,Ȣm.
in ms men COURT or mnxwrmm AT
DATED mm mm 1am on on Jun j _
BEFORE
mm xiomsuc = ‘
BETWEEN:
SMT. RAMANI.R.SHE’I’§’YW
wlmw OF RAGHU.K.SHETTY_ «_
AGED ABOUT 78 YEARS T
R/AT RAMANI NIVAS %
NANDEKOOR VILLAGE_& E?0S’I’ _
UDUPITALUK-i5?4T;1E38 . ‘ *
REp12EsEN’n.n;1;’i3y’c:-:’–=;a HOLDER
SR1 ANAND.R.$f!.E’;?_’I’Y ‘ ‘ ‘,
AGED Aiaoarr 8:?! YEARS .
(8? SR3 ‘AD”vbcA’rE.3
1 ; SMT. SHESHIVSHEDTHY
.3 ‘I:.(s1_;~;cE DECEAS..E.D)
_ Risa’ KAJ1GARABE’i”1’U
~ ._ r~z4;NDI«KooR VILLAGE
TL¥.I.)U«Pi *1:-A_z,I_.j:K
~. ‘ –..,%«PoS’i’;»-N£s;.N’DIKooR
{).:s:,.-52-54138
s1§tT. APPI BHASKARA HEGDE
.. W}-“O SR’! BHASKARA HEGDE
” ‘AGED ABOUT 80 YEARS
” — R/AT KELAGINAMANE
PAIJMAR VILLAGE
UDUPI TALUK
POST: PALIMAR674 203
3 SMT. SHAMBHAVLA. SHETTY
W/O SR1 AMANDA SHETPY
AGED ABOUT 42 YEARS
R/AT KAJIGARAEETHJ HOUSE
NANDIKOOR VILLAGE
UDUPI TALUK-574 138
POST: NANDIKOOR, [).K.
4 SRI SHEKARA SHE’T’I’Y
S/O SR1 SI-IEENA SHETTY ‘
AGED ABOUT 65 YEARS
R/AT JAI HIND MILK BAR’
PRABHATH BUILDING, AGRIPADA V
BOMBAY—-4{)O 011
5 SR1 KUPPU sHE’I’I’Y.
s/0 SR: AITHU SHETTY 5
AGED ABOUT 72 YEARS ,
R’/AT snmm MANZIL, -411! 1=f’L’ooR_«-«._ ‘ V _
SITHAIADEW TEMP”LE~ROADf=._ ‘
BOMBAY-.409 0.16
5 SR1 VASAi_fi’HA’?SHE*ITY ‘
s/0 SR: l\E.AR_AYANA_VSI-IIE;”I’¥’YI
A(2«ED_Ai.’3OU’I’:;§3£) YEARS
R{A’I’ CIHJ,N_KRI’GUTHU _HOUSE
N.AND§’KOOE””VILLA{}E .. ‘ –
UDUPITALUKV
NANp1KooR–P0sT.:5’M 138 mnapormszrra
;”1″I*iIS UNDER SECTION 384 OF THE
INDIAN SUCCESSIUN.__ACF. 1925, PRAYING TO SET ASIDE THE
‘ I ‘”-QRD-I;-1R I:m”E.D 30.06.2007 PASSED BY THE PRINCIPAL CIVIL
‘JUI3C1E,., SEf”I¥O’I?_ DIVISION, UDUPI, IN P 35 Sc.5/1991 AND
_;:€:1§s§.*QUE1u”m_r ‘TO ALLOW THE PETITION IN P 8; Sc.5/1993
A.ND__VTO”(§S2AbIT”SUCCESSION CERTIFICATE IN FAVOUR OF
THE PE’I’I’I3G§5:R IN RESPECT OF’ THE PE’!’I’§’lON SCHEDULE
_ PROPERTIES
T}-{E13 APPEAL COMING ON FOR ORDERS RE.
I’..j”VA+iAIIN.’FAINABiLFI’Y ‘ms DAY. THE coum BELIVERED THE
‘@L_.I._{;:WING:
s.LIZ.D_SLH.E..E_’I
Sri N.R.Na3a1’=’=!i. leamed counsel appearmfi —
the appellant submits that the appea1_.before
is not maintain’ able and accordingly’ {#5 : ‘A
present the appeal papers
Court within four weeks today”. ‘*2. _
Leave as for is’ return
the appeal forthwith
after obtaamn’ ‘ gth¢i:?%*€¢I6:e” ‘a L
APPeé1diSp0sed71féA M %
Sd/4
Judge