Karnataka High Court
K Sheshagiriyappa S/O Subba Rao vs T S Giriyappa Nayak on 18 November, 2009
R.S.A.No.1010g2007
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
1.
DATED THIS THE 18TH DAY OF NOVEMBER 2005}
THE HON'BLE MR.JUSTICE H.G.RAMEs§§i"' if
Regular Second Aggeal No.1om;1'2a1:g-J O
BETWEEN:
BEFORE
KSHESHAGIRIYAPPA, S/0E'S111BBA"E.Ac V
SINCE DEAD BY LRS. "
{a}
SMT_ VENKA'I'ALAKSHV1VH_xO' _
W/O LATE K.SHESHAG~IRIYAP.P
AGE: ABOUT __71«-._YE1.mS_ ..
K.S.SUBBA RAG A' V _
S /0 LATE SHES'}{AGIRIYAPPA'_ A " - '
AGE A_B'_oU*1x5o YEARS
'
S.,{oi..LA{rE SHES'H_.AGIRiYAPPA
._ A(§VE';«"A--B _:O'UT' YEARS
" K.S.1AKS141v:1V_N;Ai§A$EANA
'S.[0.LA'1'._E3 SHESHAGIREYAPPA
ASE: ABOUT 30 YEARS
11AVE1\1D12A
S/O LATE SHESPLAGIRIYAPPA
" 14\C:E:";{§1BOU1' 23 YEARS
' INDRANI
' E6/0 LATE SHESHAGIRIYAPPA
' AGE: ABOUT 29 YEARS
" ' 4._AL1}" ARE RESIDENTS OF' HEGGUR
_:<01PA TALUK. A 577 126
' CHICKAMAGALUR DISTRICT
{g}
SMTNAGARATHNA
W/O D.S.SR1NATH
AGE: 47 YEARS
BASAVANAHALLI MA1N ROAD
C1"-HCKAMAGALUR A 577 101
(BY SR] D.T.NANJESHGOWDA,
AND:
I
RS./9I.NO.101 012007
SMT. RUKMINI
W/ O VISWESITWARA
AGE: 40 YEARS
R/O HOSUR
THIRTHIHALLI TALUK
CHICKAMAGALUR -- 577 432
SMTKRISHNAVENI
W/ O LAXMINARAYANA
AGE: 31 YEARS
R/O B.B.STREET
SHIMOGA M 577 101
T.S.GIRIYAPPA NAYAK
S/O SHIVAPPA I\I"AYAI«;~. _ '
AGE: ABOLI'I>.50. YEARS.
AGRICULTURI;S'£'V . A _
R/O TA.LA(IODII«IJILLAO_.E.._
H0SLI_:" "
KOPPA 'IAI;IIK. PIN 5 577 I26.
CH.ICI{Ai'./IAGAIIIIR DI"S{I'RI.C'I"
T. S. SI£IVAPPAI« GO.W1")A'*-- A ' I
S/ O IEIIKUVRVSIIESHAIENA GOWDA
ACE; ABOUT 55 YEARS
I1./O HEGGARKE*3._DIGE, HEGGUR VILLAGE
- A 'E**KO'IPPA "TALUK, PIN -- 577 126
* --. _PO,ST AGALAG UNDI
I , CIIrI_ICI_(AMAGI9.LUR DISTRICT
. .RESPONDENTS
(BY SE1 H.V.RAIjy'{ACIIANDRA RAO, ADVOCATE.)
A I
r-..'CO'NFIRI\/IING THE JUDGMENT AND DECREE DATED
_VO4-'.'U9.2OOI PASSED IN OS.NO.9/1997 ON THE FILE OF THE
CIVIL JUDGE (JR.DN.) KOPPA.
TI-IIS~_R.S.A. IS FILED U/S 100 OF CPC AGAINST THE
J'LIDOMEIe¢I* AND DEGREE DATED 20.12.2006 PASSED IN
..R¥\.§\IO«..252/2006 ON THE FILE OF' THE PRESIDING OFFICER,
~.II, CHIKMAGALUR, DISMISSINO THE APPEAL AND
THIS APPEAL COMING ON FOR ADMISSION THIS DAY.
THE COURT DELIVERED THE FOLLOVVING:
7 _ I ' ~. .APPEi;I.AI~I'i's I
R.S.A.No.1010g2007
JUDGMENT
Heard. This is a plaintiffs’ second
Perused the judgments of both the
.*”
Concurrent findings by both the .C0u.f;’tS”;VV’4″
opinion, no substantial question’ (if t’i(awt”a’ri.s.es
determination in this seC0nd.,__ErppeaI”. Now’ g_rd.n;;n’d to
admit the appeal. The »:2ppeai,i;~3 ‘disrnissed.
Appeal disrnissedv
IUDGE
Shl/M