High Court Karnataka High Court

Smt M P Sukanya W/O Appaji vs Puttaswamy Gowda S/O Siddegowda on 14 July, 2009

Karnataka High Court
Smt M P Sukanya W/O Appaji vs Puttaswamy Gowda S/O Siddegowda on 14 July, 2009
Author: Ashok B.Hinchigeri


mg THE HEGH QEGSEY 0? KAREQATESKA, BA§%éA:$.fé§

BATE}? THIS THE 14% 35am}? EJEEY’ A

BEFQRE A 5′ %
THE H{)E’€°BLE MR. JUSTEiTf?S”~.é;SH;§§<i:£'§VE£Ii$I_{'i§f1'i'af}EEéI
WRIT PETITIQI~I K9. 19g58Z:59V;.29d¥9['e»na-,<£1=c;

B N

E SW' M ? s;;::;;gus:fYA;'''' "


W/S APpk'§J:i-  . % a

AGREE "$5     . , 

R,«’A’1′ N_f3.83*,J’.3«12E1 c?£¢::as_s–, I
IIJQLLGRS 1{If§’€§€}LQNY,

{am ;v;A1)%£\v;amr;%,’ Bz%:?§€¥Ai,ORE–«68

_:2 5391?,3:¥5s;3’NgGAR§:§:mAMMA

W /1 QR MESH %%%%%
. =AGBjDA3ti;~:_,I’:* 48 YEARS,
A E/”£’.! _EE.§}i.,E’¥£_}£}URGA, }{{§Nf{{}AL TQ,
. ‘i”£j;§5§<{U_§?._L?}TiS'F. PEFETEQNEKS

(B? sfézéfi *5 S§EEE§*~EIVAS.:%§\f M Am!<;:~«3A*rE;

.: %%%§:%msw»m Gmézm
gsza SE§§EG{}'§FJ.E}A

V M;ew&:§ 53 'mags,

R ,1 Q M{}GE§§AH£%.LLE VILLAGE;

KASAEA HGBLL $H,é.NE\iAPATNA. ‘f’Q.§
Béifififihfififi EURz%L EJISTE
§§?s§%3{?%AL€}RE-S€;{} Q9’?

2 SMT.KAB!§MMA

W/Q NENGEGQWDA

z5xGED 78 YERRS,

R/O MOGENAHALLI VILLAGE”; ._
KASABA HOBLI, CH£§N N13′:PA’£’§\.EA
BANGALORE RURAL DIS? ‘
BANGALORE-~56{) O9? ‘ ‘

3 sM’r.MARIsI3DAr«:MA
w/0 LATE SIDBEGQWEDA %
AGES 65 YEARS,
R/O BoMMAr~:AYAI§3*r.”= % x
BAZ’~IGA§,@§<"EE¥56§1 RESPONi£}EN'E"S

'§*H£:fEE%V.F:;. $*1:i_,.E3fj3' PRAYE-N3 m CALL FOR Racamés EN
:33 N€).:':i2 /{};6"{)E'J"1?}i;'"é? §~3'Ii;¥f§ mt»? Afim. an/1L @3593 (JR,DN.)
as J1\:iF'{3, CI3iA1'€'N1§PA'f3§h5g…£5iI\E[} QUASH OR sfifmsmfi '?HE
(}fc23ER» STD 3€).«'3.Q9"IN"O.S.E'%C:.;."§2/85 09.: THE} FELEE 9? Am)

V..-"CIVILV_~*'{;.m::.'iGE ;;:mf}N.; & &IviF'C, C§~iA.NNAFATN§.§ VIBE
" '. _A.}E;E'%TEXA~E _'I'~E:§E asap.

j:"H*.:s£§VP£:*§j §fm:T10Ns CGMING an FQR PRELiM§1*~E£:RY
E-IE§.R'E~}'.*§(} BFSEGRE THE cow'? T€3*§5Y, C:("}!.§R'"{' MADE THE

' §'0LLQWI}§{§:_ ' A

91-£}}ER

K V' ' ~ .*';'.§:f;e H'p€'EiT;i(}f1€IT'S haxra chaiienged the grdsr, aimed

2'{§%9 {figmaxurewfi} §'3aSS€i{§ by the Saar': £3? Atiéiiisizal

85%;

‘§;vr0¢&3fi§’ir2g$.. Trig’; can always axeraisa such a iibaztjg, if the};

A 7″a%é*?

defentiaxzfis famiigz” Lang age’ They can
but 0:11}? under the defendant Nopé,
therefore, right in haidimg that the
811}? refief untji such t.i.;;;r;1€ t}1a52:V»t:ij:?€:V..§”;%1*s;:'{“d§%::;¢é#5;%;:?_S”‘rig§fits
crystafized. Net findingasfzy Efiéifirdfirfiyassed by
the Tfiai C€:>’ur’£, I éismiéé %. no Gffiifif as to

costs”

.5. At this x€s’i§z4_»g§_,”:Ihe4 . 1Ei~;:1;’I1_e(:l Cmmsézi fer the p€’ii’£i(}I}.€I”S
Sub13.1i€.s that “1’2?g:§e%ved to the peiiiieiwrs to make

i1ecessa:;f3k”23;;p}iéai:i.¢:§zé’at {fie fime 9!’ drawing up ef fang} ziecree

sihLé;:.fa>%:’Ti.$;;a h§:i%f2_e_ _i’i:’EaW.

wig
juéga;