Karnataka High Court
Abdulsab Nannesab Totad @ … vs Sahadevappa Mallappa Suragond on 16 June, 2008
4VC%AV{_Zi~iCHINAMATf§, ADV. ~ ABSENT)
1 "S;_§I~lADEVAPPA MALLAPPA SURAGONS
%.1(a) NINGAWWA w/0 SAHADEVAPPA SURAGGND
IN THE'. HIGB COURT OF KARNATAKA AT BANGALORE
Dated the 169* day of June 2008
:BEFORE: %f"" ,_,
THE I-i{)N'BLE MRJUSTICE : V.JAQ=A3S§_I§AT§§§A._N T' ~
REGULAR SECQND A9£%'I{éAL :~2"s;>;8_6; ; *
BETW EEN
1 ABDULSAB NANNEsAB5"*:*{§}r1a.§ @'JEi{Ir§'KA':1:*r;
SINCE DEAD, BY ms
1(a) GOUSUSAB s1o";éi39u;s§A.i3'*mfrA1) %
AGE'; 55 YEARS o<:c;a.G1e*1r:U1«;1%u as _
(1:3) MAULA.SftB f:3/ ci:'Aa{):i3L.'3;é}3'.?1*c)f1f_é;D
MAJ_<:)R, @'<_:g::;.A§::Rz§;u1;ri:--RE ,
(c ) G0o;:)VU:m§_w)c:E{SgA13 SSHIGGAON
«AGE-.Mk3JOF$-1, ocg:-AGRi"cULTURE 65 HOUSEHGLD
(cl) *TaxiAK}<;:_iMsAB SHIGGAON
AGE 'B2,[£\JQR,'» jo§:'<$:;_A:}R;cUL'rUR§: an HOUSEHOLD
-ALL ARE 1::/0 KARADAGE
~ TALUK s;=xvA._Ni1;2
HAVERI 530 001.
' - APPELLANTS
ALE'-ID :
V SINCE DEAD, BY HIS L.Rs
MAJOR
(b) EHARAMAPPA S,' C.) SAHADEVAPPA SURAGOND
MAJOR
(c) CHANNAPPA s/0 SAHADEVAPPA SRUAGOND;'"--
MAJOR T
(d) SURESH S/0 SAHASEVAPPA SRUAGONSW" ' '- 'T '
MAJOR -
ALL ARE R/O SHEELAVANT%%"SQMA'_PU I3{
TALUK SHIGGAON 1
ms? HAVER: 580 09;.
AGE 54 YEARS OCC:AGR{CULTURE._ -- -'
AND SERVICE}
R/{D SHEELAVAMTH S()MA'£~'-UR
TALUK SHIGGAGNT _
DIST HAVER: 530 am, 2
:2. SHANKARAPPA S/O rv':A:;L.APPA"sURAc§oN:}""'~
3. S§DDAP'fPAaS{O MABADEV}'§P_P.A s(;rRAc;«oND
AGE (}c_ 100 CPC AGAINST THE
JUDGMENT'=A_NS.,l?}EGREE DATEZD: 15.9.2004 PASSED iN
reA.1~€f0. %..4/19910:: THE FILE OF THE CWIL JUDGE
(SF§.[;'.N,).,V i£AVER¥;';%i;LOWiNG THE APPEAL Aim SEWING
'ASIDE 'rHF; d_UD{}MENT AND DEGREE DATED: 2(}.8.1991
'I?AssEi:)_ '~::sf4-.A0s.N0. 25,/1979 ON THE FILE op' THE
'--ML?NS1I?IF€';--A.SAVANUR.
' TH.;s:}§PiDEAL COMING mt FOR HEARING THIS DAY,
.V 'rHE"::.0'Uam DELIVERED THE FOLLOWING:
JUDGMENT
This matier was cailed on two occasians and on
‘4 both the ocsaslons, name appeared for the appellants
and there was also 21:?) representation. This ceurt
%
/’v
Waited for some time with the hope that the counsel far
appellants would turn up to make his submiégions.
But, it was in vain.
Hence, 11116.63? the above cireaimtstafifiés’; 2 ‘ x
stands; dismissed far non-girdsccuficn. . _ T’
eke/m _ 3
111596