High Court Karnataka High Court

Mr M S Changappa vs Mr B Somasundaram on 26 August, 2008

Karnataka High Court
Mr M S Changappa vs Mr B Somasundaram on 26 August, 2008
Author: S.Abdul Nazeer
IN THE HIGH COURT 0? KARNATAKA AT   Y  %

DATED THIS THE 26'" DAY 01-' AUGUST. _d{G9£ 75;: , 3 T

BEFORE     '    
THEHON'BLE MR..IUSIZ{J£'  % 
REGULAR SECOND  Nam/2m.'%%    k

Mr.M.S. C   
Sfo late K.    . 

Awdabout74     
Re-td. School 're.a;:m;$  % «

R/ah4a"mw<'é*%ase»     
Nagah   fifiik),
Kola:   -- .

 Appellant
(By Sri  A. Rajesh, Advs. -- ABSENT)

     A.  .. ..... ..
 819 Em

i'1ai*??=.f/3  (Village):
Nagali (Post) are Manda! Mulbagal (Taiuk),

 L Ko1m~..DLe-aria-553 101.  Respondent.

an-no

     Regular Second Appeal is flied under Sec.l00 ofCPC
  j  the judgment and decree am: 23.10.2005 in
%  ' "R.'ANo. 187r'200'2, etc.



This Regular Second Appeal coming on for ouiers this day; i

the Court delivered the following: 

JUDGMENT

Despite’ grant of sufficient time, ‘

been complied with None appears for The

dimissed for nm .