High Court Karnataka High Court

Nanjappachar vs S N Kalachar on 15 February, 2010

Karnataka High Court
Nanjappachar vs S N Kalachar on 15 February, 2010
Author: Ravi Malimath
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 15*" DAY OF FEBRUARY 201"-0,
L3_E_FQfi.E  

THE HON'BLE EVERJUSTICE RAVI MALI:Ev'§A<T.E:--.'.._i   

REGULAR SECOND APPEAL NO.313 ®j_F 2,0.Q;;E- 
BETWEEN:  _    '

Sri Nanjappachar

S/0 .E'»a"§Ei".*(_fI).a7A{jV)'f)E}C'§%:£Z+}!'. " . .

Aged ab0u'tv"7T3.Tyears«.:T'-__ ! ;
R/ofgghravanab:EAiEaéiflE%aT~A.T€;\/yn,
Shrava.VnéE:%eEag_0'ta' "r--40bl_§,"" 

ChannaTa.ya»patna T_3'iu}<}

Hassan Dist-rich' " .../APPELLANT

 _ "('39 Sir; K'.~\/_.Nara§iTTTha, Advocate)

'.'_J.

M Sr&.'S:;'::'}sJ.A}{aiachar
' .S}'Q late Néngappachar
Agtzad about 63 years.

n v  Sr: Gangachar

S/0 iate Ningappachar
Aged about 58 years.

3" Sré Kumarachar



S/0 late Basavachar
Aged about 40 years'

AH are R/at Shravanabeiogaia Town,

Channarayapatna Taluk,   
Hassan District.  '...RESP'C'~E\J'_DE'N.TS_ 
(By sn Vijava Krishna Bhat, Ad\?»Oca'1e..F<1AAr._C';"   
R2--R3 Served) :     =

This RSA féted~.undermsectiorir-.100 CF'C'"against the
Eudgment and Decree Qda;ted""--.V3t1'2_.2002 passed in
RA.No.6l/2002 on the. fi%e="of t_h.e'--.AC.3.iVv:'%_. Judge (Sr.Dn.),
Channarayapatna, désmésséhg.é'the'*ap'p'eal and confirming
the judgmieht,VandL_deCrTee"«..d'atedV 25.7.2000 passed in
OS.No.3/19,91§'j'ors the 'me _ofj'-thedffiivéi Judge (3r.Qn.) &

JMF:C,  _ --

"This _RSA__.Coméhg-.._:o"t1"for hearing this day, the court
deiiveredéthe, fo:!ow{hgr;_.'t'

JUDGMENT

:”~v.[§§oo’e..::a’p.pears for the appetlant, even though the

‘rrhVatte_r.”\}~§:es; caited on two occasions’ This appeai is

dismissed for nowprosecutéon.

Sd/~
EUDGE

Rsi</-