High Court Karnataka High Court

Sri Hanumantharayappa vs Smt Doddasiddamma on 26 February, 2009

Karnataka High Court
Sri Hanumantharayappa vs Smt Doddasiddamma on 26 February, 2009
Author: N.Ananda
 ' «.1, V-'L§is&*§'.I§o1>DAsi'a'13:a"ivtMA

N

" 3. SR! SRINIVASA

IN THE HIGH COURT 0? KARNATAKA AT BANGAs;,(§:éfr;'%V: 
DATES THIS THE 265" DAY cm FEBRUAE:€fVY'§ij:fT)C¥V«  *
BEFORE    4'  "   4'
THE HON'BLE MR. JUSTEE 1'€%§Ar:§A&Nr?:A    T'*:.. 
WRIT PETITION N01 19V:2 '1-...C>F" zdovmmécm) 

RF," ! 'W FIFIN:

1. SR: HANUMAI~FI'HARAYA.PPA   
S/OANJANAMPPA   _  
AGED AE;c:~u*1°e;.L:s,v12ALYA
 s:;Uw'R.'if:BLI
».fIUM.K'».IR'j'£JIE§"§'

SRi SHIVAKUMAR'
.. , T310 ANJANAPPA
" V mm wow 33 was
 ' = -RA/AT THIGAIARAPALYA
'E GULUR I-IOBLI
' ANAPANAHALLI MAJARE
TUMKUR 1:)1s'1*

S] O ANJANAPPA
AGED ABOUT 27 YRS

R A'? THiGAL&RAPALYA
G LU?-? HOBLI



 Ee.a'med_V emnieel for respondents. I have been taken

either?L–._p:zt;(:haeed the suit schedule properly under
sale deed dated 21.4.1932 plaintiff has; not

ll stated source ef funds for acquisition of suit schedule

The plaintiff had made an application for
tempnrary injunction. The learned trial ~
cnneideration nf facts and circllmetarleeeh “‘
regard to relationship between if

plainfifi has failed to pI’iIt1:§._l”:’a»!;ie eStalrli$l2._ I”;’rl1._:$i’iiv~w».«.-ijait

schedule properly is” nf
Plaintiff. 1 t

3. appellate court
accepted__ the order made
by the l defendant is before this .

,,.-{l’.’Vie*h:ave learned emmsel for petitioner and

Z the plaintfxpatt lrom stating that the plxaintifi’

prepefly. The plaintiff does not have independent

source of inczeme. She had not got any sthreedhana