‘=. (‘Eg Sri Jagédish Ffiatil, Adv.)
. ,M1H, “Sm Bhimappa Siddappa Shjrur,
CRP No.1002/2008
1
IN THE HIGH COURT OF KARNATAKA
CIRCUYF BENCH AT DHARWAD
DATE!) THIS THE 29TH my 0;’ JANUARY 2069
BEFORE
THE HOWBLE MR.JU’S’i’ICE B.S.PATIL«,… :
C.R..P.No. 100212008
BETW BEN:
21. Smtfialiawwa W] 0 Nilanagoucia Pafél,
Age: 45 yeara, Occ: Householdg. *
R/<3. Khashipeth, Tq: Ramdurg,
Dist: Belgaum.
2. Nemangouda Niianagcazéii V ” _
Age: 24 Yeaxfi, Occ: Studcffii; Q
3. Ramaxlagig P-a”a’},
Age: 23 years, -~
4. Laymaanagfmda Nféamagéfida Patfl,
Agggi 2:3-.ye:a.rs;’ Qcc: Student;
ifiagouda Nilanagouda Patil,
Age: _I’~’3_ye_sm’$:,V Qcc: Student;
fcs:éi§€fif of Khashipeth,
V .- ..PETfiIONERS
‘ £3 3.;
Age: ?6 years, C)-cc: Weaver,
R] 0 Khashipath, Tq: Ramdurg,
Dist: Belganm;
Since deceased rep. by his’ L.R.
CRP No. 1002f’.2008
4
appiicants were entitled to raise objection for the executing of
the decree as the defendant (husband cf the 1″ petitioner) who
suflexed the decree was sufiexting from unsoundness of mind
and execution of the said decree would afiect the ‘the
applicants as they would be deprived of their ‘ .
find any merit in this contention. Pet;i1;ioners_ ” ”
any application under Order XX! 9?
passed by the Court below isjusft
sufler fiom any illegality or error eregr of law.
Hence, the revision petitici;i’~is d..ism.isse;1g’ e Sd
._ Judge
PKS