.3. IN 333 RISK couam OF KARHAEAKA AT BARGLGE nA?mm THIS mam 9"'nAx or JAHUARY, 20e$,7,", BEFGRE max fiGN*ELE xx. JUSTICE K.L.MA§;¥H§2K*f:.
max: ?ETITI§R na.1?§31£2aa§ (5fieéEci”»n ” _
BE7f$’5§’EEI°3 ;
Veerahhadregowda S/Q laté.
Erabhadxegawclag 65_yeaxs A’ ._
iiffi fialagaor, 2~1a.1.”;w.*§s,,’$..I.i.”5?q§’
Mandya Dist . PE’£:*I’IGi~EE’:.R
{By Adv<:a¥::e._ SIi.K~;E,.,E;a§E$h§ " ..
BxS$&fiaEahV@ GQMa£;yapp3 @
fiiticiegawda 5,/":2: Maéag-awda,
73 yeax$;uRu,6é2'{Efi$},
Behixzag Jay'aJ,,a:'t1;ni Talkies,
fiivi s:i.<:.~n , V' ' §;'c3;_e§.:hwaxanaga.ra. ,
°*é;zzgwé11"Rpad}, mandya. .. aaspomnmmw
'M"_,{3yfA§y§e§te Sri,K.L,Sreeniva£}
whiz Wxit Petitian is filefi undar Brts.22S &
o£1'§1e Canstitution af Inciia ta quash the
"«.i.:z:g_au%§.fr1ec3 axrfiax passed by the Addl. Civil Jfidge
{$r".:'3::.}, zsiamiya in t'3.S.130;'2GGB declining ta
mark the ariginal partition deed dated 20.6.1933
..r:.~:i 23.3.2685 Vida Annexure-«D, the ciezsosition ('Bf
Pw-1 anfi ta direct the Addl. Civil Judge
{Sr i 3311 ' } , Manciya tc) penni t 'hike petal t:L<§:l1er-
-3-
glaintiff to xssark the ¢:m:.g.~.i.na.; partition:V”{ié§;.&..A’
dated 20.6.1976 in O.S.13G/2000.
{E1115 Petition is coming on
heaxing in B-«Group this day, __the__ Cc>*_.:rt”m§:1e”
fcllowing: V
0 R 1:: a R
Petiti¢aex has fiiéfi; th1s’T¥3pét1t1an
challenging the legality :fa .tici – ¢.c.g£~rgc:nels7s “of the
order passed by the Ada1§}¢iv;;*dg§ga {Sr.Dns},
Manrziya. in 0,} s._-:1.:8~€1/2€§ $G:b §;§;ate$ii _ 2V3”.fiqiflfis. Trial
court. gas V ‘:i€;V’T¥’:. V thé petitianer to mark
the zmrsfixandum’ gif’ Ajj§a$’a;;:;._: §a,.z~’a;.:;mtj.on dated 2G.6.19′?O,,
V 2. _’.§?étiktibné£V__ViV5 the p,1.a.1′.nt.3′.,ff ,;;.;; the aforesaicl
_’E’«,.§.s filed far paxtitinsrz mid sepaxate
;cizs$$Tes $.,%.-«fit: if-.335 half share in resepertt of age
_ .i,tm n—..__o,fv_v’1E1:;n=.é;’ A suit prcnperty. Plaintiff Es fatness:
défaiidaszt are brotimxs. In atizgex wards;
“:i1e£e:;7&§.a;~;t is the name of the piaintigfié In his
K — ‘ev:i§.fien<:e ha intended ':3 mark the éecszarsent atylerfi
was Qaiugatti, 322% .$a..::d dcacurisazzt has xmt been
parzmittgd ta be zzmkefi as an exhibit in his
37/
-_;-
piece caf evidenme tn show the Swish sf 3
aiigtted tcz eaeh off than. {Index the ‘£§’:§..w
fazmly axrangamnt man be ‘éLi:1″ivfiamzaliy, it wcmid be recsrdéfi $1é§;:§;’ ‘~tVIn;«3t
partitieiz i3 effected SE39?’ finch ”
prrppertiea are allopfied a, :i;mt:gr3a,§’;:§t:m «sf
paxtrgtion cazmct -533$}; paxtiticn
.requ.3′..res re§ist;’at.i5€-:;; _::’V aauzrt has
rajmted %?:§§v’ xfi§t:i£ticner ta maxisz
the suit, this ueuxt has tr.)
set asgide -thé’-“.3–a:ii&;¢ V
é. AQ£:G;Z’§’~;i.3:!;{§;Y’€ same is qzzashed 315: the
‘_ SL1 ‘_i:i*§; Qjfi ftha of the Suyram Ccsurt, tins
pit.-:; “£;~.:L_f:3’.::~V;:;’«.:L«5 “‘a.;§.i¢wefi. In the resuit, Qrdér passed
i::–;;V”‘–.g::;aQ« ;:2::;.i2=,i’V seam: damd 23,6$:2c:a.; is hegmy
qz2a.§1za<:Z§ '"'i'x;i.,a.3. aeurt :3 dazzeated to fiemat the
. §ei:3:.t3;é::ez ts: mat}: the gasglé éoauzzyazit,
§;'15r:':;:Q§
Iudtfa