High Court Karnataka High Court

Ramappa Mallappa Shekhannavar vs Gunawant Kadappa Sheknavar @ … on 23 September, 2010

Karnataka High Court
Ramappa Mallappa Shekhannavar vs Gunawant Kadappa Sheknavar @ … on 23 September, 2010
Author: Aravind Kumar
DECREE PASSED lN O.S.NO.231/1988 ON THE FILE OF THE
PRL. CIVIL JUDGE, CHIKODI, DEGREE THE SUIT FELED FOR
PARTITION AND POSSESSION.

THIS APPEAL COMING ON, FOR ORDERS THis.j:'-miy,
THE COURT DELIVERED THE) FOLLOWING:    " 5.

Appellant and respondent No.15 i'c1re7'.l_Ap"i¥lesei'1tpA' 

Court and joint memo has blylrlthelilappellant
and respondent No.15. Appellant’ No.15
has Purchased an land block No.55
from respondent purchased an area
measuring 8 of land block No.55
from respondent in the joint memo that
respondent l’J’o.l.4 18 acres 4 guntas ll annas
‘:95. D H lllll M

iiariiely, the appellant and respondent No.15

are pr_esent””before’t’he court and admit their signature found on

memo’. They are also identified by their respective

tr’

U1

advocates and they have also affixed their signature to thejoint

IFJEITEO.

3. The said joint memo is placed on =

for by the appellant, the appeal is d1’smis’sed;_-as

4. In View of the appeal havingpjibeen ‘1/10

and IA 1 /09 does not survive fey’ c01f1Vs’i’de§9atVi’ Onp andebrisequently
they are also dismissed as they delneitVsia1rv~iye~x.fg3§jEgonsideratiori.

e .;     5   Sd/*

'A  t    

VMB