High Court Karnataka High Court

Sri N Govinda Reddy vs Sri K Vasudevaraj on 13 October, 2009

Karnataka High Court
Sri N Govinda Reddy vs Sri K Vasudevaraj on 13 October, 2009
Author: H.Billappa
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 13TH DAY OF OCTOBER 
BEFORE 3 1' D 'D
THE HONBLE     
R.F.A.NO. 1236 OF 2693 A' A V' D V

BETWEEN: D

SRI.N.GOVINDA REDDY,  -

S/O LATE RANGE GOWDA,  -

AGED ABOUT 88 YEARS-, _

RESIDING AT NO.28/29,  '

YAMUNA BA1 ROAD,   D  '

MADHAVANAGAR,  V    

BANGALORE -- $50 021.  ' _  V "  ..APPELLANT

[By Sri      V H

sRI.K.'vAs{JDEVA;'§AJ;' --~ .. " v 

S/O K.NL'R_AJU, ' .  " 

MAJOR IN - 
RE7i3IDING AT I~€Q.40, .

 "  . KANAKAPURA ROAD;

 A 'BASAVANAOIJDI.
  79560 003. "RESPONDENT

D(:3;}'sr~:7r:;x}Ar{ADARAJAN .3: A.G.NAGARAJ, ADV.FOR C/R}

 ~fi"'l-';IIS RFA IS FILED U/S96 R/W O XLI R 1 CPC
  ACTAJNST THE JUDGMENT AND DEGREE DT.12-8--2008,
 PASFSED IN O.S.NO.8860/1999 ON THE FILE OF THE V
 CITY CIVIL JUDGE, BANGALORE DISMISSING
 SUIT FOR PERMANENT INJUNCTION AND

D 'j]_ A A  MANDATORY INJUNCTION.

(2

 



THIS RFA COMING FOR ORDERS THIS DAY, THE
COURT DELIVERED THE FOLLOWING:-- 1 

JUDGMENT

There is no representation on Hbelw..al1″:.A_1″olf: the

appellant.

2. Though sufficient. __time’ ‘ hes V Afigranteid to 2 D’

comply with the office 0bjee£i0ns,–.._Qffiee’ Aohjlectlbns have
not been complied the appeal is
dismissed for non–prQs.ec:.uti0n..A V O. ‘

uD%fi%WD<fjfiLO ssss JUDGE

V31-3', V