R.S.A.NO. l4€>3[2007 IN THE HIGH COURT OF KARNATAKA AT BAN GALORE DATED THIS THE 23RD DAY OF NOVEMBER 200TfefROVA BEFORE THE HON'BLE MR. JUSTICE>AfI..G'.RfiM_ESH_
R.S.A. NO. 1463
BETWEEN:
SIDDARAMAKKA
W/O ERAPPA .
AGED ABOUT 64 YEARS _ g _
OCC: HOUSEHOLD AND AGRICULTURIST * .
R/O AGASANAKATTE.\HLLAGE«v._”wA ‘ A ‘
TALUK 3: DISTRICT DAVANAEO,SRE’,5*r–7OOa._ V’ ‘
AND:
1;)’
Lu
[BY SR1 ‘
SR1 KURU’v’ATH£3P-PA _ .
S / O HANCHINANIANE }1AN'[J}¥’iAPPA
AGED ABOUT 77=YEA’RS.”~–
AGRICUI,’I’URI’€~T Q ~’
R/Q’ AOASARA KA’ITE, ‘
‘1fAL;uK 5: DISTR1’CT_.DA’VANAGERF3 577 006
» SR1 AGASANAK_A*1T1«: VIRUPAKSHAPPA
“:3O/OA.DAVANA(_;1:.RE ANOAD1 VEERAPPA
._AO_ED ‘AE3OD-T; 67 YEARS.
A O RIC1_JL’l”U_RIS’l”
R’/O C»’HIKF;A BUDIHAL,
TALUK Sr DISTRICT DAVANAGERE 577 006
A’ SR1.’ AGASANAKATTE RUDRAPPA
” ‘S,/O’ DAVANAGERE ANGADE VEERAPPA
“AGED ABOUT 65 YEARS,
OWNER OF’ KHANAVALI.
NARASARAJA ROAD. DAVANGERE 577 006
R.S.A.No.l463[2007
sé. SR1 AGASANAKATFE BASAPPA
8/ O DAVANAGERE ANGADI VEERAPPA
AGED ABOUT 63 YEARS.
AGRICULTURIST.
R/O DODDABATHI, TALUK <3:
DISTRICT DAVANGERE 577006 …RESI-‘~'(:):1’VI1)vrE1j\:T’l’§t ”
THIS RSA FILED U /S I00 OF CPC ADAINSI’ THE JIJDGIK/:E’NI’ V
& DECREE DATED 19.2.2007 PASSED IN R.A.No.2(I’r–/2005 ON
THE FILE OF THE I ADDL. CIVIL JUDGE(SR;DN.}.’DAVAI\IGE’HE§I1:_1
DISMISSING THE APPEAL AND CONFIRMING THE JUDGMENT
AND DEGREE DATED 5.4.2005 PASSED IN”o.S.I\Io.2’39;/I2IQo4 ON
THE FILE OF THE PRL. CIVIL JUDGE.,_[J’R_. DN.), .DAV.ANoE–RE’.”‘
THIS R.S.A. COMING __ON EoR_.AIjM_ISSIoN THISHDAAY. THE
COURT DELIVERED THE EOLDQIAHIIG: g
Heard. De’feiid)ant:r.noa.4′.”A:héI’Sidpreferred this Second
appeal. Peruéed two Courts below.
On a proper appIv*eEi;Ition«.oi’-the evidence on record, both
the Courts ‘plaintiff has purchased the
land measuring 2..;AIoreSV’15 guntas under the registered
Zlsafilve deed _d.:IteVd’«-28.11.1960 (Ex. P2) in Survey No.18/5
and . Survey No. 18/ 1 and mentioning of
vS.urveyR”No;’—-1u8’/’ in the Sale deed was a mistake. T his
a finding of fact, no Substantial question of
1-aiv Adazrisdes for determination in this Second appeal. No
.»”””«MMm
£«~
%”x.iv}//
/{X
R.S.A.N0.1463g2007
ground to admit the appea}. The appeal is accordingiy
dismissed.
Appeal dismissed. pp WIUDGEg\e_j~d VGR/Ata