High Court Karnataka High Court

Smt Guralingawwa W/O Basappa … vs Smt Dundawwa W/O Irappa Ugran on 9 September, 2008

Karnataka High Court
Smt Guralingawwa W/O Basappa … vs Smt Dundawwa W/O Irappa Ugran on 9 September, 2008
Author: A.S.Bopanna


i3§’%’ THE }}iIGH COGRT GIT’ KARPEATAKA

CIRCUIT BENCH AT GULBARGA

DATEn1%fis1$a§9m DAY<fi?SEPTEMBERéfi@8HfVH

BEFORE %
THEHONBUEMR¢R$fi@EAS$K£%§fififwW
VVJK'N0Jl34O/2Qd?QCfl§4flW§–,.,E

BE'I'WE§:'iN:

SM~’I’GURALiNGAWWA_.–_ ,
Wffi BASAPPA JEDDEBAGIEL . ”

$032052 YEARS, ®_c–c°:AGié_:..c??JL:§i:;.f2i:..A1~:.:i> »
EVISJUSEHQLD, R[A.’i’:;:2,0;3;«:.;,_ V *

§;>:sT;B:JA?:JR.”‘ *

V % _ _ .. ?E’?’I’£’E{>NE§2
{By Sri: 1:>.?,msABEK§ix’:?,_:’ADa2′; 3

1; SM’? ia:;r§VD;§%*—-m?£”w; §RA?Pé§. us:-“emf

AGE£}_:58 §rsa::’§2.:-3;, OCC:HGUSEi~IC>LD WORK,

— RfA’F5§~:UBéxKADDi, PRESENTLY r2;mi1«;o:,;~;A;2,

“TK:B,BfiC%E’WADi, D{ST:BiJ2’%,PUR.

.-. _. ..n….nu-uu- u-nun \..\g_I.Irg§I Ur IKAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HGH mu” OF KAHQRTRKA Hie’! C’

_ ‘>ER;§PP!’:. 8,18 GUQAPPA KAMAT.Pa{Z%1
‘ . §~:*fA’i3§iLUTE, PRESE?-F’E’LY R,/’A
_ ‘–~~’::«:<;fLHAR TQ; B.BUT 28 YEARS
'TEACHER': GOVT'. PRIMfi;F?Y SCEIQGL
KADAKOL, EXP. JAMKHANDE
BAGALKQT

'0

4 PARAMANAP~Ei}
»E§;'Q iR'APE3A KAMATAGE

………..n..-..u-. rn\:rI'1 ugxngfu ur aunumnlnlm HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HEGH CI

it itamurzff. (iafeat 1:116 (35136 if the 2nd piairitiff 'A:-'h@1"ein"
izzstituited a suit; ciaimizlg her I/383 Shara in

whitzh Weuid have to be considered O3}OAAi}fiE';:Ti'§S.4&2iI1€"1_AO;3O«iifiCi*f~§iOi"iA

has to ix: :'&:11d<3red by the trial Ccfurt. 2

$2 Insafar as the 121%: '<é§14€}S§%Oexa1n§11e
{ha 13* plaintiff, the same: at; this
stage since even as the 619"

respcndent, if “éxa.mi.r1e hersfzif, 131$
question Vifluid not arise at 3}}.

T}T1€;{‘€f0I”€ “di5pc3sed of in tha foiiawifig
Inarmerz -V A V

1}”:”*7?’i;1é_”{§:*<$j:*;d%{?i§%{i5'3."F.208'? passed {):1I.A.N<3s.'? and 8

0311133: -sézstairied far the reasons indiztateci abova

" VLV.';a;f1d_ acéscérdingiy the 531138 is qumhed.

._E:{:::~.K»:*:€'2zer, it is mafia dear that the static} taken by
" '1§e*é.iw’arcis givimg up “-:é§’2_;:§;1’a3

$11311 not afibct the ciaim 0I’pIaiz3tii’i’No.’2:’ . V’ .

3) ‘F136 trial Caurt. shad} pI’0;_’§”‘–

plaintiff N0. 2 in accorda;n,<§E:% with 7

Wim the above Qbservation and

stands dispssed Qikasitix nc§~vo:*§ig:ffi: aé:._toaCééi:s';~ V»

harp