Karnataka High Court
Govindappa vs Muniyamma on 24 June, 2009
Ix THE HIGH ceuar or KARHATAKA AT BANGA§¢gE
DATED THIS THE 24TH DAY 05 JUNE 20fi§ f *n
BEFORE
THE HON'BLE MR. JUSTICE S,N.S§T?AN§RAYA§A =
RSA No 5971a; 3994
BETWEEN
SRI.GOVINDAPPA, _ '»_--_
5/0.93395 GOWDANAVARA HENIY$PPA1' ",
szwca DEAD BY HIS LR'$ j~ -- ,, up.'
1. JAYANTHAMMA -V .
W/O.LATE GOVENDAPPA, v»w».=
AGEB ABGUT 35 $5533, ;
2. RAJASHEKAE"fiAifiu\ag=
SfO.LATE GOVIH3APP&, .4v
AGED Agog? i5.YEéRS,L_"
3. SUDHAKAR, 'a¢* '* ';»
S!O.LATE GOViN§R?P£,'
AGED $3031.09 YEARS,
4;.nivyA) 'V 'p
§f0,LiEEaGQVEN§APPA.
A&EB_$BQUE G?'?EgES.
W é]'?aDmA}V
B/o.LAIgVG9fiiN9ApPA.
--Tgwgfigfi g3§a?=03 YEARS,
A§L gag RESIBING AT KULUR VILLAGE.
HWxE%f/E
. «Q
5
Ex}
BETHAMANGALA HOBLI.
BANGARPET TALUK*
(BY Sriyuth. S.N.ASWATHANARAYANA
B.MANJUNATfi. ADVOCATES)
D
MUNIYAMMA
W/O.LATE MUNIYAPPA _
AGED ABOUT 63 YEARS..'
KULUR VI£LAGE.
BETHAMANGALA HOBLI,
BANGARPET TALUK,
RESPDNDENT NO.1 "V
VENKATARAMAPPAjN$IDU3~4'ffi
S/o.RAMABPA,*,"»g.V 3*
AGED ABGUT 59 YEARS}
KULUR v1LLAGa;=q.," 4,
ssrngmguagna HOBLly<*
BANGARpEI=rALUK;, "
RESPONDENT X012 '
. 3(a) SET bagxaxgx, .y .....
= , wro LATE VENKATARAMAPPA Mann;
'.5559-539$? 55 YEARS.
s§:.§afig¢3ANnRAP9a
*Sf0 LéYE vaaxgraaamapyg waxnu
A§EB_$BGUT 33 YEARS,
A 265} find Zéb} ARE RESIfiING AT
~_*w" K3133 VILLAGE, BETHAHANQALA HGBLI,
»_ .BA§fiARPET TALUK.
u"2<c} SMT.fiUNZAMMA,
Tzsnxmzvgsgfig g',
¢;"Yv' .
Ap?§LL#§?;é)
,--. M
D/O LATE VENKATARAMAPPA NAIDU,
EKG BHASKAR NAIEU.
AGED &BGUT Sfi YEARS.
DULAPALLI VILLAGE, TAYULUR HOBLI,
MULUBAGAL TALUK.
2(a) K.V.SRINIVAS NAIDU
3/0 VENKATARAMAPFA NAIDU
AGED ABOUT 40 YEARS.
RESIDING AT N0.1294.V..' *_ =
5TH caoss. 2ND MAIN. 11*sTAGE;V
BANGALOR£--5fl. 'zV<
(AMMENDED as PER THE akBgR"9? TEE
COURT DATEDI :5.0?;3ao3}: =.n =.
. A ' _uV ',; §£sPoNnENT(s)
(By Sri. H,mJaefigssszgggzsnvaévocara FOR
CAVEATGRKRE, SR1.H}K1S3£TT¥_AEVOCATE FOR
R--2(a, b & c)'--*, _° '--*_ 3
_ y
BSA £;ied'U¢sE¢'15a Céc against the
Judgment and fiécf¢e dafed119.11.2003, passed in
;KA;fl0.§§?L39Sw9n tfié"fiie of the Civil Judge
{Sr§§fi§){"K:G;F;'dismissing the appeal and
confififiin§ {fie.Jfi$gment and Decree dated: 25.9.l993,
Mflbassed in OS Né.276f1§85, on the file cf the II
"¥?g&é:,c:v:} image {Jr.En.), K.G.F.
'uWH}This RS& is coming an for Orders, this
,x L{»
day, the Court made the follewing:
ORDER
._–.-…-…—–
None presents. ‘Theugh the.mattgr7fis “u
of the year 2004, six weeks timé;ig g%afiied_i
finaliy for filing paper boékfi Ifnp£per:bfiQkWM
is not filed within six week§; £h¢ afipa#I ét$9és
dismissed without refefgnce to Bench,
Sd/–
JUDGE
Ty. By : Hffl,NV V
R. B3′.i.»z5? ” ‘
‘5- B¥.;f'”Gr’ I
5 fy;§aré}¥33/12/a9 ” “”” ”
.J.
ligh Caurt. of ::=.s+m
Bmuwhwdfiflflfl