Karnataka High Court
Sri Shivananjappa vs Sri M N Mahadev on 5 September, 2008
"C.r»;c. 'egeseet the judgment and decree dated 23.6.2008 AA (sr.1jee;*' 85 J.M.F.C., Tiptur, dismissing the appeal and the judgment and decree dated 23.7.2007 passed "().S.No. 113/2006 on the file of the Pr}. Civil Judge --' (Jr.Dn.) & J.M.F.C.. Tiptur. IN THE HIGH czoum' op' KARNATAKA AT BANGALORE Dated the 5"' day of September 2008 :BEFGRE: .e____ THE HON'BLE MR.JUS'l'ICE : V.JAGAN:§_}\TH§gI§" H REGULAR SECOND APPEAL bio. 1--881' BETWEEN : Sri Shivananjappa, _ 40 years, S/0 Patel Nanjappa, V' R] a B Village, A Kasaba Hobii, Turuvc 'I'a1uk--572 227. '- ~ e ...Appe}1ant ( 'M. R.Vij&yé1*ag§1afian.,..;§dvocate. ) ANB: A . 4 ' a V Sri M;N';Me3§ede§;§:A§' _ s/o I*1an:ap.s»a»5~a R/a sea I3aba.Ma:1dii::z_.Reac§., % Tiptur Town ----~ 5?2"".3'Glf é Respondent
ByAASIiv-Jag’adecsh Mundargi, Advocate. )
V — :’ 3eeend Appeal filed under Section 100 of the
i1:”i2.A.No. 108/2007 on the file of the Civil Judge
This appeal coming on for admission this day, the
court delivered the following :
3
that he would vacate and deliver vacant possession to
the respondenbplaintiff within the aforesaid
ckc/~ IucIgé= :