IN TIE HIGH COURT OF KARNATAKA AT BANGALURE_ __
DATED TEKS THE 3") DAY OF JULY, 2069 [ T
BEFORE
THE H{)N'BLE MR JUSTICE ms. NAQAMOIIAN " '
WRIT PETITION No. 77552999
---------------------------- «--
Sri.RAMALINGA mam
SK) HONNAPPA
occ AGRICULTURE
AGED ABOUT SGYEARS V
RXATICUISOBTNENAHAILI I
KANNAMANGALA. u._ "
POST BII}ARHAILf._HO;!3LI .. " .,-- 1;: ,
BANGALORE ,..?E'rrr1oNER
(By Sri. G I A1:§v;,' mi '
S1-i.IG GAcHc1mq;ammjrg,mV:}iV%%_ % %
AND:
_-mm. -.
Smt. LMA_;f¢Au;:wg }#E.??.5E1'--F 24-9
232:) LA}-E EVLLREPPA {Q}, MARJYAPPA
%1GE 9'ABC"53? 4.7 YEAR3
M3 M9. 24521222 5, ' I.»§LAMANGALA ROAD
B»iANIE§blAT}iANA mama
_,R;mzAGARA.:v;:L -
BA_.NGAL"€lRE,.§{b'RAL DISTRICT. RESFONDENT
" iz.'E:{S:~i,A 1-fgc MLARA3, ADV.)
_--..
: Iims WRIT PEITHQN {S 911,121) UNDER ARTICLES 225 AND
* ~ -_ 227. OF CONSTITUHGN 0:2 mm WITH A PRAYER TC) cm
Whcthe: thfi pIaintifi'fm1;he~r proves that she is daugtiisr of
Mareppa through Mariyamrna'? 'V
Whether fhis piaintifi' proves that the deeei; A'
31.92.1998
executed in favourof’ V
void’? A _ V __ V
iv. Whether the defendm*1t’f§§6%z§s .§’Kccui$d a
will (lead and bgqueathegi ‘ ” T ‘ I
xg Whether the suit is barred by
IitI1itatiof;_1?
vi. ‘»I.«’11e:1’_.’.;115e’;9’j:::v’-¢.:’_ relief of declaration
as
Whafmfder dtxiregu’? .
3. The giaimsfi’ b¢ang*uot’s;:isfied with the issues flamed by the
.9 Tifgial E’fiAlv;ea’!.,M’a;.1 LA. No. 5 to frame an additionai issus:
“:*;:g;If;VIi§:g T.if.ii’gv ‘i”¥’i1:vi’v’£’1::3i£¢(Li 94.06.1992 and the game came to be dismissed
wd’é~oi-tésr’déte;i”.Q4.1é.;é00?. ‘I’he:reaf£cr in the year 2903 the plaimifi filed
V ¥..A. N5.” § fréxne an additional issue relating to the wilt dated
1, , ” g4;9é?.i9?2. {Exam me imgugned order dated 93.93.2099 the: Tria} Court
4’_’.a1_1§w;%d’i;’A, No, 9 and framed an additional issue relating :9 the will dated
_4£)si;G6;:I992, Aggrieved by this Grdfir of the Trial Ceurt the dcfmdant £5
A ” fiéfme this Court.
0″”