High Court Karnataka High Court

Lakshmi Prabha vs Sree Mahalakshmi on 18 October, 2010

Karnataka High Court
Lakshmi Prabha vs Sree Mahalakshmi on 18 October, 2010
Author: Ravi Malimath
IN THE HIGH COURT OF KARNATAKA. BANGALORE
DATED THIS TI-IE 13w DAY OF OCTOBER 2010
BEFORE I I

THE HON'BLE MR. JUSTICE RAVI If   _

REGULAR FIRST APPEAL N9.» 129O"GI5I':?.OOI3v'~ _ ,1 I  

BETWEEN:

SMT. LAKSHMI PRABHA,   
W/O LATE V.A.JAYARAMA  K
AGED ABOUT 60 YEARS.  -  
R/A NO.30, GURUMURTITHY  AA * 
RAMAKRISHNAMUTT ROAD CR(')SS,_  I  
ULSOOR,   ,     'V
 ...ApPELLANT

BANOALORE;56ORi;008i,§ 
(BY   ADVOCATE)

AND:

SMT; SREE MAHALANSHMI,

 -   w,.r'O:.L,ATE,_OO\n'N v---APPA,
 IAGED ABO4U',f 49 YEARS,
  RE'sID'IANO,A1:RO.363, 11TH MAIN.
 MAN.JUNzmL:AN'AOAR.

BAN'GALOR'(::56O O72. ...RESPONDENT
 THIS R.F.A IS FILED UNDER SECTION 96 OF CPC

 r__AGAINST THE JUDGMENT AND DECREE DATED
2  O1,/'O4/2006 PASSED IN O.S.NO. 15455/2000 ON THE
 OF THE XIII ADDITIONAL CITY CIVIL JUDGE,
IMAYOHALL UNIT, BANGALORE, DISMISSING THE SUIT

  FOR PERMANENT INJUNCTION.

704/



THIS R.F.A. COMING ON FOR ORDERS THIS DAY.

THE COURT DELIVERED THE FOLLOVVINGH
J U D G M E N T

None appears for the appellant even though the.»

matter was called on two occasions.
The appeal is dismissed for n0n-prose:5_1iti0n .”L- ‘

KGR, ~ ..