High Court Karnataka High Court

Seshappa vs K Gopalakrishna Murthy on 28 January, 2009

Karnataka High Court
Seshappa vs K Gopalakrishna Murthy on 28 January, 2009
Author: Ram Mohan Reddy
BETWEEN :

SESHAPPA  "I: V

IN THE HIGH ceum' 0:2' KARNATAKA AT BAN:;A;,§j;'g%,_?~§.,   "

DATED THIS THE 2am my 0mA.NUAI§§i i2Cii9    
BEFORE ' " _ x  "
THE HQNBLE MR. aus'rIc3éj"-RAM M-djmm 

M1sc.c'u;.1053__§i'-2399

IN '  V 
REEGXE LAR E'iRS'f'~ .A'PP§2AL%.'_.E§Vo. 7.93 Act'. 200 1

S/'{} vENKATAc§aAL's;_:A;=i'I:__  
AG&?5YRS , Lg_ '.
R/0 KAMBL1GAr~:5H.ALi;§::,;  "
NA§$£)AGUD.I HO8E;?'._--v  

HOSKOTE ':'AL:;;< V

(BY SR1 HL.N;':R;§S£§}»1HA»"M{}-R"'f'HY, ADVOCATE)

Z%.NVI}':--.

1

  '  NAI'€D}'\{3~'UI)£ HGBLI
" V' i*i{3:$KO'i'E

_.i:Ci 

  ~*v-MAJOR

  K <3t;;3;t§Lg5;z<'fe~;.;é,§;NA MURTHY

 '  SRIPABARAO

... APPELLANT'

s1"QLA*;'E_*'_KE$HAvA MEJRTHY
A€}E1:6(§ V393,. A
122/ Cs? KE2-MBLIGANAHALLE

H%INfiU, S/T} LATE KEESHAVA MGRTHY

R] C} KEZMBL¥GAf'JAHALLI
NAN DAGU DI H 031,1

HOSKOTE i
M

 



U1

1%?

K PRANESI-{WARARAO
Hzrmu, S/0 LATE KESHAVA MURTHY
MAJOR   
R/0 KEMBLIGANAHALLI '
NAN mam}: HOBLI

HOSKOTE:

KVEERA REDDY,
AGED ABOUT 35 YEARS,

s/0 VENKATA REDDY,-V"  « 
R/A No.4/531-7, PATELRDAD,  "
ARAVINDANAGAR,  '    
KADAPA {ANDHRA PRAD--¥:--?SH)   ' 
GAHSWANATHA     " 
AGED     
S/O LATE P331393 sz§.:3:3A'~RED'E;Y, 

R/A No.153.,.ARQAD'12%:a. 1;.'  

K P H :3 COLC!a$Y,«  4 '

KUKAI§?AI;.--LY,V   --
HYDERABAD 556QGT(}f7'2. '---

T.SRA.EENIV§'§S£§V REi)DY, "
AGED ABOUT 3'4.YEARS,

 "  .. S] G Sm v.sAT;HY3NARA¥ANA REEEEY,

._ .R£*:.s'1;3IN<3 AT"N_o.13,'8€3,
 KQfiA?§I).§§RAMAPURAM VILLAGE,
r.:§AR;.DEEs3~-.P;ALL1 MANDAL,

NALAG{)_F:Ifi';'--'§_ mS'rR1c:T
(ANEEHRA PRADESH].
~ '1.  RESPONDENTS

 , A  (BY SR§C.B.SRi1\EIVASAN FQR R-2 Am 3,

  'SR? i3.?~i.SATHYANARAYANP; FER C3[R~1., £§DV:;i')CAT'}3S}

THIS MISC.NC¥.i063/2339 ES FELEB U/S 3.5}. O?' CFC

PRAEWNG TO RECALL THE DEFAULT GREEK DT". 6.1.2699

DISMISSENG THE; ABOVE} APPE§£L. ; 

M

 



Lu

THIS MiS{3.NO.1063/2009 COMING ON FOR'  

DAY, COURT DELIVERED THEE FOLLOWENG: 

ORDER

This applicatizzm is to r€:Ca11 the def%m13£’*Qf:ier 6.

dismissing the appeal for non–p1c2’§§€::bufio}:1.’.. . V VV

accempanying the appficafiog, it étV§:tékiiL..f11at’«éI:A zitfcount of
iI1C011V€I1i6I1C.’€ the deficit chafg€=_$’ f:)1″ pi”:-tparing the
paper book was not “Eat a meme is filed

enclosing the demafid sziid _s11;”:1. payable in the name

9f the R3gistz’ar¥(}e;:i:rai,: :f.%fig1i– .Cou1’t«{5f’E{:§111ataka.

2. For fig: rr::aS<:::".x§ Elff1d8_Vit accompanying the
appficatiofi,' figs d§35ié::11A1t'0i*d:§'f 5.12009 is recalied, The appaai
Qf€'g4iQf€z{ fig'; fifég. application is ordered accorriingiy.

' forthwith encash the demand draft Cit.

1.200’§;»..¢_§t1Cia:%;se’_t1’§’..’z<:# the mama of even date.

Sd/-5':

Iud975