Karnataka High Court
Smt Rudramma vs R Parvathamma on 26 June, 2008
BANGALO__RE~<-- 550
11¢ 'rm men 0003'!' or xARnA'rAKA A': 3AnGA1go;f_i LE7
DATED Tms rm 26" ms: or Jam f 3A; A
'rm nevus um. ms-rxcm (LR. AT' A
BE'I"W%fl :
SMT. RUDRAMMA
W/O LATE B. BASAVAIAH , A
MAJOR, RESIDENT OFVN0. 43__f ._ -
7m MAIN ROAD, ?ADAYANAl?URA" _ V_
BANGALORE»-~56O A . "
APPELLANT
(BY SR1: PRAMILA .A3esOcIATF;s/OGEETHA MENON
-
ARI):
R. PARVATHAMMA A
w/O C. REIIJRAIAH A
MAJOR, N(‘}..43 (?OR’FIGN} &&&& 1’ »
VWMMN ROE?)
PADARAYANAPURA A
A RESPONDENT
IV’I’HIS ‘ EPA… 13 FILED UNDER SECTION. 96 READ WITH
4 RULE 1 OF CPC AGAINST THE JUDGMENT AND
DI’: 17.03.2006 ?ASSED IN O.S.NO. 4241/96 ON
OF THE XXII ADDL. CITY CIVIL JUDGE,
V’ DISMISSING THE SUIT FOR INJUNCTION.
A’ fiils REGULAR FIRST Ai3PEAL COMING ON FOR
-.O.VTLO«-:03-IDERS BEFORE THE COURT THIS DAY, THE COURT
MADE THE FOLLOWIN’G:~
(/
nmmm FIRST
ORBER
Learned counssl for the appeilant is absent.
have not been taken. Hence, this Regular F’n’st
dismissed for default. A
*rk.