High Court Karnataka High Court

Smt Gowramma vs Sri K V Seetharamaiah on 16 April, 2009

Karnataka High Court
Smt Gowramma vs Sri K V Seetharamaiah on 16 April, 2009
Author: H.Billappa
BETWEEN :

1

U}

I

1:"? THE HIGH CGURT OF KARNATAKA AT BANGALORE

DATED THIS THE 16TH DAY OF APRIL ZGOQ

serene %
THE HOWBLE MR. JUSTICE HBELLAPPA  

SMT GGWRAMMA

We LATE K V MRAYANA, %

AGED ‘F8 YEARS

K N EHASKAR

S/’G LATE K V’ ?iAR§’r’A_NA fl

AGED 56 YEARS

K ;~s:’::–s:i:i4=xr§iAifiiia2A &

Sfi? LA’¥E’Kv.’V–A.NARA'{A!§_$.. ‘

A355-E) 5:-3 YEARS-L..V

K N sfiIV_ATHVSA”‘ & %
:9 LATE K weAaAYA»sA

_~.r3é:§§E}_l} 5_1 YE#.R$___,
% 3: re vA1SrfiT!;iYAMURTHY
k.%T%sio%m’rE xkv NARAYI-WA
AGED Szsaas
NsuNt>REsHA

Sit? K V NARAYANA

* r gash 43 YEARS

NATARA3
s/Q LATE K v NARAYANA
AGE.) 41 YEARS

ALL R/AT N0 258, AGRAHARA BE-EDHI, FORT

bx)

KANAKAPURA TALUK
BANGALORE-562 1 1 7’

{By Sri v M & ASSOCIATES, v MANEEINATH, 531% B KI %

LOKESH, sax C M smsu, & smiPt:s»s-:s=A:AmA,’*TApvs.)1;

AND :

1

. 5511 K V SEETHARAMALi\}{.:””

smcs DEAD REP BY HIS ms

SHARADAMHA a %
w/ca K A SEETHARA?-3AI.AH.v M
A653» 39 YEAR kk T
Vi3AYALa5e_KS§§§MI –
w/9 Kfi NAG.¢.R7_.A’3:.£_–_«__” %
AGED ‘£1 ‘:’,_E£sRS”‘ L
Rf3i.T–.PADMAi’éa§§HA. NA
B£\NGALGR_E5?Q ,

sRi:4:VAsAMVUé3fHY«-Li”
S/O K45; SEET’dAi¥,AM}.$JLAH, AGED 59 YEARS
RIAT SUERAMANYA NAGAR

‘£§A{\f$.AL0RE«6V1_ M &

% s»at§.=ésHixtAMuRTHY
V . S;'(;b”£§ A S-EETHARAMAIAH, 54 YEARS

– rm”? S’UB’RAMANYA NAGAR.
»..44aBAI:%»’!§gE;£$RE-51

S¥~§A_f}iKARA MURTHY

A’ ‘ «S/O K A SEETHARAMAIAH, 58 YEARS

= R;/AT SUBRAMAMA NAGAR

BANGALORE-61

GAYATHRI

W50 MANJUNATH, 55 YEARS
RJAT SUBRAMANY NAGAR
BANGALORE-61

A?PEL1N5%$’ 4. 1′ if ~

2 K V RANGASWA-MY

SINCE READ REP BY HIS LRS

a) sowmm CHANDRASHEKAR A”
we LATE K v RANGASWAMY,..6Q_YEAfi’3″‘* %
arm NC} 144:), :~:ImALA N:t:ErHA.~.; .;

R K amour, 151* STAGE, «rm M;’§i.I”H’3
10TH caoss, PADMANABHA NAGAR
BANGALORE-?O ‘ V

3 K V KRISHNAMURTHY

S/0 LATE K vsnx.carA~.AaAa*AreAp9A
AGE!) 7:: YEARS, RIAT £9-!o{.>4:IZ,”‘£S’If caoss
KANAKANAGAR, JP NAGAR:
BANGALOREj78 *

K N BH3xG’f.§gL_AKS_H_M-I_,..
wxox A%samHARkTi%%%
s?[¥2A9,s, -mwcr; 2§8,V_fi.GRAHARA seem:
3?’-=aT. ” Ké°\.NAi’*{.#\PURA TALUK
¥:3sAN.GALGRf:r’S62’i~1?~«., %

véNL2<A'rALAKSs¥ir4i"*&%%%k%'%Y "
J s1NcExQEADRE9 BY HER ms

. _ g;%f Aflfi\féTHA s/0 mm suaanmo

6fi.¥'EAR,S, R/AT no 579,

L – 1C3_'H moss, 3RD Pi-EASE
JF«!*§_A,G.{§.R, BANGALQRE-78

ANANTHARAM

'$1' 113 SEETHALAKSHMAMMA

~ AGED '23 vsaas

k% R RAMESH

Sifi SEETHALAKSHMAMMA
AGED 71 YEARS

R NAGENDRA
s/0 SEETHALAKSHMAMMA

L/

'10

12

AGED 61 YEARS

R PRAKASH
s/0 SEETHALAKSHMAMMA
53 YEARS

s R 3 PRASAD
sic SEETHALAKSHMAMMA
AGEI3 59 YEARS L

SHANTHA .

W/’0 SEETHARAIVL ~
AGED 55 YEARS ‘ ‘A

2403.5 TQ.ji1.ARE’VV§§fA : L+ %
3cExTm3;aM, _
J %

*iwr0 sHm& R.

R…A'”s” SHAR§MA{3HA_ %– %
NEAR RAILWAY. sxmmz

MSAVANAGUSI ” .

. ‘ S?_1I§4C>GA3~7’?2iJ2

_ %<Z'A SIDDAVIN-'f"v
sic. s<,EsANoANA99A
1 $5?-u}C*R"{§N:~~AGE

R/m'ricasAsE5Dz, FGRT

:<AmAj2»:.ApuRA

..B"5NGALORE~S62117

RESPONf)EN"f'S

R+F.A. is FILED 11/5 96 GF CFC JUDGMENT AND EJECREE
. 'i}ATED:8.8.2008 PASSED IN 0.3 N057/1995 GN THE
.,._.§3ILE OF THE PRINCIPAL CIVIL JUDGE (SR. DFL),
RAMARAGARAM, DECREEING THE SUIT FOR PARTITION
AND SEPARATE POSSESSION.

L'///..

5

This aapeai taming on for craters this

éeiivered the fciiewmg

The léarned caunsa! fc:r_’the ‘a;5ra.e.iianis”.A

rnemc: stating that by cv&rsio’fi’t.:fhe ap§e§1l”‘A!é.as’V’E.=§Héfi ‘flied V’

t:-efere this caurt and .i ha_ap§::é a:_I:’ disfriiséfi as mt
messed with iiberty to _ approach tha

competent co;2rt;;.TVL:VI’*

2. vACCQféi§;i§3i5;*;:_fl’:fi:_j’a’g§fi$’aU’§V_tfifitfiifised as not prased
réserv}s§g–. afipeiiants to an-preach the
<:ompetefit,__cm.1r"£; _ Srdered accardingiy. Office is

éirezgitécita fEf'UA3'.fififl1E vdecuments to the teamed counsel for

" 4 ti':e: ;amf;i«.é?iEaV§1Ats,

3d/an
Iudgé