R.S.A.NO.245] /2008 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 19TH DAY OF NOVEMBER 2oo9..V'D»-_ r.V_ BEFORE THE I-ION'BLE MR. JUSTICE R.s.A.No.2451/zoosfi j; " BETWEEN : A V' 1 M IVUXHADEVAPPA S / O. LATE MAI-IADEVAPPA AGED ABOUT 72 2 MDEVAPPA , ; s/0.LAf1fE MAHADEVAPVPA V AGED ABOUT e7'Y.EA1-'<;s 3 MLINGARAJU' _ - S/0. LATE MA-DAPPA . ' _ ; AGED AD0Uj1"'e4:_yEARsw V ~ ALL ARE R/'AT MA'z?ADAfs_TREE3T, --. ' MUDUGUNDUM vILLAG'E:__'~ ._ __ KOLLEGALA TALUK .. V CHAMARAJANAGAR'DIs"rR1c?T-571 313. APPELLANTS I315 SRE'}_M s1fim:3PA. SENi.QR' COUNSEL} =
M MA1~1A.r>E:i}A;5ié;A
*9/0. LATE N l’v’E,AI~_i£&DEVAPPA
AGED ABOUT 69 ‘YEARS
–. R/Q. DOOR NO. 12422
_ ” w1vIU,DU<:,:JNDUM WLLAGE
" .£_<:oLLEGA_LA TALUK – 571 313 RESPONDENT
___{D*{ s":§1.P.sR1N1vAsA1AH, ADV.)
R.S.A.NO.2451/2008
THIS RSA IS FILED U/S. 100 OF CPC AGAINST
JUDGMENT & DECREE DATED: 8.8.2008 PASSED EN R.;'§.N.O.
61/2006 ON THE PELE OF THE CIVIL JUDGE {SR.DN.) 8_r."JM«FCV,.
KOLLEGALA, PARTLY ALLOWING THE APPEAL E11,EE….AQAEr»JsT"'-< V.
THE JUDGMENT AND DEGREE DATED: 23.8.2004 _.1::!gxssE.Lj;~–..
OS.NO.134/1994 ON THE FILE OF THE PRL. c1v;L.JuDGE._¢T
(JR.DN.]. KOLLEGALA.
THIS R.S.A. COMING ON FOR AIJMISSICJN EA&<.=T1¥EtEc.c :'
COURT DELIVERED THE FOLLOWING: '
JUDGM§fig"x
This second appea1_ is defendar1ts…vvEI have
heard Sri.M.SiVappa, appearing
for the appe11aI}.t¢:a1j.d of the two
Courts belowffl track) ciaimed by
the deed — Ex.P.2. In my
opinion' of law arises for
determjn_ati0n"in'this sdeccfid appeal. N0 ground to admit
vt}1e'aV1:)}dea1t;A The appéa1'is accordingly dismissed.
Sd/__
JUDGE
"Ewmfi