High Court Karnataka High Court

Sri P Manjunatha Shetty vs Smt M Shanthamma on 28 May, 2009

Karnataka High Court
Sri P Manjunatha Shetty vs Smt M Shanthamma on 28 May, 2009
Author: A.S.Bopanna


And

I

IN THE Hm-1 COURT 0? KARNATAKA AT BANGALQ1§E:M_:’T..V_

DATED THIS THE 23$ DAY OF MAY 2m9;’_f”” ‘ ;;f E s.- %

BEFORE

THE HOBPBLE MR. .1Us’1*1c:s;_A 4’

REGULAR SECOND APFFEAL N(.”); _1 356/ 1 ”

BETWEEN :

Sri. P. Manjunatha Shetty, ~

S/o Late Bhagavantha Shetty

aged about 46 year-3,: .

Ex. Managing PaI_’£:I1iar_,”‘. _. I

M/s Balaji ChitraiMafl+:’ii;a, _ ”

4% Main,4*h  4-     '

Vinobhanagar, ,   " ' _  &  ;
I)avanagemV.«e.57':?_0O€3;;;:_    ' '  ...APPELLAN'I'

[By Sri: chagiczah s. §*:a§,’Adv.:_'(absent)}

“W /0. >Laté’ Basavarajappa,
agec¥ ahyou.£ ’58 years,
. /o C’i1éf.t:l*;3pet,
“”«4._Dav:3r1gc:5e – 57′? 001.

‘ ” . Ahmed,

A’ * ‘S/0 A. Rahimsab,
‘. _ major in age,
” ‘R/0 Chamrajpet,
Besides Anwar Roadiincs,
Davangere – 577 001* QESPONDENT5

995–”

THIS BSA FILED UNDERSEC’I’1ON 100 CFC AGAi’NS1’V.'{‘_HE._ ‘
JUDGEMENT AND DEGREE DATED: 31.01.2006 .m;ss13DV0_”‘z–NT”–0 ~
RA.NO.56/2002 on THE FILE OF THE 2 ADDL.CIV1L J.U~9cs:*+:’
(SR.DN.), DAVANGERE, DISMISSINGMTHE -‘APPEAL VANS

CONFIRMING ‘THE JUDGEMENT AND DEGREE D’ATED.:Vs;2.2o02

PASSED IN OS.NS. 506f1999 ON THE =.1é’1L:;:~Q1:«’ ‘1″HE.PRL’.C:i’»(II:s; _A«

JUDGE {JR.DN.}, DAVANGERE.

This Appeal comm’ g on for .g, Court
ciclivenad the following: A . ,

This Vvdefendant in

0.S.No.506]019§i?. filed for recovery of

possessio i2, T0110 the suit. When the

defendant .VV3V:)efo1’~c._ Lkfivcr Appeilate Court, the Lower

dismissed the appeal by its judgxnent

Rgatéd 31.–v1.’200.é;v

appeal is filed against the said

2 jud@1cnt,_*no pibg1’ess has been made fiom the year 2006

” ponsiaézing the nature of the rclicf with zegani to the

_.p<2$$0s§=éion and also considering the fact that there is no

vikgpsicsentafion on behalf of the appellant, it appears the

3

appellant is not interested in pmsecuting the matter.
Accordingly, the appeal stands dismissed for non-

prosecution.

% H5%d;;%%

j

Akcj bms