NVVIIIII R.S.A.No.2320g2007 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS 'THE 19TH DAY or NOVEMBER 2009 BEFORE THE I-ION'BLE MRJUSTICE "
Regular second Aggeal :~¢o.232o/-\S.?§R?[S’S%SSO A A
BETWEEN:
SR1 KEMPAIAH
S / O JAVANAIAH
DEAD BY L.Rs.
SR1 JAVARAPPA
S/O KEMPAJAH
AGE: ABOUT 62 YEARS
SR] VENKATMAH
S/O 1:n::s/{PA’m_:;1 fig…
AGESABOUOT :33 YEARS’ ‘
S/O LAISTKEMPAIAH _ ”
AGE: ABOU’.1’4v5 YEARS .~
Af;1;AR’I: R/AT t).NQ_._2474,
A A – «MARIGUDI CHOVVKA, PADUVARAHALLI
» I»’£VO1iAI,},A,__1\/IYSORE — 570 012
(SS? ADVOCATE.)
S SR1
SIDDAIH
” ‘A.G_E: ABOUT 65 YEARS
FSR1 RAMALILNGAIAH
” S/0 SEDDAIAH
AGE: ABOUT 36 XTJARS
BOTH ARE R/AT D.NO.2475
. .APPELLANTS
R.S./L No.2320g200.7
MARIGUDI CHOWKA, PADUVARAHALLI
V.V.l\/IOHALLA. MYSORE — 570 012 ..RESPONI)EN’I’S
(BY SMT. G JAYAHREE, ADVOCATE.)
THIS R.S.A. IS EILED U/S 100 OE CPC AGfiJNST’–..5i’HE’v——_p ~
JUDGMENT AND DEGREE DATED 22.12.2006 PASSED EN».
RA.NO.125/2004 ON THE FILE OF THE PRESIDING.()}4’F£CER’;’V.FAS’1′.i,
TRACK COURT~V, MYSORE. DISMISSING’ AEPSEAL ‘AND
CONFIRMING THE JUDGMENT AND DEGREE.-..DATE.D ,2’9-.06_i-9963p
PASSED IN OS.NO.802/1990 ON THE FILE OF THE PRL.__I Ml;’NSlf<"E?,v
MYSORE.
THIS APPEAL COMING ON EoI%{“TADII.IISSIO’r»1THIS DAY. THE
COURT DELIVERED THE FOLLQWING:_____ ‘ ‘ .
J U
Heard. This is:-.1 defen–da.ntIs”-Second’appeal. Perused
the judgmentS~4.of,’tl:ic_«_’_ two Concurrent
findings nijfwopinion, no Substantial
question of ariS.e§A:.l:,”1″Qi,’~~Qigiermination in this Second
appeal. the appeal. The appeal is
lllll H l
No’._g£o-IifiIi__ioallow I.A.5/2007 filed for production of
Xerox of””ce1v<i;:aii1".V'documents. Accordingly, it also stands
4. _
dismissed. “‘
FUDGE
H8111/~wAia