.’-agwr nonmxannppas mm
; UIBGDR.

{ BAHGALO%-5600fi8

nionanmnxaa

AGED ABOUT 25 YEAR8 5

RIAT DODDAKATTAPPAS RQAD
ULSOOR, BANGALORE-560008

i

‘4!

ME 511% 2 $41 wmwmw m mme. mm

m nauwfl MRJUKF 0?’ KAKNATAKA Hififi CQUR’? OF %QkRN&”fAKfl MGM COURT CW mwwmm H

BGH Cflh

THIS CRP FILED ms 115 01:’ cm AGAIHST._T}{E
ORDER DATED 05.12.2008 mssm: gm
nmc.no.45/zoos an um mm o1:~

PRLDISTRICT JUDGE, mxsrmm

MANGALORE, Dlsmssnm THE APPI.ICA’Ié’I_ N -.F’H ;RQ’

U/s2~+oFcpc.

THIS APPEAL COMING oN%§ro:2An1ia:zssmz§

my, TI-IE coma-r MADE ‘I’f.E1_1_3’0I;LQWl1§IC£».:f”

gn n%a 3%

5.12.2008 By the said
asrdar, the application filed
under Procedure aeekirg
tz*a:1ui2’u:- 3:~f the said petition and to

try the gsuin§”‘i:1:’C).$.Ii&..$.’§} 1999, c::.s.xo.211mn-zzse and

‘tog¢:hm-. The petitinnezr thereiiare
. since the trial Court has mt
: V ” ‘V

VF _ ‘ Heard the lcarmd assume! for the parties
‘ npapers.

~%

,”n«§*”3§1§§m§ ‘g%¢'”§&”w&%-fimwww am nwammmmuw 01″ M

1’ OF KARNATAHQA HEGH CQEJ

……-n eaawn mwuml Ur KARNATAIQQ HMEEH COURT OF KARNATAKA W¥GH cmm

petitioner herein who ‘3 the in

O.S.Hn.83] 1999 has 131.1%:-th her ctauntezntim in”

and h at the fag end. The validity of

29.9.1971 also wcruld be camidaxsed L
Evan in the othm two sum,
r.gt&’ in respect of tta 5.,’ V

41%: nature of fight. in
C}.S.Na.83/1999 has back and
the same has it is almost
at tha ” fiat: in thus
mans judit is passed
in any am gar wnuld advarwly afimt

other 93353,? :.i.’1t:1zaa’ ‘ the c:::z1tmzt:a:3’ puiforth in

‘$.53 %ag1m%weu1a have to bc considered by the

. the evidm tendered and at beat

I j li: «M. be passed in the am or the sums which

nui;:L sage could he made use by the
4’ oflm suite.

5. ‘flmefem,int1’1eprwom:£act:a,Id¢notm1d
thatt1’1e1:ria1CourI:hase1-radinanymnfiirt.

9

§»W%§M W%W’§wm$mmx zxwm fikfimnawm WM-mu–“‘

; éiiaz {mg §.,§§E§§§ 35%

by thepetitrionmharahnao as has aallibr V.
th: hands ofthis cam-t Hmm, inmy 3 ”

W
W
W
3 W
W
W

diapoaedof. Noarduraatooaata.
VG-R