INTTHEHKHJCOURTCHTKARNATAKA
(HRCUHWfiflflH{KTDHARWAD
DATED THIS THE 2nd DAY OF NovEMEER"2dD§«: Y.
BEFORE_m
THE HON'}3LE MR. JUSTICE :ANA._-NDfi'EYRAREDDY'
REGULAR FIRST AP-_I_;f§J_AL N0. ‘i801,-?’2CQ7:.., :1
BETWEEN: ” I
DINESH SURAPPA HEGDE
8/ O SURAPPA HEGDE ‘ ‘
AGED ABOUT 35 YEARS _ ._ ”
PROPRIETOR OFHOTEIL VI’KE{ANI..j’*–,_ .
LAMINGTON ~ HUBLI--58_OO23_ " ...APPELLANT
(By Sri,v:’-TV;Mb’HANED.AS;SHE’fT’Y’8;’1§.D.NAYAK, ADVS
–ABE;{ENT)_ Y. 1 A
AND
I. ,SI-IARARD AIARAYAN TEMBE
.. {SINCE DEAD. EYEIS LRS
{(A2 R RAAJEE«V
A S,/_(3»–..uSfIA*RvA.D TEMBE
~. ‘-_AGED”_’»AB_0UT 36 YEARS
‘ R/AT R0271/272
“UD-Y0’G’ BHAVAN,
SONAWALA ROAD GOREGAON
” ~ EAST, MUMBAI ~63
1v{B ) ‘EMT DEEPALI KOM
\Nfl3RAVIMUDHOL
AGEDABOUT33YEARS
R/AT H.NO.53, MAHANTESI-I NILAY
KUSUGAL ROAD
KESI-IWAPUR
I-IUBLI — 580023
1(0) SR1 OMKAR
s/0 SHARAD TEMBE
AGED ABOUT 29 YEARS H H
R/AT H.No.53,MAHANTEsH NILAY ”
KUSUGAL ROAD ._ ~
KESI-IWAPUR n D .
HUBLI A 580 023 V “i?.ESPO»N;DE’N”I’S’=–4
(By Sri./Smt : P.K.JAwALmR”RD”R RIA ‘—– i
THIS RFA F1LEDi”LrNDER’i’sEc;T1DR 96 OF THE CODE
OF CIVIL PROCEDURE .i”AGA.1N{sT “*THEVJ_UDGMENT AND
DECREE DT.18.4.2007 PASSED: IN….O~;S.l.I\l’O.11/1999 ON
THE FILE OF _”1″H_E PR};’c:fwiL«..’jJ.UD-G«E”(sR.DN), HUBLI,
DECREEING 7I’HE’;,SUIT3-.FGR”‘POSS_E’SSIQiN.
THIJS Ol\lIMF’VOR HEARING THIS DAY,
COUR’l7v_ADELIVEfEE.-J) ‘T1e1E_FOLLOWING:
‘lg£pGMENT
c:_ounsél«f0_r..the appellant has remained absent on
‘sg:l\’I’cral-,_veiarl’irl:i*v occasions. The counsel for the appellant
remains a’d.seri’: yet again. Hence, the appeal is dismissed for
— V non–pt0is.¢cution.
Sfifs
EEFEGE