IN THE HIGH COURT OF KARNATAKA AT BANGALI)RE'G..V_ THE HON'BLE MR. JUSTICE II.N.'NAGAI\2IGIIA'N:DA'SI"G~--.._"*
DATED THIS THE 16TH DAY OF DECEA/IBER_,.«:iTd1’O”Eif-S 5-‘
BEFORE
R.F.A. No. V724/;002EE .
BETWEEN :
Ex.)
_~.SIAyANvGER’E–‘TQ__& DIST.
Sri. MALLESHAPPA S T1 I 3
S/0. LATE SWAGE T1~I’I’RPER.UD.R.ARPA_”
AGED ABOUTA2 YEA ” ‘
R/O. IGUR”\{II:fISAGE..’ _ ..
DAVANAGERE TQ »&”DfISS”F’.~~
SmI.MAHANTAMI»IA».._ M
W/O. GANGADIIAR ‘-
D/O. I {ATE SWAGI. T’H1j_PRERu DRARRA
AGED MAI()R, TEACIIER
IGUR vII)EAGE”‘ ‘
… APPELLANTS
V’T(B_y;S;”i–, B MSIVDDARPA, ADV.)
AND
> W/O;-SWAGI SHIVARUDRAPPA
“AGED ABOUT 55 YEARS
“A-HOUSEHOLD WORK
R/O. KALIKADEVI ROAD
DAVANAGERE.
.-“\…
‘N/
UL”
/
Pd
_EQ
Smt. KOTRAMMA
W/O. RUDRAPPA
AGED ABOUT 48 YEARS
DODDASIDDAV ANAHALLI ”
GIIITRADURGA TQ & DIST. Q”
(By Sri. R GOPAL, ADv.,a».E ‘Bi ,2 gg-._ ‘
THIS RFA IS FILED UNDER ORDER 4′: ~ RULEF1 CPC
AGAINST THE }UDGMEN’T~~..AND°DEGREE’-DATED°19′;O2.2002
PASSED IN OS NO. 75/I992″‘OI\I. .THE3»;.FILE–QF”i–‘$? ADDL. CIVIL
JUDGE (Sr.Dn.) DAVANAGEREQ’ DECREEING THE SUIT
FILED FOR I>ARTITI–O__N AND’SEPAR.A.TE POSSESSION.
THIS OI§I’-EOR..4~HfEARII§I’G THIS BAY, THE
COURT I=-ASSED THE FOLLOYJIANC3; I
“f §fiDE&”
LeaI’IIs;d”::OuIISGI tI1<3_ f;ip156Ha]1{$ files a memo Signed by
appe11a_Ht–vNO. :;é¢kirIg III-i.thIi.rawaI Of the appeal. The memo is
ijiacVeV€i" OnE~~.}€C6l'd'7 AccOIT1'ing1y, the appeal is hereby dismissed as
ws-aghdmwnf' 'V "
SIG,/’F
IUDGR
I 6:1220l0.