Karnataka High Court
P Narayanappa vs Mulabagalappa on 5 January, 2010
IN THE HIGH COURT OFWKARRIATAKA AT BANGALORE
DATED THIS THE 5?" DAY OF JANUARY..IZJOfiL:OE:4"V;~
BEFORE R'
THE HON'BLE MRJUSTICEN RAVI .:VlALI.I\%ivAT'H
REGULAR SECOND APPEAL N'O.6:t6 GF_'200.;""
REGULAR SECOND APPEAL No.61? OF '2002=, '
RSA.N0.616[2002:
BETvwEEC&t:'tAt'vT*E.V«fa "
P.Naray_anappa. V'
S/O.Putta'ppa V '_ .
Agged about "60 'years',
F§/'at 3GVaCl,dekan'r1U--r««\2"E|iage,
,+<;'asaba Hotzii,
' KO£ar'*v.,T a!_U4."r~.|.ai*aVyaf1appa
S/o.PL:"tta;3pa
V. A 'Aged about 60 years,
" R/at Gaddekannur Viiiage,
Kasaba Hobli,
0 KOFBI' Taiuk 81 District. ...APPEE_LANT
(By Sri M.V.Seshac:haia, Advocate--absent)
fir"
AND:
1.
Smt.Pi|Iamma
W/0 Hanumappa
Aged about 32 years,
R/at Karahalli Village,'
Kolar Taluk & District. '
Sri Muniyappa C?" .].annag'at--ta'ppéz....
S/0 Venkataswa.=ria'*ppa_, V.
Major, = 2 '
R/at Ga<:Id.ekannVur\./iiiiage, it
Kasaba_..HQbi-5, J
Koiar 'Taiu D.is'tri£:_t.
. The J
i<o'i'ar TisIuiiii<
V gJ'udg'~m'eri't and Decree dated
._'*RA.No";'90/29'8"on the fiie of the Prl. Civil Judge (Sr.Dn.),
rgK'0iar_,.alE.Qwing the appeal and setting aside the Judgment
filed under section 100 CPC against the
19.3.2002 passed in
'and.-.Decr'ee dated 13.1.98 passed in O.S.No.19/94 on the
file Qftthe Prl. Civil Judge (Jr.{Dn.), Kolar.
These RSAS coming on for hearing this day, the
J "Cpurt delivered the foi|owing:~
Oflv.»--~--«
JUDGMENT
None appears for the ap;:eiia’r”1tg_’nor:ATV:a»njy:v”–7«’
representation is made, even though the émahtteer was_gr;al’Ee%:J A’
on two occasions.
Appeais are dismissed fo-r5n.o:*:.–Lp:»ose’Cijtiort1–.,
s Ki? ‘ = ”