Karnataka High Court
S Suresh S/O Subramanya vs H Nagabhushan Rao on 4 November, 2008
-1-
IN '1'r~2§: :-11G:~I comm' ore' KARNATA1<.A A'? BAN GA':
DA'1'ED'1"'HIS THE 4TH DAY OF N%OVEMBEf§"; 2£!C8ff _
BEFGRV1:3'_
THE BON'BLE MR.J'U"S'1'ICf3; 2-c3%'.r1T1%b,i;xj;1L21rA?:':4g-%
(xvii. Ri13'xfISI{.)N'P}L'l'I*_l'IQN 1k~ic%."?95
BETW EEN :
SI"'i.S.SU.1"CSh,
S/0 Subramanya, - V V
Aged about 4:2 yaars,
R/at Bharat§*;i'i?r;$;f£:6t,'1._
Sriflgeri-5'_?? "541 ,,_j % _
Chiclfinagtgluzj Dist{'ict,°¥.' ~. '
. . . . PE"i'l'i'iUN}§.'R
(BYkv.&§Ri.M%;Sm%vA;R¥iéA1<A%' % SH, G.RAq¥KUMAR 8:
x * R,RASHMI, ADv0cATEs.1.\gsm)
Rae,
' ._ " S ,/ O''I:§a1ikLfi;1''Subba Rae;
V -- £3.Kumar1',
W i 5.} H. Nagabushana;
x_ 13cm residing at Ismaratzhi Becdi,
'Sr;.ngeri»577 541.
. RB}SP'ONDEN"1'S
(BY SRI.H.V.RAMACHANDI<A RAG AND
K.S.I~RISHNAPPA, ADVGCATES FOR' C/R1 £35 2.}
qju...
-3-
This CRP is filed under Section 115 of CPC against
the judgment ané deems dated 1.9.2006 passed in
R.A.N'0.142/2906 on the fiie of the Presiding Qfiicer,
Fast Track Courts}, Chichmagalur, dismissing the
appeal and confirming the judgment and d<=:::I"t3:§"'--(i;?:1:ed
10.12.2002
passed in 0.S.No.44/2000 on the-.fij}6 __foi”:_t}1e
Civil Judge (dr.Dn.) 83 JMFC, srmgeri and .:§i;c.v ~ . M
This C,’-RP coming on tlvarw’ .<=.a1*11_ t31€'
Court made the fo}}owing:–
None appears for flgnor any
representatien is i for non–
prosecuti{;I1;ii_ _’ V
gfxgl ‘ v