High Court Karnataka High Court

Smt Khannamma vs Rangappa on 2 September, 2008

Karnataka High Court
Smt Khannamma vs Rangappa on 2 September, 2008
Author: N.Ananda


4: ” V.’L(Bys:«;_MAi§ANTEsH s HOSMATH, ADVOCATE )

IN THE HIGH COURT or KARNATAKA AT BAIif’?::'{§Aig§)V’!§1;1″ T A’
DATED THIS THE 22%» my OF }skEP’TEMBEr;%2Qo8Vk
BEFORE _ .A % X _
Tm: HON’BLE MR. :~i.A.;~;_A:mA S
M.F.A.NO.6Q_65 01+’ ;:_od8% %1gpC)

BETWEEN: J ” 1 %’

; SMTKHANNAMMA I
W/O.LATE.H&NUIv1ANTI{APPA M
AGED
occ;A:3_RIcU.LTUf€E,._ *

R/o%..HARAGAra§HALL1yu.;mGE,.
HONNALI. TFALUK, _ _

2 HK’RAMAF’PA*.'”g
s/o.LATE%.HANUMA;~rrI>:APPA
AGED 32.VYE.ARs_,
(}GC:AGRIC.UL’I”URE;

.» 453/o.’§:%ARAGAiaA.z;AL:.z VILLAGE,
” «Ho BSSNALI. TALU K,

_ *1′ TRANGAPPA’
” ._ S/O;RP.NGA’i3PA,
. AGED ABOUT 39 YEARS,
“-‘£2 / 0,; HARAGANAHALL1 VILLAGE,

HON’?-IAL§ TALUK,
V ” APPELLANTS

‘ RANGAPPA

S] O. MANJAPPA

AGED ABOUT’ 40 YEARS,
OCC: AGRECULTURE

R] O. HIREGONIGERE,
HON!’-{ALI TALUK,

2 THE TAHASILDAR

HONNALI,
DAVANGERE DISTRICT’.

{By Sri: ABDUL SALAM FOR C/R1 ) _ _ &
THIS MFA IS FILEB AGAINST” ;7£I53 £)_’ {‘3_ECR’3EF3

IN MESC. APPEAL 9/06 FILED–».hU’!S am (33 “z<Ai2NA"I'AKA
Vfl¢AGEOFfiCESABQMflONACTK _ *-t' 3

This appeal, colfifjig éay, the
Court, delivered the foHcbwing:L._V _

-utnlwwtwwlzvr:

Section 5 of the
:A}:}cJ.Iition Act, appellant had
filed an agjpéal MA Mag/2006 before the District

* the appeal was dismissed by

;’.3:1;..I.2008. The order passed by the

DiS’CfiCtjL1dgE:_ is not appealable under Order 4ARule 1.
Thézjgforc, appeal is dismissed as not maintajnable.

Sd/-e
Judge