High Court Karnataka High Court

Smt Munithayamma @ Mariyamma vs Sri Krishnappa @ Thammaiah on 30 June, 2009

Karnataka High Court
Smt Munithayamma @ Mariyamma vs Sri Krishnappa @ Thammaiah on 30 June, 2009
Author: H.G.Ramesh
M.F.A,N£}.9515/ZGQ8
.1 HI'

11+: Ti-{E HIGH eouw 9? Kamiamma 5:1' 3,;a.2~:G.s.Lc);:gi§*._V_

mzmn THIS 'THE 30% my OF JUNE 20Q§9"- 5   .. A' 

BEFQRE

THE I~:ozs?sLE MR.JUsT1cE:;::i.<3;;%t;§;§§Es§;  *    '

M.F.A. !\§g.9-$1Sjg'€}-$183.

BETWEEH:

3 gm? ML§§€.§'i'EL%YA&§§»'§§~.. Mg.:«:5';3"A_:v:'M;~a__
W50 iaA.vE;x~é:{ATAs}§A;«ia.P?;s. * "
A339 ABOUT 53 ';:<:;;:§s_:-  

39:0 ?~z'Eé§E€A§,AE<l?}§€'E'E "v{1_i,L',A(}E_ x ; .. ~
JALA, s~1EL1,_m:~s<:;zu.;0R:3:V.1$e<3:<*rraI_Tcgg;  
1'3.r%NGALOI§?'Ei ' 1»   'V _'.APPE;L1;..;wT

g;::*~:" SEE E2' A .?':i:§:'§f.';::§f;§;§i«:3,: z§-L}j-'2z.'}"-    V

333:

3 SR: K1s:v2Ts}iNAP':3A"§;:§;-iééfafiémazgfi
Sf 0 LA'?':,'.. 3112: }<ZEN<;?iHA~~§'PA
{:C}fE§EL? ABmf_ 65 mags

"'<§'Ca;m"§??A """ H

 --» sgo LME; 'SQ: KE"}§'iCH1§PP§.

'  Ac;g;'a.V_a':2u:;:f.. so YEARS

' r.-32"

3 " __':i:§2:$}«§i*é§'£;§>1=:A
":2:,z'c~..1, TE? $22: i§3::N<:H&P¥A
.~'5x:}ElL%_ AE3€}U'i' 5-33 YEARS

V'  x 'T  '£".3€C%P§ai\zi?=.'§fi.

"  QEO LATFEE SE §{ENC.§%£';PPPs

RiZ':i§'B ABOUT 55 YEARS

Rf,/*9 E{AMz'»';§ANA?AL'fA, §§.}3I'€{3E3R'E H$BL.£
B§§i\3GAL{}E3EE§ S£}¥J'i'§"i 'T'C;?,, B15.N{}ALC3§€§*}

5 QXEWRAMMA
W! 5;} LA'"§E} GUPfiLf§E*"PA
£%.GE+"2}'f3 $801)'? 65 YEARS



M.P'.A.Ni').'¢J5ii3f2CI08

6 NAGA§~?1'~'§.d
S] O LA'I'§i3 G{}P&L£'s§3PA
AGED ABOUT 37 YEARS
RESPOKDENT N031, 2, 3, 5 8:3 6 ARE)
F»f;'(;} MA.%{ADEV1't§<lGDiCwEHALLi VELLAGE

JALA E--~IOBE..£,8ANGA1..0I?E NQRTH TQ  RESPQEIJ   

{BY SE18 :3 N P§aA.$A13, ADV' ram R~1T{} :~ie»3;   A
5-:--4 TO R-6 SERVED}    '

megs MFA FILED we. 43 R'ULE13:'e.i£r§1"{;vF  .2€)f}8 PAss12:_I:>=_;>r\s i.A,N0,\é" m--~

£avA:\:Ar»mLLi, msMIs:3.::\:fij'£'kiH; EA :«':--:,E:> U-§<')."39
RULES 1AND 2 :1}? we FOR TIE. '  A ' 

TH1S AFPEAL c0Mi1§{;-{.oN_"AiPQ§e%'- };1§;§é;s:.:.:'»:c:;, 'E"'H1§ my,
ma c<::um* }3}3ZLiVERED THE ~rifw::;~:z::':--   % 

'Fh:fés a}§j5é;s§;ivVi)y:V€~¥.f;--E1e. directed against an

i11t€1'i0c:2t§:y 0rd7er:_  passefi by the ""3131

Court  g~~ me & €§»;)_{;;fi".  {1f;the Civi} Judge {$:~,:;m.),

  "ml E.A.V flied in thfi suit in

 By' Q13 impugneé ¢;>1"de:', the {Tia}

 c:c:u:'f"*- gigs  dismissed if-1.1? iiiaé by the

'  3§§p«:E£aniVjfil3intfi"f' under Gréer 39 'Rum 2 & 2 y/W

.%%'T:3e"a>§:i:m§ 2:31 cf {E13 £:';:é><: :5: grant of an Qréar 9:'

"-- %Eé:fip0r31j; inguzlctéen ta msiraixl deffizldant N05} 150 3

'4 A83 6 f3"'m:a alienating iha suit properfies {iii the dispesai

ef tbs suit.

\<\/



M.%T;'%.Ni}f95315j2008
- 3 _ '
12. I have heard Sri ijirsv Anand, iaarraed saunas}

appearing for the appeiilant and Sr: 

iearnvad coumsei apptiaring for respondent    _

and perused th.s;-4 ‘4

is 6 thaugh served with the notiiff; 0f’§””£.?f£’e apgxzéj i1V;{i=.£§:::VT_A

remainad u:1-1’ep1*esented.

3. Learned ceunsei Q11 b0t1’1…sv§<iI€S';,.._Vai"£ei* ma
matter for 381116 t3'_m.eu," ;f.£'1i_$ {Smart {H1

3.3.200%9,"':yn :1e; a.;:€§11itfii£1g- th%:"'ap§ea: hafi granted an
(}I"(i€I' of-A te:1:p{§1:a.+f§?~ resiiraimng }"¥f:Sp{')1"idff3I1i
N03. 1 to A 6* i"i*§ I:; "'?a§"i;€i§.at§:1g the suit scizafiuie
p1'0p€3:i:ir:~:~$. '£'ié:*tEi§3:* $ub1'§1i{. that the sujit is at tfias

V' Siagéj:§:Vi£§.§IiC€"éi'i1;i" aczzervdiiigiy pray that like appeaé

~'.s};e"v.,4i:iié;p{§Se3€i 01' in termss; {if the interim orciar

réf#:%':i:*:dV'i£;'é."a$..£3C;?§*<9:. They aliso submit that their Gijents

V VV _ WEE} f*a:E1j€;-'.-__"<3's:.<p~.=:;§peI%a€*;a with the trial court far expeéiiiéaus

'<1is§0sa73.§:¥:" the 33.11:: and pray fer a éfiireciien ix} {ma mai

"'§§i'§:;¥i:'!;,""A_«t0 dispom Q? the fiuii, axpeditioussifa. Having

' '§*€;g§arfi to '$15 facts of in (39.35, i accept {ha join:

/.

I’~£.§’.A.NO.95ii§f20ij8
W34)!»

submissian mafia by the iearxmd cotmsei and

following erder E11 I11odiiEcat:ion of 1313 order _

herein:

1) respondem: $205.1 to :3 ‘A

a}i€::1ate the suit s.{:}:1¢d11lé._;§1*op€r’;i’§:r3 _
the suit in (}.S.i’4’d’;j:i’3£%; 2(}£3é _
{$313853} Ofm€.Suit; _…_ .

ii} iihe trial CGLH’f {)f
the Sufi. expcflialéfisly “‘::;jx’;i§z event;
*é..~*iti1i.jri I§”1QI€1f£if1% = v.t;Iié: date of
1’€cié§j’.§t}f wcapy of this

‘ .

fixfiyéai     %

        sal-E.
  _____ .. v yudgé

. '*?fi'i'1i3~i.  T  ]