IN THE HIGH COURT OF KARNATAKA AT aA’N’G.A%LOAEA’
DATED THIS THE 25″” DAY OF FEBRU.1.ARfYV 2510 * A
B/»-\l.EkORbf::I«VQ T ” ‘T
THE I-iON’BL.E MR.3U’$ ‘FE CE_VvRA\–I1′-MVALZIMHTH
REGULAR SECOND AE.EvEA:;’:’\iI%O.E(sA7.O OF 2004
3ETwEt€..\’\¥£’Ta<
N .V. Ba ra mVa'i:~.n'aV .
S/O vB’.e:ue;\JsarLdarh§a.n ” >
Aged abOuVt”43..ayears.vA
Residingat Kaiafmma ”
Temple_Si:reetV,_ A’
Chamara~j_anvagar_ TO_wn…T-7″ …APPELLANT
!3_asa§)ann_a_cévTarya, Advocate)
..-……-…—-__
S_:Tht.,§F’ushpavathi
A9 ..
..W;{_O late G.P.Geenaciatt:araya
Aged abOut.64 years.
G.J.Parashwanath
S/O late G.P.Geenadat:taraya
Aged about 44 years
Both are residing at N0.158,
4″‘ Stage, Thonachikoppal,
“xvi/ZN
Saraswathipu ram, Mysore. %
(By Sri G.R.Anantharam, Advocate for V
R2- Served) 1 ..
wwns RSA fned under sechon 1ou.cnc¥§§anfix the’
Judgment and Decree dated .u16.4′.*2_OO’4 passed in
R.A.NO.16/2001 onfithe fi’lé* P!’l’.’DESvlZ’!V’iClZ Judge,
Mysore, allowing the” _appeal “~-ah_d”‘~lsetting aside the
Judgment and Decree da’ted__’9:3.”2001 passed in
0.S.i\1o.205/19.95, the¥_fil,e ‘ or “*t’h-e’ Prl.Clvil Judge
(Sr.Dn.), M_ys’OI€_-~ 1 . ‘ ‘
This R_SA””Co_min.g«–._o’n_f’or’hearing this day, the court
delivered -the. l7″0′,lo\z~.’ir«’–f_3l:”~’~l_’ ._
Vhy*£3UDGMENT
Non_e” _appealgrsijfor the appellant nor any
vrepgresentatiorsi-.isVmade, even though the matter was called
‘ fon twc.fio,_cca__sions. This appeal is dismissed for non-
” A .prosec’uutjigo ng;
sa/3..
Iuosg
1 Rsk/d