in THE HIGH coum or manmmm AT _
DATE9 THIS THE 135- DA'! _ Q "
BEFORE
THE HON'BLE MR.J:i§.;~*z*1cE :2 i
MISCELLANEOUS FIRST N9. X
magma; {
1 gm VIJENDRAN .. "
S/0 {ATE KARUNA-hfii3%§3.HA¥§}U - '
AGED Asaotrérne YE'.AF'.S" * _
PRESENTLY 1R;:A'r'N_§:,_7,--»., 'Mei (moss
MK. 'é;="fR§3E',I' cR£,>sS;..SHi!.IAJINAc*mR
BA¥3IGAi.ORE.~:§i_ ~
2 S,MT._ARUH£~S.--«~.__ M .
me $321 " ,
AGED 49 vzesm-s'-- _ "
c/0 "E-'}jI'RUMAL :3 '- Rpnisms
; * No.2/1*r;2.' 4TH G-ROSS. 6T1-I BLOCK
~ RAJAJINAGAR «
¥3ANG&LORE~i0"
T. s2i'::3»a?rH1KENnRAN
._ , S1'0~.I_.A'~i':E 'M KARUNMQDHI mmu
A ' AC3ED'j_!&§30UT 57 vmns
RIAT 3510.7. 4'1'!-I cmss
.. h£.K srnmm caoss. SHWAJINAGAR
BfiNGM..0RE-51
- 4 1" SR1 YOGENDRAN
S/0 LATE M KARUNANIDI-il LAYOUT
AGE!) 44 YEARS
R/AT 140.7, 411-! CROSS, MK. STREET CROSS
SHIVAJINACHAR, BANGALOI-?.'E--560051
5 SR1 RAVEENDRAN
S/O LATE M KARUNANIDHI LAYOUT
AGED 41 YEARS
R/arr no.7, 4'm amass, me; STREET CR0.-§§§"' ' Q 2-
SHIVAJINAGAR "
BANGALORE-560051 ,.;V----A4té§*1E:Li;'Ar¢:fs _z " ~ V'
(By Sri : K NARAYANAADV 3
AND :
1 SMTRAIKANI
W/0 LATE B.P i"<.'A-MAN ,
AGED72YEAI'U-..%
AGED 67' YEARS'
No.7, 4TH crzoss~,. cmouwau' mega *
MEENAKSHI KOIL STREET" =
BANGALORE-51 '
3 SR! DAYANIDHI. ..
s/0 i.ATE----S§i'I.A1§3'LPI'HiflaLA'!%EAlDU
AGED6é~YEAR§§V.'j.. _ -
No.7, «rm caress; ar«:.oup:;3--Tz?La>oR
MEENAKSHI KOIL "
BANGALoRI3~5r 1
9 Sm' M.;.AHAlAKsHM_l 'W10 31%: AJJAI s
,1-.'a.Ga;;:r':3.4:ifEARs " ..... 14 »
, No,1i'393'--;1 . MARKANDAPALLI.
" HQS{!R (2--35l26_ RESPONDERTS
(By Sri: 23 FOR R1. P R ms, ADV FOR R-«S & 5
R..PRATHAM_, ADV 'R-2, R-3 85 4 SERVED, R-9 i3ELE'l'ED
*,JAN.a,R13AN,';snvip~os'R~a as 7, R somasunnan, ADV FOR R-8
% R-._8_ .DELETED ;
V' "*:*"1e;i3..h§FA mgr) UNDER onmzn 43 RULE my R/W sac.
--cjPc,- AGAINST THE 0520312 D1': 09;-as/2005 on {A No.16
PA SSED IEN 0.S.NO.988'?/1998 ON THE FILE OF THE XV!!!
VADDL; "-cm crvn. Ga SESSIONS JUBGE. BANGALORE,
TI.
D£Sl_L{fSSING EA $30.16 FILED U/ORDER 39 RULE 1 & 2 CFC FOR
THIS APPEAL comma on FOR Amaxssaqxe---':$:::$'
THE COURT DELIVERED THE FOLLOWING:
The appellants -»
with this appeal chancnm 'Va1é?ec=u&.V;4'V§¥8;z006VV
passed in O.S.No.9837;(_199$"'di$jn;i;B§épg I.;{.Iiio.'ii3 filed by
thcm smlgm g tcn;;.p0fa1y' J'_§_j1jl'Iflf" the pbhtifi'
helm' pmpcrtu:s' .
2. The far is that the
appcflants and " an': entitled' to
sham in tl1c;'.s*a:i_t st.t'4l.V1czivu lc"'p:o'g')crtacs.'V'_ ' . The suit and by ex
e'2£sp§ad"'mm --- 1%$'2 is for the must of pm11tItm' ' .
The miatlon' :V' _ and respondents is mthnitmd.
thouf.;l} mg ‘mg to be flied ‘m the ycar 1993, the
* of is yet to be moonied. On me othcr
of the respondents is that thcy are not
attempt to alcicnak: the suit schedule: pmpcny
suit is already listed for evidence before the Court
hem. The max Court, whih: g rm:
by the appellant, held that the appellants
my share the suit and
succeed in the suit, they an-:
suit schedule property. L’
Act protects their rights. is stage of
cviadcnoc and the be aajmhmmt
bcfim: the trial Court. the matter is
directed Court In: early disposal
of 1 fleet good reasons to am:
t***saPP*<?1%
is dismissed. However, the
.35 """ to d1ajposc' of the suit wtithm' six
date of receipt ofcopy of this order.