IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THES THE 23rd DAY 01? JULY 2009 . Q
BEFGRE
THE §~ION’BLE MR. .JUS}’ICE K.N.;<_13sHAvA_:4'AR;é3m:¥:;é _ 1'
R.s.A.N0.396[2do9 .3 '
BETWEEN:
V St; BBARAYAPPA
S/O VENAKFAPPA A –
R[A’I’ YELEHALLI VILLAGE__§€AN1′)I 5103:;
CHIKKABALALPUR TALUK AND 1)1S*1jR1PELLANT
(By Sri : B N MuRAL:.I3H:gR, AlfJ§V.)_ – ~ ‘
1 g P Q MA:§mjNAT§4 V ‘V
“S;/(3 ASHW?aT}i REDDY
._ A. V. _____ ..
I4′-‘ _<:".4§S1§ve'.}§:m REDDY
._ ''-".3; Cr Ci:§iK¥fj{AKYATHAPPA
A _MAJQR.
1-f QKRISHNAREDDY
.. VT 3/ Ow–CZHIKKAKYATHAPPA
zwxgon
* __’7~ALL§ ARE R/AT PATHUR VILLAGE
MANDIKAL HOBLI
RCHICKBALLAPUR TALUK AND msrmcrrr.
RESPONBENTS
THIS RSA FILED 15/8. 100 OF CPC AGAINST THE
JUDGEMENT 81; DEGREE I}ATED:16.0»’~3».2009 PASSED.- iN.
R.A.NO.52/200′? ON THE FILE 0? THE msT§e§I'{c?’1″-5″Ljaz,””V.
SESSIONS JUDGE, CHICKBALLAPAUR, ALLO\8{ii5I(§4′:’
APPEAL AND FILED AGAINST THE .§UDc3.E:~.a.}§’;:rsT”-T.::r{;N:) ”
DEGREE I)A’I’ED:31.07.2007 PAssE;’15″‘£N’~Q;s,N-0ig%<,I_;.997h
ON THE FILE 01? THE CIVIL JUDGE'
CHICKBALLAPUR. V
THIS R.S.A. COMING ON oRUE_f§s_'FH1"$ mar,
THE comm' DELIVERED ma FQL–z§QwI'HQ:
JUbGME%fL j
Vappeilant has filed a
memo pe1'mi$Si-fir:-..fi6«éonvert this regular second
appea}; intp Miségfifiiaesfiugsecond Appea}, as the order
~fi_1is passed by the Lower Appeilate
agrifider remanding the suit to the Trial
_C3au1*t"-for..__f1*eéli M in accordance with law.
AA 2. meme: is taken on record. The appeliant is
to canvert; this regular sacend appeal imzo
Miscellaneous Second Appeal, by making ~
corrections. '
3. Accordingly, this regular szééand V
disposed of.
RS/*