High Court Karnataka High Court

Sri.V.Ramesh S/O Late Venkata … vs Nil on 3 February, 2010

Karnataka High Court
Sri.V.Ramesh S/O Late Venkata … vs Nil on 3 February, 2010
Author: Ram Mohan Reddy
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 3*") DAY OF FEBRUARY. 20

BEFORE

THE HODFBLE MR. JUSTICE RAM MoHA1\fI_§E1)1)Y"  ~  T"

PROBATE C.P.NO. 5.2  .2009 T' ' A

BEITVVEIEN:

SRI. VRAMESH
S/O LA'I'}:3 \/'I1ZNKA'I'A SE'I"I'Y

AGED A}3OU'I' 56 Y15:A.Rs. V

R/ATNOD 16/IO    ~

DRDO I5{ESIDIiN'I'IAI2, CON1Vi'?2I;'E£X_V  

c.V.RAMAN NAGAR    ,2  ..---
[3ANC}A1,0RIi56CfO93   _  -  * ...PE:'.Ti'1'!'ONI%3R

(BY M /S '1'. ;ga1S1,_: AA:1s\}{A_ss_oc:'IA*;*z2$; Al'..)\/S. }

AN I.) :

NIL  - V'  S  ...RI.«-:31-'>0A4'1_)I::z\:'r

 *  (A£I3Yv-'S'i?e.1.;_gx/1':.:=A;1)}A:A1.R©é3A'1"1§ C..P FILED UNDER PAR"i' VEI AND IX

0:: f.I,4'_I~*IIr3 .1N1f')j:.--A;N S1.}C3(3I$SSION ACT. 1925. PRAYING 'I'I~-l'A'I'

*1';-1.13 PEi'i"1fF1ONi£R MAY 131-: A1,I,OW£&2-Ii) TO PROVE THE SAID

 I.5{¥J'i*3I) 22.02.2007 IN COMIVION I='oR_M AND ETC.

--  I_3AY "mp: C()UR'1' 1'v'iAIi')fC 'I'}---IE3 :'«'o:.,;_(>w1Nc:

T =  4frr1A:1s I--'ROE~3A'I"[£ . COEWNC} ON FOR ORIi)i'£RS, '1';---115
*3

M



2
ORDER

Si1’1c_’c the 1(.*a.rr1c(TE (‘(n.111sc1 for the pt”.=t.it–§’Lme:-

submitfls that .21 (fopy o1’!’i’1(‘> oi.)jm’Iio1′:s is 1’c'<ri_\.-:'.<.;:¢i; ()f7fi;ré€r' V.

note paics into insignifi<.:;-m("r{'r. Since tl1e1'§1__is..Vva1':ii'ssp1,:tf€

be-:t:we<3n t'.1'1e pa1"[it'S (.)\-'81' the V_15′:;’1VV’;V_¢f’-.

of the Will of the d(“(‘,(‘dS(,’C1 Vg;1se11″1t:li’é1.léii<1Shn1i'. 7{13.§f;%iS1I?

dire.Cted to register the pctft.i_Q 1*: 31$ ":1. T<;*.St.ai31e1"1'[.a1"y
Originai Sui? on pa1_\iI11'.1,.: rt. fee.

KS