High Court Karnataka High Court

Yellappa vs Sri Gopinath S/O Appareddy on 24 November, 2008

Karnataka High Court
Yellappa vs Sri Gopinath S/O Appareddy on 24 November, 2008
Author: K.N.Keshavanarayana
IN THE HEGH COURT OF KARNATAKA AT BANGALORE

1479 
DATEEX) THIS THEADAY OF NOVEMBER 2008   *

8}f1}3'()RE

THE HONTSLE MR,JUS"§"I(3E K.N.KESHAVAN;Ai--.R{$§¥A1*§A _ Z

R.F.A.N{).523l 20o8:;{DEQ,' ;.   "
BEETWEEN:   *  '

1. YELLAPPA S/O NANDAYYA  
AGED ABOUT 75 YEARS _
R/AT NARASIPURA LAYOUT   
VIDYARANYAPURA ' " 
BANGALORE - 13.

:2. SMT.N.CI~iANDRA w/: APPAREDDY
AGES. A§zQ1;:.iIf $5-.\fEARs
R/K1'. $33.54-, NARASEVPU RA LAYOUT,

 =.____V'IDYARANYAP€;3ft?A§

33ANGABORlF}'+ .13'

 Ray. BY POVJER OF ATTGRNEY HQLDER
" '« 7.SRI';D.KRISii.f~§APPA 3/ 0 QASAPPA
 Acgm ABOUT 43 YEARS
-~ ,  N"Q;1.7",-»NiiRASIPURA LAYOUT,
 _Vl«DY}§RANYA?U RA,
T * BM§GALORE 13.  RESPONDENT

‘gay Sri.SANGAMESH G. PATIL, ADV. C/R.)

9@

THIS RFA 18 FILED U/() 936 RIW ORDER XLI RULE? 1 OF
CFC AGAINST THE JUDGMENT AND DEGREE DP;-TED
14.11200? PASSED {N O.S.NO.3788[93 ON THE} FILE”;
XIV ADDITIONAL Ci’i’Y CIVIL JUDGE, BANGALORE (C7CH?§:8′}g

DECREEING THE SUIT FOR UELCARATEGN OF

POSSESSEON’

‘fim§RRACflMmGCm?©RAbMm&QNffi$f$fifHfi

COURT DELJVERED THE F’OLL»OW§NG: ii’ A
JUDGM&Nifl”

On 8.9.2008, as the whé” in
person before the Court erégvvégci-“A: another
counsel, the kt:-l¥.I’I1€(i A;:ouI:zse’1VV_:_fi1A.(§ for them was
permitted to retiijgjé ‘ 1:5′ = granted. to the
appellams to appeal was listed
for %?:;(iIIliSS1%)’.”(}l.V'<VZ)'fiAV"V~:gQQ!1{;.'.é£):)6aI'€d on behalf of the
appeiiants. "P}fi'c:1fefCa}.ié,' time was again granted.

Once agaju, me uau.p§€*aih"Wa;€: for admission 3.1 1.2008 and

:Ad,Ei}'~'.'.I].€it}3é%Hth@ appeilants IIGI' any one on th<~:-yir

bah:-aif mp 1 wéfedlv. }*IQ?;x?ever, one week's time was a at} xranilted.
._ __ PS' . _ 3 3

2. 3339, though the name of appellant. 15303.1 and 2

is »éfhvétz._i:1 the cause list, the appellants are net preaant. N0

_;;sr;e behalf of the appeflants has appeared. These

&

circumstances imiiaate that appellams are {mt interested in

prosecuting this appeal.

3. Aocozfiiflgb’, the afppm}. is dismissef:i__ ~f:c:>rv

prosecution.