High Court Karnataka High Court

Sri Joseph vs Sri Shamanna on 17 August, 2009

Karnataka High Court
Sri Joseph vs Sri Shamanna on 17 August, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 17th DAY 01? A?.}C}US'I' 2039 "
BEFORE A %%

THE HONBLE MR. JUSTICE Am' J.GUI§¢.; ~ : if  

R.S.A. No.2772/2907  

BETWEEN :

1.

. s:i.chowra;ps’pé;;,k%.%%V

Sridoseph,

S/o.Late A
Aged about 45_years,__ V

s A 7?

Aged about £33:¥3,’\’=ar’s,’«. ., ”

are _ _
Gamébaqipalya, RS1? Crag’-5;
Muniyappa. Layout,’ _ ‘

Bggigalom …APPELLAN’I’S

~. (3y%%s;i%;cm.smsm, Adv.)

Si*i.SE::a ma”Vn’ na,
S/o;Lai1c Mallaiah,

‘ ” Aged about 80 years,
” N{).8§29, Bfigul’ Villfl,
Hobii,

Bangalore South Taluk,

A Bangalore — 560 068.

‘V V

Aged ahoat 497j_.ywrs,

xfiangalam — 560 068. …RESPONDEN’l’S

Procedure against the judgment and decree
“dated 06.08.2007 passed it} R.A.N£).31/2007 011 the flit’.

2. Sri.S.Fransis,
S/oshamanna,
Major in age,
R/at No.830,
Begur village,
Bcgur Hobli,
Bangalore South Taluk,
Bangalore — 560 068.

3. Sri.S.Rayappa,

S /oshaxnanna,

Major in age,

R / at 110.829,

Begur Village, –

Begur Hobli, _
Bangalore Soutj1″3E’ali1k,_.’

4. Sfi.S.Chinfl:?iPF°3« 1′ V
Isiasman
R] at No.
Singasandra A
Opp. R0911, .

Bangalore?» ”

. Wj_c.$.Fra3:1sis,

‘R’/’ai N’o§83CJ'{. Begin’ Village,
Bfigllr E19635; –

Barsgalare South Taluk,

This RSA. is filed under Section 100 of the Code

of the District and Sessiotxs Judge, Pnesiciing Officer,
Fast Track Court-II}, Bangalore Rural District,

-3-

Bangalore, dismissing the appeal and confirming the
judgment: and decree dated 27.01.2007 passed-gin

O.S.No.94/2003 on the file or the 11 Add}. .J u.<;ige

(Sr.Dn.), Bangalore Rural District, B@alere.

This R.S.A. comm' g on for admzss' ion,

Court delivered the following ' _ '
JUDGMENT %

Mr.(}.G.Shastri, learned a'ppxee1'fi'ngVvVf_for the
appellant submits t11z§t«-.zfi1e settled. Hence,

proposes to withdraw " v_ I "

He further
submite a no that eflect during
the 'of –~ ~ «

.. …… _. Sci/u
IUDGE