High Court Karnataka High Court

Sri Vairamudigowda vs Sri Bettegowda on 23 June, 2008

Karnataka High Court
Sri Vairamudigowda vs Sri Bettegowda on 23 June, 2008
Author: H.G.Ramesh
1
MF'A.NO.6301/2098

IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS TEiE 23" DAY OF JUHE 2008

BEFGRE
THE HOWBLE MRJUSTICE H.G. RAME8}-I

M.F.A. NO. 6301/2008 {CPC}

BETWEEK :

E SR1 VAIRAMUDIGOWDA

S/C). LATE'. KULLEGOWDA
AGED ABOUT 60 YEARS

R/AT MANCHEGOWDANA BZOPPAL      
wscmg.    

(BY SR1 MOHD. USMAN SHAIKH,  _
ARI) :  u V 2

1 SR1 BETFEGOWDA  '

S/O. KULLEGOWIDA , 

AGED A«$C)~[.}fI1'%rf§'iYVE--:l$I£'g .. '
R'/A'l'--tMANCHEGC§W DANA. KOPPAL
MYSORE.- '- " .. 

2 s;mt:~:ARAé*.11».1HE:{3osiL?DA

._"€§",f  CHVELUVELGQWDA
' . "i'~§GE'!}'A113~O&U'F 45 YEARS
'  *RV/£xT'MfiNCvHEGOWDANA KOPPAL
V     RESPONDENTS

" 'i*H1s_wA._ 1511,33 UNDER DRDER 43 RULE 11¢} OF THE

V VV _CODE ."DE'  PROCEDURE PRAYING THAT THIS HONBLE

COURT E¢fA'i'~_ BE PLEASED TO ALLOW THIS APPEAL BY SET

* '--ASI¥3ING 'THE IMPUGNED ORDER FASSED BY THE 239

 ' A§3DITiQNAL CIVKL JUDGE [JRDIVNI AND JMFC AT MYSORE

" IN--.MI-SC~;NO.13/2003 DATED 17.7.2807 WITH THE DIRECTION

 =..'}'O' RES'I'ORE THE ORIGINAL SUI'? IN O.S.NO. ?6/9'? FOR

1 '"--.CROiSS EXAMINATION OF' THE PLAIN'FiFF ARE DEFENSE
" EVIDENCE TO MEET THE ENDS OF' JUSTICE.



k%Pr1--Ata%4A   

MFA. NQ630 I/2008

THIS MFA COIVHNG ON FOR ADMISSION THIS DAY, '{'-§*'1.E»}

COURT iZ)ELiVERED THE FOLLOWING:

ORDER

Learned counsel appearing for 3 ”

seeks leave to withdraw the appeal on-.t’£j1}:

T118 appeal is not maintainabls 1$<:'.f_oi\:fl V

Leave ganted. The rwfistxy to j:11e.t:{31A't:'fi'1cc1:f%c0py
of the order pI'Od11C€d,IC01lI1S€1 after

obtaining its xerox: — if V

301/23
M39″;