High Court Karnataka High Court

Moodalagiriyappa S/O Hakki … vs Puttappa S/O Chikkanna on 30 July, 2008

Karnataka High Court
Moodalagiriyappa S/O Hakki … vs Puttappa S/O Chikkanna on 30 July, 2008
Author: Anand Byrareddy
1

IN THE HIGH COURT OF KARNATAKA AT BAN

DATED THIS THE 30"' DAY OF JULY 2092  7";  % A

BEFORE:

THE HON'BLE MR. JUSTICE Aaigmn   

awn" SECOND APPEAL Nomso  %  
BETWEEN:   A k   
Moodalagiriyappa, 62 
S/or Hakki Ranganna H  '  ;
Residing atY



This Appeal coming on for Admission this day, lhVcw-Court
delivered the fo1lowing:~   

JUDGMENT

The Counsel for the appellant b

third occasion in a mw and on both ihé”r;arIicr>’V(;s;o&s£ons,'”lhi:’r.L

matter was called oul, both in ‘ii;:.’iI1o posl–lunch V

sessions and the Counsel today, when
{ha matter is calledoul, jvailisenl both in the

_ morning sad Since: the Counsel has

consistently is dismissed for non-

pm_scoulion._§ N

Sd/”.

Iudgé