High Court Karnataka High Court

Sri M Gopal vs Smt Akkaiyamma on 18 November, 2008

Karnataka High Court
Sri M Gopal vs Smt Akkaiyamma on 18 November, 2008
Author: K.N.Keshavanarayana
"'~"'_;_=;ND: A V V
~   Sm' 'm§3<AIYAMMA
 % V,  DEAD BY HER LRS
   MAJOR

' ' '  . .  )3) GUNDAMMA

IN THE HIGH COURT OF KARNATAKA AT aANG;gL'GP'E[   
DATED THIS THE 13TH DAY OF NovEMB.ER..é:OO8--T.::   "  
BEFORE ' M '
THE HONBLE MR..JuSrIc:EV1{..1$:.KEs§¢:AvANAR;a§?;§,§iA  "
R.F.A.NO.}62l  {R351    
BETWEEN: '  ' "  

1 SR1 M GOPAL   5
SON OF LATE M1;NIsw;A@vI¥"«
AGED ABOUT  _V.'-"EARS g ..
R/AT NO.7,.IS'I' .s;:R_o€,s«  

CHUNCH£f-;NAC}HA'i"1fA   
3A"G51z0R'~'55.,  .   "

2 SR1 RAM1}. ' _ ,   . .

SINCE' DEAD HIS LR "P21UNnI'R,AJU
S/OF LATE RAMU _ "  '

AGED AB(";1.}'1'- 23 YEARS. 

R/A'?-mo. 1 1, w3RD"cRoss

 V. " E-IAL. MURuGEs'E:«9AL$:A
 .BA'NGALORE,  APPELLANTS

(B3? s:i.;_-:5 RAKU-.Ii.V <iismjs1e~:)IeA, ADV. -- ABSENT)

.3.) MUNIYAMMA

W



3
JUDGMENT

None appears on behalf of the appellant.

In spite of grant of several’ adjoaVu1_T L=1:_1zentS.’

on today, the ofiice objections S

Therefore, the appeal dismisseé11011-prosecution.

RS/*