High Court Karnataka High Court

Sri.V.Ramesh S/O Late Venkata … vs Nil on 6 August, 2010

Karnataka High Court
Sri.V.Ramesh S/O Late Venkata … vs Nil on 6 August, 2010
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE oath DAY OF AUGUST,     

BEFORE

THE HON'BLE MR. rUs'1:1<:3   Of L

PROB.CP.LN':(DO.5;'2_O09." ~ « 1 O
BETWEEN:     _ 

SRIVRAMESH  , V' ~
s/0 LATE VENKATA SETIY ' - }   
AGEDABoU"i'56'f;T!T;ARS--¢   
R"/ANO_D5§6/'?"O,V"av-7:-- '    
DRDO RESIJ:)EN'§;f_IAL 'COMPLEX  
C.V.Rr'11\rIANA:I'§AG}¥?1" " f 
BANC;ALoRE4'5;iD.Q93P. _ - '

. PETITIONER

(By's:;:.T.K1iIs1§T:NA,TVPGS\? A5STs,)

"N'IL* V A

RESPONDENT

-. 1 (By Sfifi/L.SUDIIAKAR FOR C/R
* _ ‘vsra CPRAKASH FOR C/R)

THTS PETITION IS FILED UNDER PART VII AN IX OF THE

P P ” ‘P LWDIAN SUCCESSION ACT, 1925 TO ALLOW THE PETITIONER TO

PROVE THE WILL IN COMMON FORM AND THAT PROBATE

CV

20

THEREOF TO HAVE EFFECT THROUGHOUT THE STATE OF

KARNATAKA MAY BE GRANTED TO THE PETITIONER.

This petition coming on for orders this day, the
the following; 3 V’ ‘

r1z;p_.I;+_KL

Learned counsel for the petitioner*;’_’file:d airrrerrrlo reclueiltiirrg

to recall the order dated 3.2.20-v1:Q”~and ro VdisI31Aiiss_:thefietirion as V

settled out of the court: The pléllcedllon record.
Accordingly the order recalled and the
main petitioglijs :disfi:;il§.lsed:_lé1s_lserfledlout of court.

séis-‘4
JUDGE

A. …..