High Court Karnataka High Court

Raghavendra Devasthan Trust … vs Shankar on 20 January, 2009

Karnataka High Court
Raghavendra Devasthan Trust … vs Shankar on 20 January, 2009
Author: H.G.Ramesh


LUUKI \JI”‘ !\.F\KI’II-\¥I’\!\I’\ HIUH LKJIJKI, i\l’\!(lVI’\li”\l\I\ I”‘il\Jl’! \u\.}UIKl LII’ RHJKIYMIHRH I’llL’!I1 LLJUKI SJ)’ IERKIQAIAKA [-f|(§|~{ COURT

R.S.A,No.348:’20fl7

III THE HIGH coum’ or A’
cmcurr amen AT euLnAgG’A_ F’ %

DATED mm mm 20TH bA:it>F”

B$FORE~.. AA ji A’ A 2
THE HOWBLE MR.Ji§ET1cE

,1=z.sA.ne;34S;’*20m
BETWEEN: –

Raghavendra Scvasthanv. _ ‘

Trust Commiti¢e’,–.Tik{f)ta. _ _

Represented. byi;1ii’£sV T111_str:ie’ *

Waznan, S’/d’gf’pa;pdura;;’g..so:1c:gn~ H »

Age; Major, ” ‘ ‘

Occ: is, ‘~

R/a:.Tikotai;”?.L’V_., ” M

Taiuk’ &.’– Dist –‘ ‘!3ijap1.1r’—-586 130

– – ” ..APPELLAN’I’

(By Sn’ Ramakant Absent)

, o Gancsh Paaditw. ‘
Age. Major” V “V

— -. VI}’ensicm.~:rA t.

‘_R}a’Tikota_ V
“.._Ta1u:-53.5 Dist — Bijapur — 586 130

..RESPONDEN”i’

4′ MHK Patcl (Sr. Chidanand S. Badiger for C] R)

I uuuxl Ur KAKNATAKA WGH COUK§” €)F KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HiGH COURT OF KARNAYAKZA H!G-H COU

I J

RSA filed 11/s.1OO of CPC against ‘and
decree dated 6.9. 2006 passed in RA No. 120;2o9;«_:..¢:;%t31c5

of the 1 Add}. Civil Judge (SLD11), »B§;apm~; aagw;ng%%%a;¢% appéax ¢
and setting aside the judgncn£.:4ane§1-Tdécfefi -détrrd’ 3.2004′ =

passed in {).S.No.449/ 1995 on ‘Eh; ‘file of Cii7i1.”J1Vic1Vgc
(.11-.1311) Bijapur. % A ” ‘ ”
This appcai coming on the
court delivemd the following: ” ‘M ‘ ” V

None the appeal
is called for the appeal stands
dismissed

Iudge