High Court Karnataka High Court

Chikkathimmaiah vs Rudrappa S/O Channaveerappa on 26 June, 2009

Karnataka High Court
Chikkathimmaiah vs Rudrappa S/O Channaveerappa on 26 June, 2009
Author: V.G.Sabhahit
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 26TH DAY OF AUGUST 2005

BEFORE

The Hon'b1e Mr. Justice v.G,sABHeafr 

Civil Revision Petition No; ;V,496é"[_2Odl_5 "

Petitioner/3 :e
CHIKKATHIMMAIAH. =.%
s/o LATE K.THIMMAIAH,"
MAJOR, -_ .
NO.235, 11TH cRGss.t,""*»f
MAHALAKSHM1 L1exoUI,. ;_; -_*e;_ :
BANGALORE - 55e;u86.v\ ', _x.' '~*

[BY sR1.R.éAR§AHefifie.téI= 
ADvocAIEj_",_'*e ,*

Respofidefit/S {ta

RUDRAPPA,'_ * "

s/0 cHANNAvEERARPe,*MA5bR,
N0.1?1/A, 1ST CROSS,

*=,5TH maze, BAPUJT~NAGAR,
MYsoRE*R0AD,

'eV3eNseLonE%e_ssp 025.

 ._ . \\

"~.; _tne suit filed by the Respondent/Plaintiff for

LrBY[s§I;vtjA§eHAR BABU

ADVOCATE}; P

‘* CRP filed U/S.18 of the Small Causes Court

‘”. » ‘Aet against the Judgment and Decree dated 21.9.2001

zpassed in S.C.No.1178/2000 on the file of the
‘K Addl. Small Causes Judge, Bangalore, decreeing

–9_–

recovery of money. Suit of the plaintiff against-fw
the defendant is decreed for Rs.25,e00G/’– wii-‘.h
interest at 24% from the date of suit tiii-»{*.”
realisation. e *

This cap is coming on re: efeéré;.tniste$yf77
the Court made the fo11owing,; – ‘–. ‘ ” ‘ ‘ *

The Petitioner was directed Vida order dated
11.8.05 to issue netieeaen_I,A{Noe1i~&*2 en the
counsel for respondents. However} pd steps have
been taken. W” = ‘ ” ‘*V”

However; igythe_i3tereet df_jfistice, one .
week time is grented;tn«comp1y–With the order dated
11.8.05, faiiing which, the revision petition shall
stand dismissed fer nnnepreseuction without any
further greets free the_Ceurt; Wxh

A,’ V .Sd/-

‘ . . . . .

C%@?

Assistant Registral
“mh Court of Kamatab

Pup Q!-anga1ore*559 09”

V\.\»b7s/