High Court Karnataka High Court

Sri G Siddaramappa vs The State Of Karantaka on 27 January, 2009

Karnataka High Court
Sri G Siddaramappa vs The State Of Karantaka on 27 January, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit


.v … ……-..n.m unali uuunl ur AAKNAIAKA HIGH COURT OF KARNATAKA HIGH CGUR? 0?” %(ARW&YflK&. Wfifi CGUR?

my $32 HIGH saga? $3 xaaxgwaxa $3 gggggaggg
aA?En T355 Tax 21″ nay my aagmaai 2®§§ fi

Efifififififi

€33 H3fi’BLE ER. §.§* §EfiEfiEfi&§; gag ;§3?::§_”

fififi
TEE HfiN’fiLE HR.J33¢5:3 vgg, 5gfi3a$2§m*

WEI? RFFEAL §G$§§§f2§%8 {13E

§E?¥EER

sax G SE§a3R£ME?%A ‘1 i ” *_ =*»m»
sfia. gLT£_H%£%??$g * ‘ *. ;”.L .

%E§?6Y%@&f a;=~
as : ?&fiI¥Rf§£fi,%§» ‘,'”

SfiI.HAfi£HfiEEH¥fi&VfEfiEL$ _
3:0. K§§LIGERE;?E&k&§$;x
aaaaaavmrxz wALEa;V’ =
sazaaaa gxsvazé? *f

“. – 2 . A?FEmfi§?

v»,{aygéxg:$é$£§?Esawg«g$s&a?H » A§¥$£$?E3

–Vi “?HE.éTfi?a $3 gaanmwaga

a 3? firs S$3§ET%%?,
” E.E%*%锑zf$ $B?&Ef?§éE@W;

V. a¥Z§fifix§ §Q¥$Hfi, E&H§%k3fi$g

£15.?

£!E3′{‘§.£fiT €l$L1.5E¢’§.Z’*’§.’€3a
§FE’E7f.1’f$ GE’ YE’?-42$ §§?E.?”‘i”?’ Q35-§»€E§SE«’;T’é3’§E?:;
3§'{E?°§@3E BE 8′? 31$? , 5}’§I§€{}i§}’§.,

….. …..- -A –.-p– –=- m vpioarwaruvnm ww_’u’uI|r’IIIIvr’nln”IotI£I”l| an-mun xuwwcewsmn warts mwnefiaumnmvuw raIia\u”fl%’% mwunl Wall’ l\#’lElIV£%lN\I’\l”\ TIIUVF1 LWJUKE U!’ ERKNRERKA

TEE ‘§§=2{E’£SELT£?:?~.E€
EH%.DER¥,%.”i’}€I *E’AE.;fi§€,
E}~i.§J.’J?£.§.”a’R”{‘}-{E .

533: 5 EAR§fififlTH%E&K

35:}. I-if.3~,.E1.§:~§..%?,»”~«3B?~.,,

SZRCE fiagm RE? 3? His L.E.’$
SW. Si31.fE1″§.’v’*aa’Sv’:’L&??ZE»§.’~’?-2.,

flffi. Lfi?E §fiNfl%§fiH;

MESS? £8 ‘:’£:.§a.a.3,,

ea: HAREEH _
333$. 1..:31’i*E §..&.:~:”:’:’,a:.%.3-I;
was 23 mags; ‘

sewn gag R!$,K§§EbEfiEa§*¥ZLb£§Eg¢ ‘
fififi§R&?ETfi£.?$fi¥E,$ 9 -‘**
3:-rr:4r;:¢:;:;a m::sé;*. _. _
awvx a59§£safi?E&ga?a;,*._
ggg HmLasg.s¢§§L§?§g;4ja'”

§.aaLaflR&§@a, <;…:;:3:e:,. ” ~
5x:a$3&u§:3Ta:£:;»”=

.5 ,. . i-.”r.ES4?*ZI%}’§Z’lE’§_?§’£’3

a=;%.,3*a§é;fi§”§;a’V »-» §=’3″»;’§fiE*€E*£E€’§”* $&.a’E”ifi.’3£3i8:=*E @233. 5.1
r. ya 3; . ,’,

‘ *k’aIA”E.” i&€§’E*Eé’e,ji.; 2″§*:::;as: 3,33 *5 $5 2% e;::a’;§s:::«.3;.:
;m4: i:”:3£:§:*§? Am m=m*:§§:3 ‘re: 3%? fiazaa =§=:»:§ -=:”}E§i-Zifi.

u'” ?&53E$rUEfi $35 $31? §a?:?:$% §s.§12;§s §5?$§
” éf3§28G&.

TREE ‘$3?-i”3Z”£’ 3’2E’E’E?E§.; =’1l”,Z{3%7£}§€7$~ REE’ E”{3″§§ ?’£iE.-1.sZ%é1?§§’sR’:’

i-IEfi.E%i§$£< {$343 '"§"}€iE $33.??? SAE=}{£%é-i'.{'i' $39'?! $EE.sE'§"'&ZE€s3% THE

E'%l=LIi.él"§i?INf§:

uuunr vr nnmtninnn rflufi LIJUIUA ,.’U.r KAKIVEAIAIUI HIGH LOURV OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKIb FHGH COUR7

it may alas be noted that the Revtmue kuttmrities

have rm power to man entries in the rg§ §*»:mue

raccards on the basis af will. £3

cwntendefi by the appellant herein «iv’_ew:;V’Vt’e.”.’=§s’»a;i ‘

Hamzmanthaian, in whose fa1’*€3iiVr”<n;:L:3;;z;aa:¢}¥_ rights

have been granted by the 'i'jE:£.§$u~r:a?L,"

bequeathed certain in." the"

appellant herein, ‘he ab..?.:.ii’:2_ ngaaassary
declaration z~ag3.::¢:V1i’:2;.i;”–.t’t:;a_ of the: will
33}? Hanuma.n§:_1i–a;§.ah,””‘aLr$§§ make an
applicatihpfli,f;r£ :§.;1tré§ .’:§va:z1§ Va{锑V–per the will in
V’ V’

;1:$uz:c:;>§A:*:A:i;ij:\_..gV3_};~;,V’ appeal is dismissed

vi an tfm.__ is-1’d::g:::«x.re. ‘s$$i:i;<~{""rfi:'L;=?;c.3ji~vatis::ns.

5 C; M

Chiaf Just};-3

3%-3

3ud§é

Index: Yeaffic: