High Court Karnataka High Court

Sri Annappa Kanna Naik vs Smt Gange Kom Ganapathi Hegde on 27 March, 2008

Karnataka High Court
Sri Annappa Kanna Naik vs Smt Gange Kom Ganapathi Hegde on 27 March, 2008
Author: S.Abdul Nazeer


Igaggg gggg gg nr rnIImq;__ in nn man

27* “Y SF Hfifififi, 2606

BEFORE

:33 HDN’BLE nm.JUsTIcn S.ABDUL NAZEER~ f °fi”

R.F.A.NO.2224 or 2oe7

‘T’ ,
$””‘n..a. If-.H;”1’:”-‘:}.–‘E’.’:’-‘u “.n:u””u”;’un””‘ Nu-..a.”‘ ‘K

MAJOR; REOT,
are manna: gu_ ,””

Pu;KnnGon, TQ;SIRSI.;:*_

I
I.

III

}{ -….::i 5 l”~’- @5353-..E; –‘-‘1V’vIH

war In ‘ cw-5’-i-4;;

H |

sum eangfi Ran Gfiflfifikfflfi gsénn
AQEDWAEQUT 7% YEARS, *~w*
HDUSEHnLE; RfATaKALRKATTE

‘ .’v-n-1- . “zzoq. ‘
3-Hi$’I1’5IJ’P::’uR«.uu4.355,V

2 u,r.M}=3hMfiK3isflHfi
?QnNA9AIHx.gEanE
;gann,n3oUT 5; YEARS,

«,’a2d:;_2£Q sznnayuan,

vwfmAnnxa*x3LgKnTTE,
‘*fifififiEiG??R 531355

3 Susana GNAEATHI Hmanm
AfiED:ABQUT as 25335,

fn ,HflNfiSEKflPPA KALKATTE
‘._ sznnayvaa TAL”K, N.K.

“=, ” Q: HARAIAN amunpnrnx HEGDE

A.B0’U’I’ I17 ‘£EARS_;RYO’I’_.
HIINASEKCIPPA KAIKJRTTE

5 RA’.E’I~13%.KR1l GPd*H’sEATHI mans
AGED ABOUT 45 ‘£EPa.R5,RHP1.0YEE
I-‘.’£Il”I.¥*.£EI€f.3PPJ3; 1″..1\..1′:1″LT|L’J.”£’.L’-I’.1
SIDHPLPURE TALUK;

$31355

6 .’t1’AHABLESHWI’aFL GANMPHI HEL’;nE.- f;
2:: ms L11 Jsarasmzggzs Icon ‘
nnunnmscmnnn I-IEGDE

, an ~ ”

H’u.F1’~Tm=EKG EA I{AI.¥-.'”n’£”I.’E ~

sxnuawna TALUK, N.K.59’~1L35§

7 BANGM-‘I.I mm

ERJDR HOUSEHOLD,

grrg n.’r.’r’rnn’r. ‘l”£’!:R’.!’.

nu In .A.ura.u nut lfléln

5a¥I.4L; %
3 I§r’J?:E””1’I-IA”

:«LaJon,:Huu’sEHo1_.p,’–L.jT§~.% _ ”

rm) mnanamfn, M
m ‘,.’ ‘s;::.a1;.1f;~?;£LI:sr;: “;a’::..3′.§5

‘m*I’1i’}’aI.QF’:. ‘:H”‘~I-IV

mJnmHm’U5’EHc:Lr-., ‘
we J3LJJIBALV,.’ _ ‘I«:;;£::nsI 551401.

‘ii?

* 10 fi%§Am~immTHi’; * 129.303

{w,du’uIfiI

h ‘N;’:-A._1:1..-‘2’t::’r:J-I on THE FILE or THE CIVIL amen

.’u’-Efllri E-..HI%}’.Y I*1″‘.i”..¥DE,

: na*1a:rj’m11:§AL,
” _ ._f;\a}’5I£L$I:;’-581401. . .. RES””*’TJE”‘I’fi

-aim. IS FILED U/3.96 or cpc AGAINST
magma n’.r.2s.s.2rJr.~’.r EASSED Lu 11.15:, QAQE

4735.? K?

” ‘*:’sR.:’:;’-‘»:’_=3:-, IHRSI. anwwms -ms.-.’ PETIT.I.u.n .=.LLi’n BE’

_;;.’L’I–m'”:;%a’,r nmsnonnmrr HEREIN Um 20 R 13 an em

an-r mama HER 31-mus: so zummnn 3′: my on
~._’r;:-:Lr¢1v1==.»:’msE 35:33.11: 39 23,5331: IN 0.5.120/95.

–q$
‘?

H’Pf,’l”‘Y’ . f’4f’|n’I.”””I1’f,1 “E

4..r.L.LS nnn ‘uLd’.l’&J..J.’ll’ GR 555?» GRHHRS u.’:..r.$ .wa-u.;-

THE CGURT DELIVERED THE FGLLOWING:

J U D OII E I’T

parmisaian af thia Court to withdz§w Vthp

appeal. with. liberty to re4p:ag§$$ ,£hé* fi§m9%g

befora the agpropriate Cafirt.

R. In the light pf tfih $fifiiasidh~of the
laarnad Counsel ffi£; ‘£h§; _§fi§§i;ant, the
appellant is péfimitfihq to fiithqxéw the appeal

with liberty h§”fieF§:§§efi§ fine appeal before

3. fl££ic§=ViS, flifi3ct9d to return the

_vappeg;”m£moVan§”a1i other cane papera to’the

7.L%arnad Ccufi$al far tha ap”el1ant far its res

p£eé§n@&£i§ni*befora the appropriate Court.

V _Appé&1 ifi disposed of accordingly.

% 301″ “1