Karnataka High Court
Sri Lokesh vs Sri A Krishnappa on 14 September, 2010
IN THE HIGH COEERT OF KARNATAKA AT BANGALORE
DATED THIS THE 147" DAY OF SEPTEMBER 2010
BEFORE
THE HONTSLE MR. JUSTICE A S BOPAN NA
REGULAR FIRST APPEAL NO. 1693/2007 (PAnjjg:k
BETWEEN :
SR1 LOKESH 8/0 A KRISI-INAPPA
AGE: 23 YEARS ;
R/AT MUTHAGADAHALLI VILLAGE i
HESARAGHATTA I-EOBLI _
BANGALORE NORTH TALUKw56.Q"058 V _ A'
A» » .1 ;APPELL'ANT
{BY SR1 PRASANNAV R, ADV.) ' 9
AND:
1 SR1 A1.KR1sHN.A:'P1>_A"AV_SV ._ '
ABOPTED S/'O j;;..AT1«:_ AP1'AJAPPA
AGE:"'-MAJOR,
R/AT ABBIGERE VILLLAGE
" _;CH1KKABAN.AVARA POST
- YASHWANTHPURA I-IOBLI
w. 3 BAI.z1.e_HOBLIr
B.ANOALORE1:NORT11.__' '
T,ALUK¥--E':6Q 02:; _ . RESPONDENTS
5 SR1 VENKATESH
{BY SR1 O P'RAB.HU,"SR'1MOHAN S &
SR1 PRAKASH K U,_ AOVS FOR c/R1
Sm M 3/[GHANA RAO, ADV. FOR R2
R3,, R4 5: R5 'SE1_§_VED)
' -»TE+IIS IS FILED U/S 96 OF CPC AGAINST THE
"aU'13C.1v;E1~¢T' AND DEGREE DATED 30.10.2006 PASSED IN
O".S.'NO. S603,/}O:993 ON THE FILE OF THE XXII ADDL. CITY
CIVEL J_LJDQ.E, BANGALORE. DISMISSING THE SUIT FOR
PARTITION AND SEPARATE POSSESSION.
;S*_«'I'hiS Appeal coming on for hearing, this day, the
CVO'ur't delivered the following 2
i
in
JUDGMENT
Though the matter was called twice, there is no
representation for the appellant.
Learned Counsel for the respondents was *
on both the occasions to point–“cu-t.pth’_atn’0.
progress in the appeal despite grant _
appellant. It appears that thegippellaxztt is,nQtVv”i;nVte’re:sted
in prosecuting the appeal.
Accordingly. the a.p3§_eal for non-
prosecu tien, ‘ V.’ f’
Judge