High Court Karnataka High Court

Smt.Rekha @ Reshma W/O Sanjay Naik vs Smt. Sarita Calling Herself As … on 2 September, 2009

Karnataka High Court
Smt.Rekha @ Reshma W/O Sanjay Naik vs Smt. Sarita Calling Herself As … on 2 September, 2009
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA,
CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 02ND DAY or? SEPTEMBER, 2009-,»
BEFORE 1 it

THE HON' BLE MR. wsnes A.s.BoPm51§A   11

c.P.No.536g2o'Qg  2 3 A

BETWEEN

1.

Smt.Rekha @ ReshrnaJW/o.Sa.njaj,r_1\faik "
Age: 30 years, Occ: I-Io1_iseho_1d wo'1'--l§,,  g

R/ o.Sirsi, Now at Laxmeshxvar  &E">82s3.:1161,'»» _
Tq: Shirahatti, Dist: Ga§_1Va"g.._ A '   . 

Kumari.Rashfhi 'o.Sanj§ay'1VNai1.<::V  " 
Age: 13 years,"_QCe«;.';--$tuq..3nt_.  . V

R/ o.Sirsi, Now: a3;_VLa:_ ISiV.'FI.I_;E'~.-.Dv._U/HS. 24 OF cpc PRAYING To
TRANSFER THE CASE~BTEARlN.G P 82; SC NO.1/2008 FROM THE
COURT 0:? CIVIL JU1>tG1a'(S,I5;.,.,,KUMATA To CIVIL JUDGE (SD),
HAVERL "T - I ax

 c_oMIiNe,,__,oreJ FOR ADMISSION THIS DAY, THE
CQURT _1\/{A DE,'ATH*E._ FOLLOWING:

ORDER

A. The petitioner has instituted this petition Seeking

*7.’rf_§-iirldrewai of P and Sc No.1/2008 pending before the Civil.

‘ iJ1;i.dig’e”(Sr.Dn.) Court, Kumata and transfer to the Court of Civil

(Sr.Dn.), I-iaveri.

DJ

2) The brief facts are that, the petitioner herein claiming
grant of succession certificate has instituted the present petition

as contemplated U/Sec.3’72 of the Indian Succession.ufx-cit;._V_The

rival claimants have been arrayed as respondent

is also a lady and child. At this junct_ure__the’.’p’e’titi_oner ‘clairris,

that it would be difficult for her to :”:prc:’_se.cut’e.’ithe .

Kurnata and therefore has soughitfor transfer _of..vthe’v«p.etistion

Haveri.

3) At the outset, it SC petition has
been instituted by: in any event the
respondent No. ‘aridiiiigespondent No.2 is a child
and in if difficult to balance the
inconvenience that to the respondent as well.
Hence, the ‘present case the prayer sought for in
bewgranted. Therefore the petition being

devoid o5f__rrierit« disposed of. No order as to costs.

4) if ..(3o3_nsequent1y Misc.Civi1 No.105388/2009 also

disposed of as unnecessary. Sd/__

JUDGE