AME;
IN THE HIGH COURT OF KARNATAKA AT BANCEALORE
DATED THIS THE 10"' DAY OF NOVEMEEEG "
BEFORE
THE HON'BLE MR. JUSTICE:=.AN:A.4N?)uBYRAREDfi'{:vEA
MISCELLANOUS §7:_"»2:'§-:§?.~f1?4._APP}'3AL N0.Vj2.S':OFW 200%: Of
BETWEEN:
Sri. M.V. Narendra, j . ,
S/0 Late Venkataswami NV_a'_i_d'.1,V T A
Aged about 49 years, '
Survey N0. 1/12," V' 'i
Opp. BHC SOc'ie._tVy;.. V __
Subramaray2§:1.uIii1I;3fQst," '
Uthraha11i',* '-
Bangalore
(By shri.'K;:s1mapp;L;";Ad{{5;¢Lté)
A ' P.S-; ,'VBad'3Efiprasad
'---S/0;-Sath.yn_.avray.a§:a P.R.,
Aged' 'ab0ui"3j_9 . 5/ears,
No.11/1 9*" Nlain,
H 'u__TA'}"A~~ESii;k Farm,
O " 2 Sangalofe -- 560 028.
.' N.S. Sanjay Gowda, Advocate)
...APPELLANT
...RESPONDENT
This appeal is filed under Order 43 Rule l(r) of”–Code of
Civil Procedure, i908, against the order dated 07.08.20(}9_p.assed
in Misc.No.832/2007 on the file of the V Additional.Ci§V’i. Civil
Judge, Bangalore (CCH-13), dismissing the petition ‘fiIe’d._TLi:3.de.r
Order 9 Rule 13 Read with Section 151 0f’i”-Codeof Civuil’
Procedure, 1908, to set aside the ex–parte ju’dg’nieri_t .dee_ree»_
passed in O.S.No.1229/2005 dated -1′ _ «
This appeal coming orisfor adniission th,Vi,g1daiy,i’ the Coiirt
delivered the following: —
“‘<..£,!*""-'1-Jl)':'V%f«-i–v"t'~:~:'"-':B–'-'ii.
The counsel for the .appelian1~,stii5rnit'sl_that the appellant is
no more andtljie for injnnc§ioi1,ljeVi:ngi in respect of right in
personarn,'"the':aj?13é§ii.; maynot surviveiifor consideration.
2. i’yiAccordingIy’»– recording the statement of the learned
counsjfelii for the appelvvlpantlthe appeal stands dismissed.
3&1
Judge
1″-‘*.=.i’1b’r’+’.'”