Karnataka High Court
Smt Parvathamma Since Decd Rep By … vs Smt Sarojamma W/O. Late N … on 20 April, 2009
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 2062 DAY OF APRIL 2009
BEFORE T'
THE HONBLE MR.JUS'£'ICE
RFANO. 11912039'
BEFWEEN:
Smt.Pa:nrathamma,
Since decsased
Rep. by her LR-s..,
1. ~ 1%
Agfidv 85039? xféarsg
Husbaxzd af Pa:-vathéa:;i11:a,'
S / 0.133: ~ « ' v
2. 'V S.mt.}fi'§?§.,:S112i3hAi}(eV1}"€§.,
Ag}.-:d about 6 1 y§g;fS,
.' V. - A o.L21t.e"%'Ea1*vatT1a3nma,
' V.?[v$i*i{N_3;gappa Ntitlagel,
. " N.V}.3éisavara},
Ag{::d__ £Z1§O.i~i'£t 59 years,
S / 0.. eslakantappa.
4;'-..S1: 1t.Rek):1a Devi,
V Age:-:d about 54 years,
B,' 0. Pi. Nseiakantappa,
Appellants 1 to 4 are
R/a.No.9, Sirsi Read,
Chamarajpet,
L/»
Bangalore -660 O 18.
5. S£'i.H.N.Mr:.1thyur1jaya,
Aged about 54 years,
S/o.§~I.Nee1akaz1tappa,
At No.12/2, Smveyor Street,
Basavanagudi,
Bangalore -56O 004. ' '§;';fi?fl1§E)§;§;5§§J'1":$,V":V\'
(By Sri.fi.L.Jagadeesh, Adv.)
_1'_t..NQ:
1.Smt.Sarojat1:n1a, »
Aged
W/0.1ategN.Nagarajappa,"~~_ _ ' '
At Devam!)Va¥A@"ah-'31*:a,"'T) ..
-- .9
Mysr;»re.__ * A'
2. Dr.VishaT1akshi1ii, ,\ _ '
aged abeut 7 1, years, "
6,'/4.1:). Sri. Shetzfi; Sangappa,
D'.,._No.;_i!_'? , 4* mai:':'*1*€}ad,
% 'chamarajfpet,
"Ba1".:g2z3._9t'3:5€:(} 008.
ageé ahoiit 69 years,
d/0-L'>ri;SheUv Sangappa,
%%c;,1;;.23, 4m Main Raad,
" %Ch£:Inara}mt,
' Banga1ore~--560 (308.
V' V' " 4. Dr.Annap"i}.I'namma,
aged about 722 years,
51/ o.Sri. Shetru Sangappa,
It/%
}I).No.37, M.N.Krishna Rae Road,
Ba-savanagudi,
Bangaiere --- 560 004.
5. Anasuyamma,
SiI1(3£':L' deceased, rep. by h¢r LR§;,_
5(3) Dr.Vidyashankar,
aged about 66 years,
s/o.GaI1gadhar Naga.tI_1oti,;*'"" ' V'
At; No.8, Batchut C1656, _
The K011, London Roaci,-I V Lv
Derby (U.K.) V
sea) SI'i.I€i~"thik**%B'I3r§.' '1 % .
agad abziut ;39_».yea.rs,4
S/O.G.a.{1gE1€i1"13.ii'« Nag-.9_.tfl_.231;AV4;t¥3 Read, _
Chax:r_1arajpet,'~"'%-.. ' 'V ' -
Bangahre -- " « . ="
5(.231, 4* Main,
Chamarajpet,
Bangaiore -560 0 18.
5/
JUDGMENT
The learned counsel fer the..appefléfi’t’§ f;l.$(‘i- K ”
a memo stating that the appeiléan In;ayl
to Withdraw the appeal _1ibé1″ty_ to’ 1 * L’
petition.
2. AccQrdi11gl.;«; _ ‘ to the
appe11ants_Vi::§> fezzggieéiygétvailabie in law, the
appeal is d.isi11§:3seéi’as’Ti£?’itJidrav§én.
‘ . 1\«1eVn’2§4ofd¢f«3<§V..accordi11g1y*.
_ 2 Ofiiée .diret:1,:e"ci %:o return the certified copy
the learned counsel for the
.£/ V 9/
sd/-1
Judge
Bss.