High Court Karnataka High Court

M P Siddagangappa vs Doddarangaiah on 17 September, 2009

Karnataka High Court
M P Siddagangappa vs Doddarangaiah on 17 September, 2009
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 17TH DAY OF SEPTEMBER 2c:jQ9..f";--.T:.4

BEFORE

THE HONBLE MRJUSTICE s.:   

MISC.CVL.NOs.10774/200£~§’«&

IN’ _

REGULAR SECOND APPEAL..No.4’1 51/zqda

BETWEEN :


MP. Sicldagangappa,
S/0 Puttananjappa, I    . 
Aged about 87       a 

Maranayakan.a’11a1fé1’Wflagfe.

C.N. Durga 3’~;{ob.!’i’,V _K0ratageif:=:’V”‘ai§11{,’-L: V
Tumkur }_)_1strigt’;~ i;_::__ V ‘V * ._ 3

(By sn sree;1iv«$i;e;s,EVAc1_§gT;E;»

E V. D($€E:da}angaiah,

as

-.M’a._3o’1i. O-.Ha111 Rangappa,
Claandrajgzrr; Dodden Hoblz,

“–.I\/{adl1i’1g1r’:’. Taiuk,
‘ Tumku1f,D1st1’1ct.

Puttfinarasaiah,
A. Major, s/0 late Govinclappa.

…. APPELLANT.

10

1

3 Ugrappa.

Major, 5 / o late Govindappa.

4 N arasaiah,
Major, s/o late Govindappa.

5 Hanumantharayappa,
Major, s/0 Iate Govindappa.

6 Krishnappa,
Major, s/o late Govindappa.

7 MP. Nanjundaiah, __ _
Major, s/o Puttananjappa; ‘

8 Siddappa, _ _ ,
Major, s/0 Puttaiia_iijappa.g

9 P. Ganganri-ta,

Major, , ” V

R2 to R9 aiie 1’/_o Ma–ran_ay<aka§ahaua;
C.N. Durga Hobli, Koratagera_'I"q,',
Tumkur District. ~ .

Smt. La1z;§Shir1ikant1*;ai’rirr1a,v’

,_v”Maj_or, if/’*0 fV¢I1katasWam3*,’
‘R/o N.egalahaia,_, CN Durga Hobli,

Koratagere Ltk, __’I’umkur District.

Gangamalamm’

EX/_[ajor, 0 K.’ Siddappa,

_ _ j_ ear Bright Tailor,
” ‘V V 143-awrininjagar,—Sira Town,

” * fimiikur ‘District.

12 Gangarnma.

Major. W/0 Giriyappa.

Pushpalatha Book Centre,
Near Sharavathi Printing Press,
Kuchalakki Street,

Shimoga.

(R-1 and R-2 served V
R-3 to R-6 — service of notice hei-at sufficient
R-7 to R~12 – notice dispensed ‘with} V

Misc. CV1. 10774/’2_(x)TJ9 filed ‘e1_)’»s.5oof the Limitation
Act praying for condonationof ‘de.I’a_y in ifilintg the application
for recalling. _ ‘ ‘ =

Misc. ce’1.’1t:7.’?5/2009″is “f1ied’~””:.me*er Section 151 of
CPC prayin.g”fo_r._reeasllingthe._order_dated 22.08.2008, etc.

Orders this day, the
Court made the ‘7foiv1owing:__ ‘ ‘ ._ ‘
Heard.._ l . ‘ ” ll

..4.{.1$or~:he reas~on_s”sr:t out in Misc. CV1. 10774/2009, the

dlfigiflygi171:fi1i1’J’,%;'”flfi€ application for recalling the order dated

l2’2A.'(.)8;2V(‘)C)aS’~-isgcondoned and for the reasons set out in

«V Misc”; 16775/2009, the order dated 22.08.2008 passed

r\},_;

in the above appeai is recalled and the appeal is r€:st(v)V.1’k§..<i't.(}

file.

Accordingly, Misc.Cvl.N0s.”1’07.74/’_é(§Q9*Q./I,” Iifid

10775/2009 are aliowed.

WDGE

Cs