High Court Karnataka High Court

Sri Chikkannayya vs State Of Karnataka on 19 November, 2008

Karnataka High Court
Sri Chikkannayya vs State Of Karnataka on 19 November, 2008
Author: K.N.Keshavanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THES THE 19?" am OF NOVEMBER 2308'.--.__
BEFORE  I

THE I-iON'BI_E MR.JusTIcE K.N.i(ESHAVANAI2;Fx'f}&IfII§,j:  I

RFANO.4B2!2G88(DEC.P.INJ)   =  

BEWVEEN:

SRIIEHIKKANNAYYA

SIGILTE SIDDAGANGAIAH

AGED AT 33 YEARS I   
FEAT BENNAGERE GRAMA.7 _ 
YALAKYATHANAHALLI POST.
NELAMANGALA TALUK,   _  '

SONPURA HOBuLi',"       I 
BANGALORE_VE!IS'I:R~ICTg5'?2I;42   

(BY sRI.JAYAEVsIIATI{THIi v ELf';aE:aI3;*A.)  

..AF'PELLANT

AND: 

1.

STATE o:= KARNmr'II(A--~ " 
SEC RETARYVTO _'I'i-IE "FOR EST
DE.F§ARTB.§ii¥§JT~...'«  
E;§.NG;ALoRE.TT.I..¢  

._'»IK'EI-iE_:"'f~".E-é*}I'E_vI:E"$..'¥' OI-'FiCER
   N"ELh'MAN'GAI.'.£\ DMSION,
" _ "¥SI_ELA'M'i_§.b§Gf\LA

% M   ,.RES?ONUENT5
I Tms REA Is FILED UNDER SECTION 96 or we

 "'}%GAINST--'THE JUDGMENT AND DEGREE DATED 5.8.2007
QPASSIED IN OS Ne.2'I33{2(}05 ON THE FILE OF THE I
"I.'Ai}~DI_TIONAL CIVIL éUDC~3E (SR.DN.), BANGALORE RURAL

V   EHSTRICT, BANGALORE,
  _MI3E'CLARATION AND PERMANENT INJUNCTIGN.

SISMISSING THE SUIT FOR

THIS RFA COMING ON FOR ORDERS, THIS DAY THE

E COURT DELIVERED THE FOLLOWING:

/I



JUDGMENT

inspite
not complied with the office objections;A»V
appeared on behatf of the appellant and;”:;ffic e 59]

been complied with.

Therefoye, the appeal is dismV’;s_*.:$é:i_fo.r_non}$;>ro§¢cuti§:an

m\:*

of grant of sevaral adjournments, the apfielléifii ~
¢ Emu’ to&!ay;”‘v»n¢qg ‘ x

e’;r;:t’;_o’r1$_.””:2a§AV§’L =:;::s=z::;