High Court Karnataka High Court

Smt T Dhanalakshmi vs Smt Susheela on 8 September, 2009

Karnataka High Court
Smt T Dhanalakshmi vs Smt Susheela on 8 September, 2009
Author: V.Gopalagowda And K.Bhakthavatsala
MFA N0.84-39/2007

IN THE HIGH COURT OF KARNATAKA AT BANGALORE ._

DATED THIS THE am DAY OF SEPTEMBER 2009_;'=:

PRESENT

THE I~ION'BLE MR. JUSTICE V  'C:   "

& .
THE HON'BLE DR. JUSTICE. V
MISCELLANEOUS FIRST APPEAL:_N0,8439 
BETWEEN: 3  V'   
I. Smt. T Dhanalakshmi,

W/01ateKNagaraj, '  .    . 
Agezéfl years.       

2. Ms. Kalaivani,  _ 
D/0 late K Nag_a_1jaj',"z_  
Age: 22 years;  5.

Both are residing at -- _ ,

No.233, 2"" Mair1--2R0ad,"--  2

Ramachandrapuréu<.r1,V' . V   

Banga10re;E;56O2AO2}.  . _ V Appellants

   Adv., for appellants)

 AND} 

 1.2 Smt. Sttshtjela, 
_ "-Agezw .37 yeaxs, 
" 'Reésidingat oici'No.528/2,
2 5_"New'» Smt. Shakuntalamrna,
 C1-'oss«Road;
' Kammanahalii Main Road,
2 ~  . V Ofpp. Vinayaka Temple.
Q ' --  _Ba"nga10re-560 O84.



MFA N0.8439."2007

2. The Management of

KSRTC,

Rep. By its Divisiona} Controller,
Central Division,

_ KIMCO,

Mysore Road,

Banga1ore--56O 026.     

{By Sri G Anthony Cruze, AdV., for R51}
{By Sri T I-lareesh Bhandary, Adv., for E52}

This Misceilaneous First -Afgpeail is .fi1edu'nder Section 19(1)
of the Family courts Act, against me a._iiid»gment.Va1:d decree dated
21.2.2007 passed in O S No.19?!/2001._ on "the"fi1e=of Prl. Judge,
Family Court, Bangalore, (iisrnissing««_ft,he- «.~'j.-uit seeking for
declaration.      * A  

This Appeai__ coming' 'or"1~ff-fo1'v-Ar' hearing this day, Dr.
Bhakthavatsala*,~-J, deliveiited the Vfo'11owi.ng:5

--  ffiioommmr

 'The .a:§oe1iants/'plaintiff:Nos.1 and 2 in O S No.192 / 2001 on

the "file   Corzrt at Bangaiore City, are before this Court

 undertuSec'tiont" ""Fami1y Courts Act, praying to set aside the

tljudgment tram vd:ec'1-ée dated 21.2.2007 made in o s No. 192 /2001.

L,'/y



MFA No.8439/2007

The parties are directed to appear before the tri_2ti"'CQu._rt 

30.10.2009, Without notice. .

The trial court is directed to call f0.I'~the'  ta, it

the deceased from respondent No.2 and:"1kee'j;5i*t}1e1sar12e'  

Deposit in a Nationalised Bank fo1°d,_véi*~..periOd of No r L’

costs.

“-~.'”B.iS* *