High Court Karnataka High Court

K M Marappa S/O Muniyappa vs Thimmakka W/O Late Nallappa on 8 September, 2009

Karnataka High Court
K M Marappa S/O Muniyappa vs Thimmakka W/O Late Nallappa on 8 September, 2009
Author: L.Narayana Swamy
RFA NO.3'§2 OF 200}

IN1?HEHKH{COURTTNTKARNATAKA,BANGALORE

DATED THIS ON THE 08'!" DAY OF SEPTEMBER'*2Q{39--VV

BEFORE

THE HON'BLE MR. JUSTICE LTNARAYANA"éV.7 ""p '.V  

RFA N0. 312 o§»A:2oq;. 3

BENNEEN

g 2V

‘ SON OF LATE NALLAPPA

SR1 K.M MARAPPA _

SON OF MUN1YAPP.A-._ % % ” .
AGED ABOUT41YEARs,
RESIDING AT KARPUR ‘V1LL_A(}E-;”~~. ‘ ..

ANEKALTALLJK, A 1.. ”

BANGALORE ‘DISTRICT? A” ‘ _
NOW

-NO319, “K£§RNP£f1’P.E{A.}IOUSING BOARD COLONY,
KORAL/LANOA: ;A,LAY’OU’T,’ A
BANGALORE 560; 03¢ ”

” A Q …APPELLANT
(By SR1: SIS.ID’DAPP-A, ADVOCATE}

IifHI§;d:na2N{KA, MAJOR

“WIFE OFTIATE NALLAPPA

K.fLRI:’E~}HNAPPA, MAJOR
A’ SQN OF LATE NALLAPPA

MUNIYAPPA, MAJOR

A

3 RFA NO.3l2OF20€)1

ALLARE RESIDING OF
MANGAMMANAPALYA,
BEGURU HOBLI,
BANGALORE SOUTH TALUK V’ ”
RESRONDENTS _
(By SR1 G.MANIVANNAN, ADVOCATE FOR.R1&3)”‘ A «

REA FILED U/O. 41 R 1 SEC. 96″O’P’. Ciéc E,AGA;’£NST«’Ti+:E

JUDGMENT AND DECREE DT. 8.2.2_00,1ARAS’SED”TN”O;S:NO.
3627/86 BY THE XXIV ADDL. ‘.__C’1″.I_’Y CIVIL ‘~JUDCrE–..

BANGALORE CITY, DISMTSSTNC THE FOR”

DECLARATION, POSSESSION;”g”MESNE.__ “PROFITS AND
PERMANENT INJUNCTION.

THIS REA COMING =ON_FOR;_ THIS DAY, THE
COURT DELIVERED THE EOELLOWTNQ; ‘ f
J1: DG C1\%r;.CM1«__:”_N_E =

This ease wa’SA:_:’.e9;11e'(;i«. =”thz’:iCe, none appeared and
thereforepasseéd Over; A: [.00 p.111. again, matter was Called

*V.Vr1O’I1A-3, appeared”;

“T1*1erefO’re;_ dismissed for nomprosecution.

Sd/’
TUDGE