High Court Karnataka High Court

K P Thimmegowda vs Savithramma on 20 September, 2010

Karnataka High Court
K P Thimmegowda vs Savithramma on 20 September, 2010
Author: K.L.Manjunath & S.N.Satyanarayana
- 1 -
IN1}HEHKHiCOURTCX7KNWEXBUUXHTBANGALORE
DATED THIS THE 207" DAY OF SEPTEMBER 2010

PRESENT

THE HONBLE MRJUSTICE K.L.MAN'JUNATHV V. 

AND

THE HON'BLE MRJUSTICE S.N.SATYAN.ATI§AYAT'§IA  3

REGULAR FIRST APPEAL 1510. 12o;5/200.4; '--    '

BETWEEN:

KPTHIMMEGOWDA
AGED ABOUT 70 YEARS.

S/O {ATE 19APEG0wnA;__ «_ _

AGRICULTURIST  ~      

R/O H0sAKANNAMBAD1v1LL.AGE:  " "
BANNANGADIPOST,   H.
CHINAKURLIH~<);':%1,I'- ._ 1   
PANDAVAPURA T£'£LUK'v     1;: A  APPELLANT

(By M /s. D. $1§:sHA1j1it' &':ASSbc1ATEs ABSENT]

  '1: .« . S 3Ai;9TirLiR.AMMA

~ ' 'Aw/0» MRAMEGOWDA
 
A 'R/() NEAR P.W.D.HOSPITAL
WKRISH-NARAJASAGARA
SRIRANGAPATNA TALUK

E vf_*2.i ~GO\g;;DEGOWDA

V .S/OPAPEGOWDA
64 YEARS

<Ck/



K P VENKATACHALEGCMIDA
s/0 LATE PAPEGOWDA

57 YEARS

AGRICULTURIST

K P KRISHNEGOWDA
S/O LATE PAPEGOWDA
53 YEARS

R2 TO R4 ARE ALL AGRICULTURISTS
R/O HOSAKANNAMBADI VILLAGE
BANNANGADI POST,

CHINAKURULI HOBLI
PANDAVAPURA TALUK

LAXMAMMA
w/o SRINIVASEGOWDA.-' 
61 YEARS  
R/O MANUGONAHALLI
BILIKERE POST A

HUNSUR TALUK A

 '"f*gV  "

W/Q LATE  EVEN 
SSYEARS  "  ..

K V PUTrAIaAJU  C ' 

 .LATE"K_P' VEN KATEGOWDA
  ..... 

.    P VENKATEGOWDA
I 28 

"Ki PRAKASH

S/0 LATE K P VENKATEGOWDA

A’ 32 YEARS

}% “R5–R+’~3 R/O DOOR NO 825.

(AV

-3-

IOTH MAIN ROAD

3RD CROSS, MAI-IADESHWARA LAYOUT
{BILWAPATNA CORNER)

KUMBARA KOPPAL J’WS’0£§§. RESPONDENTS

(By Sri : N NAGARAJ, ADV FOR R5
SRI.T.N.RAGHUPATI-H, ADV FOR R1~3, 6-9
R4 ~ SD)

THIS RFA IS FILED U/O XL: R 1 R/W SECTION A-
CPC AGAINST THE JUDGMENT AND DEC_RE.E A 1f)A’1″I3D* .0
10.9.2004 PASSED IN O.S. NO. 12012000 GN T’EE;0 »FIVLE_’_’OF’_ ”
THE ADDL. CML JUDGE (SR.DN.},A_’SR1RANGApA1*NA.ej
DECREEING THE SUIT FOR PARTZTION’

POSSESSION.

THIS APPEAL COMING Oi§T”‘P.’i()RV DAY,
MANJUNATH J.,

The ‘-appelifl-t’_S »A,oV0ufiSei’ was not present in the

morning session So aiso’ oa'{:’e’4.00 p.m., in the afternoon. In

_ the ei1joui11Stanoe;–..appeel is dismissed for non prosecution.

SS]f”Nd/~

Sdf**:

Eudge

3df%§
3 *a1&g?é