High Court Karnataka High Court

Sarojini Nayak vs Seetharama.K on 7 October, 2009

Karnataka High Court
Sarojini Nayak vs Seetharama.K on 7 October, 2009
Author: H.G.Ramesh
W1"

R.S.A.No.834[2009 8:
Misc.Cvl.10?52 & 10753 of 2009

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 7TH DAY 05' OCTOBER 2009» Q 

BEFORE

THE HONBLE M'.R.JUSTICE_ .  '

Regular Second Aggeal f

Misc.Cv|.10752 & 1{)’?S3 Of..2G.0_9_ k
BETWEEN: 1′

SAROJINI NAYAK
1:) /O VITFAL NAYAK

AGE: ABOUT 58 YEARS
R/AT SULLIA TOWN, _
SULLIA KASAB_A’~.v1Lij;;AOE. I _ ,
SULLIA TALUK D._K. 4″5-ié4»23S–.vS ” _ ‘ ..APPELLANT

[BY SR1 .,AD\/’.0CA’1’E.)
AND: V

1 SEETHA}<AI\rIAw.K
. 4/O LATE PARMESHWARAYYA
. '- AGE: ABOUT 44"YEARS
' n , R/AT. i£A*1<¥fEHITLU HOUSE
~ S '*KALW.OKA"V1LLAGE 5: POST — 574 247
SULILEA '1'A_L{3K, D.K.

2 “‘««..SUVBR1.\;AMANYABHAT

S/OSLATS PARAMESHWARAYYA
» AGE” ABOUT 59 YEARS
” = 452/AT KUKKE SR1 SUBRAMANYA TEMPLE
‘SUBRAMANYA 574 238
‘ “SULLIA TALUK, D.K. ..R}.3SPONI)ENTS

R.S.A.No.834,{2009 &

Mi5c.Cvl.10752 8: 10.753 Of 2009

RSA IS FILED U/S. 100 OF CPC AGAINST THE
JUDGEMENT & DECREE DATED:25.02.2009 PASSED-“MIN

R.A.NO.8/2009 ON THE FILE OF THE EII ADDL. III DISfI’RIuCT__

JUDGE, D.K., MANGALORE.

MESC.CVL.l0752/2009 IS FILED U/S. ‘
LIMITATION ACT PRAYING TO CONDONE THE__I3ELA_jI’* or-‘

SEVEN DAYS IN FILING THE APPEAL. J

MISOCVL. 10753 /2009 IS FILED=.I1U/S;-41: E5 R’/’WI s’.jI::;g
OF CPC PRAYING TO STAY THE 0PEA_RA’I’ION. OE. Ti:IE:–~_ ‘

JUDGMENT AND DEGREE DATE.D; 251o2.2oo9 A.»PA;SSED IN
R.A.NO.8/2009 BY THE III ADDL._ III DIsTaIcT.,}U.DG–E.”D.K..
MANGALORE, PENDING DISPOSAL OF TI–I_E ABOVE APPEAL.

RSA AND MISC.CV?;.~..VCOM’1NG'{§’1’JjFQR ORDERS THIS
DAY, THE COURT DELIVERED ‘_{‘}i’.E E_L’)LL”O’pIJ’JIAAN'(I}_:

. I

There filing the appeal.

Mis.Cv1;:1O7D2’/2QQS«.iS4..:fil.e’cl. for condonation of the

delay. However; ‘I. the learned counsel for

the a’pp’511aI1tI Onuthe ‘merits of the appeal. In my

opinIo11, Substantial question of law arises for

dIe?.e19:1V;InatIionthiS Second appeal. No ground to

I .admiIt”‘€heV:ap’peal. Hence, no purpose would be Served

“orgIerViVng notice on MiSc.Cv1.10752/2009 filed for

.I.IIICoI’3:cloi’Iation of the delay in filing the appeal.

” ~ Ifieeordingly, Misc. CV1. 10752 /2009 filed for

‘:§)zXE:V_V,..

/

W3-

R.S.A.Nb.834 £039 8:

Misc. Cs/l.10752 & 10753 0f2009

Condonation of the deiay and Misc.Cv}.10753/2009

fled for interim stay stand dismissed.

Appeal dismissed.

Sh} /-Ata