High Court Karnataka High Court

Sri P Shamanna @ Shamanna Reddy vs Sri Papanna @ Papaiah on 28 October, 2010

Karnataka High Court
Sri P Shamanna @ Shamanna Reddy vs Sri Papanna @ Papaiah on 28 October, 2010
Author: Dr.K.Bhakthavatsala
 { S/0 lzjxten Sri._.Chisnnathayappa.

I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

QATE3 TEES THE 28314 DAY OF OCTOBER 2.01.0 V 3 
BEFORE

THE HON'BLE DR. JUSTICE K.   T

REGULAR FIRST APPEAL N0.40e/2069' {~,D P;C'¥ ':3:  ' _ 
BETWEEN     " . ~ 
Sri P Shamanna @ Shamarma Redq1y'; '«...

Age: 70 years,  

S/0 Sri Papaiah Reddy,

R/0 Kacharakanahalli,

St. Thomas Town Post, -- A    _    _

Banga10re--56O 084. '- _  1  " A  __  Appellant

{B Sri G Papi Reddy,§~Ad§I::g' for V

1. Sri Papanna' 
Major by agefix    v

Since deceased, Vrepresentedby  '
(a} PThima13.mma;g ' 7 ' "
D/0 late Pegpanna, _
 A3          
Residi:1g at N641,' 
Teachers 'Co1c:~1_1y~,A  "
 Kalyaanaegaf P,<5stV,n V _
}3ar1gaIf0e'--'*-1&3. A  .

 S1fiRamaiafi,, V
 W "1"/'=314j'~'?.1"--"' "

 



_ folloWi1a.,gi '  "

A" ~  L 'present.

ru

3. Sri Naga @ Nagaraju,
Major,
S/o Sri Ramaiah.

4. Sri Venkataswamy,   
Major, 1
S/O Sri Ramaiah.

R-2 to 4 are residing at

No.84, Kacharakanahalli,

St. Thomas Town Post, '  _    
Bangalore-560 084. V    A  _< V'  Respondents

{By Sri G Manivannan, AdV., for catreator to 4)
(R-2 is dead)    "  ' it 

'--d,v--

This Regular  Section 96 of the Code
of Civil Procedure;  decree dated 7.11.2008
passed in o s :ix:p.'4_'4s6  file of Vlll Addl. City Civil Judge,
Bangalore, diSII1i'S$iI'1g   for declaration and permanent

injunction. 5 ' ~
   coming on for hearing this day, the Court made the
JUDGMENT

is no representation for the appellant.

d’:”V.2.._..t§Learned Counsel for respondent Nos.1[a}, 3 and 4 are

costs.

Bjs

3. Hence, the Appeal is dismissed for non–pr0secuti0nff”‘

1*.