Karnataka High Court
Hanumakka vs Shanthaveeramma on 28 August, 2009
RSA N0. I295/2008
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29% DAY OF AUGUST 2009'
BEFORE __ _ A it
THE HON'BLE DR. JUSTICE K.BHAKTHAxrA1fsA§;A , 3
REGULAR SECOND APPEAL NO'u129:5'/20208 'V C 2}
BETWEEN: A 2' 2' 2 2
Srrit. Hanumakka,
W/o late Pathalingappa,
Age: 52 years, A '_ g_
Residing at Somaguddu Village, at
Kasaba Hob1i--5'77 522, " ._ .
Challakere Taluk, _ *
Chitradurga District. A Appellant
{By Sri B M Siddappa,l:.Ad{%;.,':'for A
AND: """ " A A it 2
Smt. ShanthaVe'erainIna,lV 'Ta _
W/0 Byerjjanavar »Shivanr:a,'"y ' ,\
Age: 40 years, .. * V "
Residing at Soniaguddu _\{'il1age--'577 522.
Kasaba E " ..... <4 ;
Challakere 'l"21lulr,' p_ ~
Chitraduifga..Distr1ct'.«, Respondent
_.w_
'This Second Appeal is filed under Section 100 of the Code
" '~Procedu.r_e', against the judgment and decree dated 22.2.2008
pass'ed*,in A No.32/2003 on the file of Civil Judge (Sr. DiVn.),
ChalleI&e._rc,_p_d:smissing the Appeal and confirming the judgment and
~ "»._d.ecreej.dated"25.3.2003 passed in O S No.179/2000 on the file of the
Ad'dl..VCiv:i1? Judge {Jr. Divn.), Challakere.
This Appeal coming on for Admission this day, the Court delivered
at ' " ~ . "following:
RSA NO1295/2008
The plaintiff challenged the trial Court judgment and decree in
R A No.32/2003. The lower Appellate Court, after hearing arguments,
perusing evidence and material placed on record, came to aV'co_'n.clusion
that there was no merit in the Appeal and dismissed theA4"Appeal;" his
impugned in this Appeal,
4. Learned trial Judge has held that th'ere'was cause"
and the plaintiff failed to prove that'V"i'th'ere tAIa's.V_ir1terfei'erlce'V by the
defendant with respect to ~..pproperty."T The lower
Appellate Court has confirmed Court. There is a
concurrent finding on; of law arises for
consideration in this ,
5. In the :':jest1lt,Altlo{e r'&ppega1vi.faivls and the same is hereby dismissed.
sd/gt
.....