High Court Karnataka High Court

Govindappa vs Muniyamma on 24 June, 2009

Karnataka High Court
Govindappa vs Muniyamma on 24 June, 2009
Author: S.N.Satyanarayana
Ix THE HIGH ceuar or KARHATAKA AT BANGA§¢gE

DATED THIS THE 24TH DAY 05 JUNE 20fi§ f *n

BEFORE

THE HON'BLE MR. JUSTICE S,N.S§T?AN§RAYA§A =

RSA No 5971a; 3994

BETWEEN

SRI.GOVINDAPPA, _ '»_--_
5/0.93395 GOWDANAVARA HENIY$PPA1' ",
szwca DEAD BY HIS LR'$ j~ -- ,, up.'

1. JAYANTHAMMA -V .
W/O.LATE GOVENDAPPA, v»w».=
AGEB ABGUT 35 $5533, ;

2. RAJASHEKAE"fiAifiu\ag=
SfO.LATE GOVIH3APP&, .4v
AGED Agog? i5.YEéRS,L_"

3. SUDHAKAR, 'a¢* '* ';»
S!O.LATE GOViN§R?P£,'
AGED $3031.09 YEARS,

4;.nivyA) 'V 'p
§f0,LiEEaGQVEN§APPA.
A&EB_$BQUE G?'?EgES.

W é]'?aDmA}V

B/o.LAIgVG9fiiN9ApPA.

--Tgwgfigfi g3§a?=03 YEARS,

 A§L gag RESIBING AT KULUR VILLAGE.

HWxE%f/E

 . «Q

5



Ex}

BETHAMANGALA HOBLI.
BANGARPET TALUK*

(BY Sriyuth. S.N.ASWATHANARAYANA
B.MANJUNATfi. ADVOCATES)

D

MUNIYAMMA

W/O.LATE MUNIYAPPA _
AGED ABOUT 63 YEARS..'
KULUR VI£LAGE.
BETHAMANGALA HOBLI,
BANGARPET TALUK,
RESPDNDENT NO.1 "V

VENKATARAMAPPAjN$IDU3~4'ffi
S/o.RAMABPA,*,"»g.V 3*
AGED ABGUT 59 YEARS}

KULUR v1LLAGa;=q.,"  4,
ssrngmguagna HOBLly<*
BANGARpEI=rALUK;, "
RESPONDENT X012 '

. 3(a) SET bagxaxgx, .y .....
= , wro LATE VENKATARAMAPPA Mann;
'.5559-539$? 55 YEARS.

s§:.§afig¢3ANnRAP9a
*Sf0 LéYE vaaxgraaamapyg waxnu
A§EB_$BGUT 33 YEARS,

A 265} find Zéb} ARE RESIfiING AT

~_*w" K3133 VILLAGE, BETHAHANQALA HGBLI,
»_ .BA§fiARPET TALUK.

u"2<c} SMT.fiUNZAMMA,

Tzsnxmzvgsgfig g', 

¢;"Yv' .

Ap?§LL#§?;é)



,--.  M

D/O LATE VENKATARAMAPPA NAIDU,
EKG BHASKAR NAIEU.

AGED &BGUT Sfi YEARS.

DULAPALLI VILLAGE, TAYULUR HOBLI,
MULUBAGAL TALUK.

2(a) K.V.SRINIVAS NAIDU
3/0 VENKATARAMAPFA NAIDU
AGED ABOUT 40 YEARS.
RESIDING AT N0.1294.V..' *_ =
5TH caoss. 2ND MAIN. 11*sTAGE;V
BANGALOR£--5fl. 'zV<

(AMMENDED as PER THE akBgR"9? TEE
COURT DATEDI :5.0?;3ao3}:  =.n =.

. A ' _uV ',; §£sPoNnENT(s)
(By Sri. H,mJaefigssszgggzsnvaévocara FOR

CAVEATGRKRE, SR1.H}K1S3£TT¥_AEVOCATE FOR
R--2(a, b & c)'--*, _° '--*_ 3

_ y

BSA £;ied'U¢sE¢'15a Céc against the

Judgment and fiécf¢e dafed119.11.2003, passed in

;KA;fl0.§§?L39Sw9n tfié"fiie of the Civil Judge

{Sr§§fi§){"K:G;F;'dismissing the appeal and

confififiin§ {fie.Jfi$gment and Decree dated: 25.9.l993,

Mflbassed in OS Né.276f1§85, on the file cf the II

"¥?g&é:,c:v:} image {Jr.En.), K.G.F.

 'uWH}This RS& is coming an for Orders, this



,x L{»

day, the Court made the follewing:
ORDER

._–.-…-…—–

None presents. ‘Theugh the.mattgr7fis “u
of the year 2004, six weeks timé;ig g%afiied_i
finaliy for filing paper boékfi Ifnp£per:bfiQkWM

is not filed within six week§; £h¢ afipa#I ét$9és

dismissed without refefgnce to Bench,

Sd/–

JUDGE

Ty. By : Hffl,NV V
R. B3′.i.»z5? ” ‘

‘5- B¥.;f'”Gr’ I
5 fy;§aré}¥33/12/a9 ” “”” ”

.J.

ligh Caurt. of ::=.s+m
Bmuwhwdfiflflfl