High Court Karnataka High Court

Smt Savithramma W/O Kalaiah vs Sumathi @ Suma W/O Late … on 3 September, 2010

Karnataka High Court
Smt Savithramma W/O Kalaiah vs Sumathi @ Suma W/O Late … on 3 September, 2010
Author: H.Billappa
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3RD DAY OF SEPTEMBER, 2010
BEFORE

THE I~ION'BLE MRJUSTICE I-LBILLAPPA  A' A A

R.S.A. No.2369/2006

BETWEEN:

SMT SAVITHRAMMA W/O KALAIAH _
MAJOR ' '
R/O THYAGAMMA EXTENSION
CHENNARAYAPATNA TOWN
HASSAN DISTRICT--573l 16  A V  " "

  AA    APPELLANT

[By Sri: H N VENKATESH«& SR1 M 

AND:

1.

sUMATH1@’sU1\aA . _

W/O LATE OOVINOEOOWOA

..VAGED,.4~4 YEARS O

RJA GAOUTHAM. HIGH’ SCHOOL ROAD

‘~.GAN’ESPIANAGAR, CHENNARAYAPATNA TOWN

D’131RiOT’;..5731 16

MR RROEEPAQAO LATE GOVINDEGOWDA
AGED 20 YEARS

R/A OOUTHAM HIGH SCHOOL ROAD
” = ‘GAI6EsHANAOAR, CHENARAYAPATNA TOWN

HASSAN DISTRICT673116

._”MR”.OEEPU S/O LATE GOVINDEGOWDA

.. _ AGED 18 YEARS

V

R/A GOUTHAM HIGH SCHOOL ROAD
GANESI-IANAGAR, CHENARAYAPATNA TOWN
HASSAN DISTRICT–5’?31 16

(By Sri: K S RAMASVVAIVIY NENGAR, ADV.)

RESPoND:«?;:»1ftSVA

THIS RSA IS FILED U/S 100″‘AAC1Jc«_ Aoaljfxjsfif
JUDGMENT AND DECREE DATED: 17.6.2006’.’1PASSE.D”1N
60/2003 ON THE FILE OF THE VPr:E;S1Di1\1G QF’5*VI’C1§é.R,_’V FAST

TRACK COURT-I_, HASSAN, ALLoW*11§o THE. ‘APPEAL AND
SETTING ASIDE THE JUI;1GMENT””1¥N]5″‘n.pECAI?EE «DATED:
13.10.2003 PASSED IN oS.No’.-0″15/2_0V02 FILE OF THE
CIVIL JUDGE [SR.DN.}, CHANNAR}x¥A15A’£:fN1{;~.»’ 0 —

This RSA colnirig 1;11iAS.<:'1a;§","'t'1'1e Court delivered

the following:

‘V N ‘1’

The 1ea_rned °e0_t1nSel Afortfltzze appellant has filed a memo
Stating .:ap.pe11ant’I’n’ay be pennitted to convert this appeal

into M_iS’c. :.See0n_d Appeal.

“.AccordinEg1y, the appellant is permitted to convert this appeal

‘: Second Appeal Subject to other requirement of law.

l/

3. The memo dated 3.9.2010 is ordered, accordingly and the

appeal is disposed of.

4. The matter may be posted before the e0ncerr1e’d.:i3er1eh’–atter” *

conversion.

ruage

sd./~