High Court Karnataka High Court

Smt Munithayamma @ Mariyamma vs Sri Krishnappa @ Thammaiah on 22 September, 2010

Karnataka High Court
Smt Munithayamma @ Mariyamma vs Sri Krishnappa @ Thammaiah on 22 September, 2010
Author: H.Billappa
IN THE HIGH COURT OF KARNATAKA, BANGALORE)

DATED THIS THE 22"' DAY OF SEPTEMBER 25)]; A'

BEFORE

THE HON'BLE    

M.F.A.NO.7380 OF 2()1bA:'«{_C',:'1."--A'.A_(3A'--'SJ)A"'..AA. -. .  

BETWEEN:

Smt.Munithayamma @ Mar' amma__xV._ '
Aged about 58 years    A'

W/ 0 M. Venkataswarappa 

R/a Maralkunte Village _  ' 
Jala Hobli, Bangalore'-N0rth'''l"'alLi}r. '' 

(By Sri. RA.  A    A

AND:

1. Sri. Krishnappa @.Thamfn-.a'i'ali
S/0 Late Kefichappa. 7 " V. 
Aged atzout 68 "years 

 S"ri.'G0paI*é1pp"a~.A
'S/0_Late Kénchavppa
Aged._ab(") yizars

 Sri. K1'2'..shz;'a'p}u:iaAA

S/0 Late. Kenchappa

" " 'T  :"Ag'ed about .64 years
 4 R¢:=p0r"1-dents 1 to 3 are

"Residents of Mahacieva

'Vfj  . .__"Kodi.g"eha11i Village
A .._4Ja£-aAI~I0bii. Bangalore



TU

North Taluk.

4. Smt. Gopamma

D / 0 Late Kenehappa

W/0 Sri.H00n1a1appa

Aged about 62 years

R/at Kammayana Paiya

Kengeri Hobli   
Bangaiore South Taluk. I A

5. Smt. Gowramma
W/0 Sri. Gopalappa
Aged about 62 years

6. Sri. Nagaraja
S / 0 Gopalappa
Aged about 38 years

Respondents 5       
Residents of    -

Mahadeva   'AV 
Ja1aH0b3i. --. ' .  

Bangai0re’*NQrth Ta1uI:._

7. Sri. Shi_var1r1a'” ‘-

4… 5/0 Late. Akkayanamva A,
Aged abe1Lz”t=62..years AAAAA H
“R/om-uVddan,ak;a11_i Village
Ye1ahanR.a’fHob1i~.v

V Bangalore Né”1ihei=Taluk.

Smt. Krisfinaifima
‘ ” * D73 Late Kenchappa

4’ ‘ .. i /0 Narayanappa
‘Since-deceased by her LR’s

V Hanurnappa

1;/_

S / o Late Krishnamma
Aged about. 43 years

8 (b) Sri. Raragaswarny
S / o 1at.e Krishnarnma
Aged about 40 years.

8 (C) Sri. Ramesh
8/ o Late Krishnamma
Aged about 38 years.

8 ((1) Sri. Raja
S / 0 Late ifiishnamma
Aged about 32 years

8 (e) Smt. Ammai/ya -. V V
D/o Late Krishnarnma”

Aged about y.ears

Respon__c1_ent’s.V8 (fa) to 8″(e)”a’1’e.___ V
A11 resiciir1’g*a,’E;. My1’asan’dr’a \a11age
R.V.Co,_1Iege Post.”-__”t ‘ ~
Kengeriflo-bli — _
Bangalore South Ta1u’}«:,

_Smt. Puttammawnt ” _____
A D’;’ 0 Late K’en”C.happa
“WV 9′ ‘Late. f{a,maiah
Si-nce_r-debas.ed byyher LR’s

(a) Sri.’-~.Krisv}m’.apt)a

8/ o S.Hit., Late Puttamma

A 8′ :'”Aged about 45 years

V. .89 {by} Svri’;-N.arayanaswan1y

V ‘ S;/o Smt. Late Puttamma
A .. ~-Ageo1 about 40 years

[L/..

9 (C) Sri. Raja
8/ o Smt. Late Puttamma
Aged about 32 years

9 {d) Sri.ChaI1dra
S/ o Smt. Late Puttamma
Aged about 28 years.

9 (a) to (d) are residing at ‘
Marenahalli Village

Jala Hobli. Bangalore

North Taluk_ V

9 {e} Smt. Ramakka ~. V’
[)/o Late. Puttamma — if
Aged about 4»?3’j,r_e;_¢;rs g ____ H
9 [I] Smt.Sunad?¥1m1.f1a ‘ .
D/o LateVPuttar1=1:1{na
Aged abouteA4!O_ye.2*{rs _
Both are resldirig _,a1’: _
Mylasandra V1lla’ge’~ _ A ~ ‘
R.V.Co1lege Post” 4’
Kengerl Ho”o11″ _ ._ ‘
Bani-galo.re SouthlTalL1k.

10., The E3peeia_l Land Acquisition Officer
_ I<;.1,A.ao'*.–B} H'ard'..Ware Park
"K_ei'iy. Bui,ldir1'g',' ' 3"? Floor
Opp'; (l'O_If1'U'£CiVVKaII1ath Yatrinivas
_ Gari'dh1:oagar, Bangalore ~ 560 009.
' '~ …Respondents

l'\_/Iadhusudhana Rao Adv. for Sri.S.D.N.Prasad for

4/,

3' 'vdxentitied ban be adjusted from the other properties.

This i\/I.F.A. is filed U/Order 43 (1) (r) of CPC. against
the order dated 7.8.2010 passed on i.A.No.18 8: __23 in
O.S.No. 154/2006 on the file of Senior Civil Judge &
Devanahalli, dismissing IA No. 18 filed U/ Order
2 ope for ’11., and allowing I.A.No.23 U/s 15’1.’i’oii;ei5C =fofr

vacating the order passed on I.A.No. 18»~dt._

This M.F.A. coming on for ordAer_s»1’this d.a_v,”th’edv

delivered the followingzw

Heard the learned counsel

2. The learneddfis~ieounsé1_thedurespondents 1 to 3

submits, the further undertaking

in addition t._h’cunderitaltirigalready given, that in the event fltfl
plaintiff succeeds and it is held that the
is._ventitied for a share in item Nos. 15 8: 16 of

the sch-5-‘:duief’pr0pei*”ties, the amount to vvhichAappe11ant is

3.V.’fhe’R”espondents I to 3 shall give undertaking to the

vvithin two weeks from today.

V.

L/.

The Trial Court. shall expedite the trial. The appe:-1 l is

disposed of, accordingly.

SS