High Court Karnataka High Court

T E Parameshwarappa vs Smt Lakkamma on 19 August, 2008

Karnataka High Court
T E Parameshwarappa vs Smt Lakkamma on 19 August, 2008
Author: S.Abdul Nazeer
 

   ..... 

IN THE men COURT OF KARNATAKA AT BANGAIDRE.

DATED THIS THE 1973 DAY ms' AUGUST      '
BEFORE      Q

THE HONBLE MR.JUS’!’lCE S. ABpI;–Tt_L A

REGULLAR sacozm APPEAL;§_o.282ogmc§

BETWEEN :

1. ‘IKE. ‘ V
Slo. Late Eswarappafi .

S/0. Latc–Esw::3jappa «-

Aged 40 % ‘

A Sic. ééttc
~ yms

En’.-_[‘o.

Aged about 29 yaw

W/o. iate Eswarappa

the juégmcnt decree dt.1I.08.2006 passed ‘m R.A.

-._ _”~,.N0-240/2U01 I.OIl tbs: fiic of the Civil Judge (Sr. Us.) at

_’ ” ‘Hdlai}st:r¢, tiismissing the appeal and confixmmg thc

am: decree d:.1s.os.2oao passed in o.s.

V 1%-,4’2_9i1991 on the & ofthc Add}. Civil Judge (Jr. Dn.),
‘ .I%_{t)la}Js:c1’e.

Aged about 31 years

8. Thalasad Malhppa
S/o. Basappa
Aged about 60 years

Holalkcrc Talukw 5’f’7 50/ _4

(By Sri: B.M. Siddappa, Adv.)

AND:

I. Smt    V
W10. Late 

S/0. Latc31{.r§-.”E§sw*&x’a;$p’§, :
D/o.”- I_,at¢_: -K.vN’.’ ._ ‘

S/o._ Late KN’;

3+
V’ 577 S01 RESPONDENTS

“I’h1s ‘ under section 100 of CPC sigma’ t

7. Whether the plainiifih are entitled for the i ‘f ~ ..
relief of declaration and conacquentia}. 191″ ‘AW

injunction as prayed for ?

8. What order or decree ? ”

4. The parties have
documents were also beet} the
mrtics. On Q’ –.d_t:x:umcntary
evidence on the that the
plairatifib am thcr site. The Trial
thc by the said judgment and
declfifl, theAé’pp¢a1 in R.A.No.240/2001

on the Dn.), Holalkem. The Lower

V” ‘on ‘ n of the end’ cum: of the

iudgmt ~13′-twlt ofthc ‘I’nal’ Court. Feeling aggnevcd’
~ jv.-v’4.};§y=».the filament and dccrcc, the dcfimdants have am

5. Havin.gheard1carncdCounsclforthc

appeflants/daefcndfi I do not find any mesdt in this »
appeal. As noticed’ above on apprecn;-mo’ ‘ 11 of

documentary evidence on mconi, the Trial ” V

that the plaintifiia are the ovmcrs and Vv .

Court has re-appreciated the cntim
and has come to a
rccmded by the
apprcciatitxl of the and
there is no in tho”:

findings. The doés substantial

question of law. fails and it is

‘ -.5. -. _ . . . . . .. ‘V

03