High Court Karnataka High Court

Puttaswamy M vs Smt Puttamma @ Puttalaxmamma on 21 August, 2008

Karnataka High Court
Puttaswamy M vs Smt Puttamma @ Puttalaxmamma on 21 August, 2008
Author: S.R.Bannurmath & Gowda
- 1 -
SN' THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 218: mu: 0? AUGUST 2003  

PRESENT

THE HONBLE MR. JUSTICE s.R.    % T' '

AND

THE HOWBLE MR. JUSTICE A,,N_. vE§ivi§oPA14}§V.:;{)wDA=~"."'~ V'

4

M.F.A.No.49 

      

 £

1 FUTFASWAMY M.
S/O MUDDESHMAH  
AGEE} ABOUT .f[EA3_§.'S ' ' = 

c-cc: vxvrex, '(3EsC;0My, _   '
RIO1NO.441;'R«..£MAf~lGfi!A*«._' _ *
HIRIYURTAKJIK'  '-» '  
CHITRADURGA ._I)i'Sf"1*R1C.'£'  

 " ' 1   ...APPELi.AN'i'

_(BY sR1'.4.sREE'r-'A. n"A; ADV. FOR SR1. MRAM BHAT, ADVJ

1 = Sm'  PUTYALAXMAMMA
W./0 mrraswam
AG;;J:>=AB0'1rr 48 YEARS

 occ: HOUSEHOLD

-~  .. R/0 Ni'I'I'UVALL§ NEW EXTENSION

* V DAVANGERE.

   RESPONDENT

– 3 ..

THE COUNSEL FOR THE APPELLANT HAS NOT COMPLIED

WITH THE omen’. oB.1Ec’r1oN/s EVEN AFTER EXPIRY 0’56.
WEEKS AS REQUIRED U/RULE 14(1) or-* CHAPFER 12

HIGH COURT OF KARNATAKA RULE 59.

THIS M.r«’.A’ comma on FOR ORDER$;’*–THi~S: ”

BANNURMATH 3., DELEVERED THE FoLLow:’NG_: ~:’
JUDGHENT ”

The matter is posted
ofice objeciions. At fa} the

aiilifiellant submits that the

death of 23. 1.2003. In View of the

same and fie on record in time, the

Hence, there is no neoesmty

‘far the ofice objections.

Sd/-Q
Iudg3

Sd/-v
Judge