High Court Karnataka High Court

H P Jwalanappa S/O Padmarajaiah … vs Hanumanthaiah S/O Chikkanahalli … on 25 November, 2008

Karnataka High Court
H P Jwalanappa S/O Padmarajaiah … vs Hanumanthaiah S/O Chikkanahalli … on 25 November, 2008
Author: V.Jagannathan
45¢.    3/0 H 9 JWALANAPPA

' " '=.4_BISTRI.CT.»5'?212*9

  "Em: J PADMARAJU 8/0 H PJWJKLANAPPA

1:4 THE HIGH coum OF' KARNATAKA A'? BANGALQRE
{):;zte::1 the 25733 day of November 2088 V »T
:BEFORE: &  _._
THE H(}N'BLE§ MRJUSTICE ; V.JAGANNA*§'iHA_f€..: '   '

REGULAR SECQND APPEALV N0. 3034)”

BETWEEN ;

H 11> JWALANAPPA Sm PADMAE2_g§;1AiAH” .
smog mam BY ms ms * ‘

1 sMr.JAYAPA9MA;s_gMA W] O V;;.»%.’.r§;V H, RJWALANAPPA
AGED ABOUT ?4 Y£;A§2S,_a;€3~32ICUjLTU»RE
R/C} THGVINAKERE, ‘C,_;~3..1:)ufR<:m ';§–z:';5:._.:1
KGRATAGERE '1'A:;t:':{; f£'jUzs;;1~§1.:r«: I '.

[}IS’§’R§C2′?4L”S’3’j;?§’129′._ :: ~~
2 Sm H .1 PADMA W’;;3_K vM_~S£&,{)ANANDA Ki} MAR
AGED §;..BC:”::,z:§§ 5:” _YEA”;?-is .
R/’ A’? :~:Qi;,1s,w;1N Ram
15? SYAGE, –~H}BB}%3~;3.L ._ –
mrscmfi-s?e.

3 SMT H»; SU.;r;s:1’i~5AMMA W/0 A Y NEMIRAJAIAH
JKGED ABQU’? 55 ‘YEARS
‘R1 3:1’ j§:o.2692.,..RATNATHRAYA
A _ Bgr:;;rsL:;_ r~:.<:.c. apnea, SIDDAGANGA EXTENSION'
' " .. V I<:m*.*¥:'MPU._ _NAGARA, TUM£<:U1~2~s?2 103

AGED Agog? 52 YEARS, AGRICULTURE'?
.2./*5; THOVINAKERE, C.N.DUR'GA HQBLI
KO.RATAGaRg TALUK, TUMKUR

A389 ABCIUT' 49 YEARS, AGRICULTURIST

' RIO THQVINAKEREZ, C.N.SURGA HOBLI
KGRATAGERE 'Z'AL¥}I<i, TUMKUR
¥3IS'I7RlCT.-572129

5 H J PAYESH KUMAR S] 0 H P JWALA?*~¥AF'Pi§.
AGED A808'? 44 YEARS, AGRICULTURIST

Rfif) "I'HOV¥NAKE.RE, C.N,ff)URGA HOBLI
KORATAGERE TALUK, 'FUMKUR
DiSTRIC'I'.-5'?:21:29

APPE3i;LA§¥E7_1 EI' _

{ BY SE A v GANGADHARAPPA 3:. SR: G EzAvi$S§1A§~iK'éR, T' V
AEVOCATES ~ &B§§~E;N.'£1 3 : 'V " ~

ANS:

HANUMANTHAIAH Sm cH1I:T§0:jf:>A,;AHV’V
SINCE saw 3*: His LRS ”

1 ANJINAPPA *

3/ 0 LATE: C¥iIKKA«NfsHA._LL§_ ‘D{}’£§E\AiAH
AGED ABOUT 68 YEARS
R/€)THOVINAKEREw–.._’=. ‘ ‘V
K0RATAc;;a12fiTA:LU;;

TUMKUE, 13{m”R:§:r–572:29 ”

:2 KAREI£A¥’$.U;MAIfi.§-}._Sf.i3′._VEERE?sB(}1’v§MAIAH
A:3’ED..AEOU*;*;.?.5 ‘YEARS ‘ ~ V
I1.’ 1 0 THC)VINA3KERE”~«. _
Kc; RAT.»v:;E:§E%.A fm LU.:;:”‘ ‘-
‘:’U1s1;<:*-Q5: B:.Vs*;'..1V=e:V:::fi=.~'5'7'f:»,*" 1:29

3 f'i'.VK DASTH1–§GiR SAKS S/O KAHALANDAR SAB
.. «.gAG'f:".'.D ABGRET 50 YEARS

– Rgisziu ‘1’!~i(}VINA§{};§RE
V. _, I<IQR2'~"xTA{?rERE TALUK
" "§'§.§"h;1KIJ'Z?_ £}.¥STRiC'I'-5'?"2 129

4 , 'T K MQHAMMED S/O KAHALANDAR SAB
AGED ABOUT 55 YEARS
R/Q THGVINAKERE
.. Kc3–RATAGERE TALUK
"='}7'UMKUR lI}§STRIC3"£"–S?'2 129

3;? JAMIYA MASJID, T§fGVI?€AKERE
REP. BY ITS SECRETARY

THOWNAKERE

KORATAGERE TALUK

TUMKUR £)IS'"I'RI$I'~5'?2 129

RfE}Si5'O1\¥DEN'T'S

f BY SRI K KRISHNA SWAMY, ADVOCATE} –~ ABSENI'. )

3

RSA P’I’LF;§D ms. 100 «:3? cm: AGA1N$’T; ‘°§THE
J¥Ji)GEME§\i’1′” 8?; DECEREE E)A’TF°E3D:’2.8.:2(){}s6 PA3.;§E:::;–_i’:»§

.R,A.NC3. 138/2004 (OLD am. 93139.9?) 03*»: ‘1f;~i5§§§’1§;’§–
THE {B ADE)L,Di$’1’f€¥{_1’T’ JUDGE}, ‘I’U§v’£KUR.,…_V§:)’ES§x§.§:SSIi’%{}”
THE APPEAL &N’B C:(.)NF’iRMI’NG «;I’_¥.3-I;)G;§:21$Qj§’E§,’t’~_€'”£:’Vgéféii’.
DEGREE DATED: 3 1.10.199? PA’3;i?gE{;.? iii’ $~..:\_i'(:=., ~;27;’» ‘i9§ .
ON THEE FXLE OF ‘£’HEZ7 -..§:1v:i;.v_ JIjDGE

‘KORATAGERE,
THES appmi, rgemm-T m’LL_QWIN.€{;

’14
‘F§1is__r§ié1tt’-t:::,_ is pcaistsd for firzai hearing, was

callsd tiffitifié: appeared far the apgaeliants

a:1d:I¥1z~;:xfe was :16′ :?c:pf€sent.a.ti011. Therefore, there is no

ai.h;§1′ is dismiss the appeal for E10I”1«§I’C}S€€’£1′!’Zi0I}.

L’Ac’c¥;§:di:a;{e]i§,$, ‘the appeal is dismissed fer non—

pr9?S:=:cu.Ei’o1?z;.”‘

sdl–

Iudge