High Court Karnataka High Court

Mallamma W/O. Yellappa Since Decd … vs The Government Of Karnataka on 27 November, 2009

Karnataka High Court
Mallamma W/O. Yellappa Since Decd … vs The Government Of Karnataka on 27 November, 2009
Author: H.G.Ramesh
R.S.A.N0.7°35g2009 &
MISC.CVL.NOS.11208 82 20.1 1.1 of 2009

,1w

IN TI-XE HIGH COURT OF KARNATAKA AT BA.NGALORE__

DATED THIS THE 27TH DAY 01? NOVEMBER 2009,  Q

BEFORE H
THE HON'BLE MR. JUSTICE E.'f 

R.s.A.No.735 0F2i)4091″”A..:” ” «
M1SC.CVL.N0s.} I208 /200E’ ~E;_gQ1 1Vi’;’$O_OL9
BETWEEN: ‘A ‘

MALLAMMA
W/O YELLAPPA V ”

SiNCE DEcEAsED§B’&”‘H1?:R LR
A) ANNAMMA _ .

W/O CHiNNAMR’/§A . . «.

AGED~~A:2.0DU’:? 32″*«;EARS
RES}DiNG A’?”2:dALLiYAPPANAH1’»LLI
VEMGAAL=H0B1;;V A ‘
KOLAR D1s’1’R1’CT’ 5.63 .1o__1 j ” e … APPELLANT

(BY Ms. A.M}’.NJU1.,f\, ADV}

I H ‘ ‘~- . . . . . .. ‘V

T£:IE, G0’JERNMEN’f’O_F KARNATAKA

– RE§?’FL1′.,E-BYifI’S.ES£3C’R}”+3’TARY AND COMIVHSSIONER

DEPAR’1’M’EN’i” DE FOREST

V _ –~ ‘ » . viDHAr»2A so,D.D_ia;;A’
£<ANGALORE-3560 om. RESPONDIEZNT

~ i:fH1s"RsA FILED U/S 100 OF cpc, AGAINST THE

.,JUi3GMEN'1' AND DEGREE DATED 3.10.2007 PASSED IN

R..A.NO'.'5–;'2007 ON THE FILE OF' THE PRESIEHNG OFFICER,

"=._sEss:g0Ns JUDGE, F'TC-iV, BANGALORE RURAL DiS'1~'RIC'1',
A QANGAALORE, DISMISSANG THE APPEAL AGAINST THE
JUDGMENT AND DEGREE DATED 11.10.2006 PASSED iN

R.S.A.No.735g2009 81
lVllSC.CVL.£’\EOs. I. 1208 81 2011} of 2009

-2-

O.S.NO.871./2001 ON THE) FILE OF THE PRL. CEVEL {JUDGE

[SR.I)l\’=.} BANGALORE RURAL DlS’I’RIC’I.”, i}3Al\FGAL()RE. 2

MISC.C\fL.1i208/2009 FILED 13/0 41 RULE 5 R/W
151 OF CPC PRAYING TO STAY THE JUDGMENT AND ” ;_.
DATED 11.10.2006 IN O.S.NO.87.l/2001 ON THE EII,I<:;joFfiIfI&IIs;
PRINCIPAL CIVIL JUDGE (SR. DN.}. BANGAI.ORE_ '=RUaAL_
DISTRICT, BANGALORE AND THE JUD€al;” ”}—-have heard the learned counsel

“appellant and perused the affidavit

V,,vfi1ed.linlll suvpploijtllof Miso.CVl.No.2Oll1/2009 filed for

-4df’_j:..«eonci0nation1~ of the delay. I am not satisfied with the

to condone the inordinate delay of 510

,, in filing the appeal.

BN5/it

R.S.A.N0.735gi2009 81.

MISC.CVL.N0s.1 1208 8: 2011 E of 2009

-4-

Mis(:.CV1.I 1208/2009 filed for interirn stay also st.ar1ds_

dismissed.

Appeai dismissed.

Sd/ésisjjjss A ”

VGR/Ata