IN THE HIGH COURT oF KARl\EATfi\KA AT BANGALO¥?§E.___
DATED THIS THE 12?" DAY OF JANUARY, 201
BEFORE
THE HON'E'$LE MR. JUSTICE AsHo:<wa.,H1rsle:fi,ie'--;eTaT" V
R. M. No. 1295/2oo8 :'('[2E:-Q"
BETWEEN: 'l % A
Srl Veeraraghavalu,
S/o Adikeshavaiu Naidu,
Aged about 63 years,
R/at No.11/2, 4"' Cross, H V' '
Magadl Road, Kempapura Agrahara, _ -
Bangalore -- 560 010.' 2: Appeuant
(By "4 absent)
AND: .... .. .. , . .
Sré Gopl, ~
S/o Adlkeshavaliiefdaidu, _ "
Aged about 50 years, . '
R/at No. 1,342, 4"' Cross,» _ M ,
Ma'gaTd.i Road, i..Kvempapura'iA'grahara,
Eiarwgalore. _~ 5V6O.VO.1 0-., __ Respondent
(By Sr_i”C_S.V£3T£i_ar_al{a’Tlath and Associates, Advocate — absent)
H V . Thialfié’-“2eg*’£Tl.a’T’fF§rst Appeal is filed under Section 96 of the
— -..{§PC_against Eh,e-judgment and decree dated 1.10.2008 passed in
_£:i;’:’; F\’V¢:}.=*%4e5,_3/9,6 on the file of the XIV Additional City Civil Judge,
‘5an.g”a–?;oTe,, {:CCir-l No.28), decreeing the suit for declaration and
“>._”g:;os:3e_.ss”5««:>rT,”
Regular” First Appeal coming on for Final Hearing this
The CCU rt delivered the following:
ix)
JUDQMENT
Even when the matter is passed over
out thrice, there is no representation for the appe.!.!aA%fi’:i*,Vv V
2. This appeal is therefore dismissed _ [A
MD V
suowmot;J”‘an,;j-. _