High Court Karnataka High Court

K.S.Lokaiah S/O Sannaiah vs G.V.Gopalakrishna Nellithaya on 23 February, 2010

Karnataka High Court
K.S.Lokaiah S/O Sannaiah vs G.V.Gopalakrishna Nellithaya on 23 February, 2010
Author: Anand Byrareddy
1
IN THE HTOH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 23" DAY OF FEBRUARY 2010 

BEFORE

THE HON'E3LE MRJUSTICE ANANO BYRARE::'_b53VYf.:~Ei\\:"'  

REGULAR SECOND APPEAL;’NO;3T6’4fT20U§3:A.’V:» E E

C/w

REGULAR SECONITKPTEEAL”NO–;43§5/20% *

BETWEEN:

K.S.LOkaiah, S/O Sannalah,’

Aged 55 years,
K.Peraje Viltage, – V
E\/ladikeri Taluk, V –

Kodagu SUAT4. ”

. .. Common Appeltant

both in RSA 364/09

8: RSA 365/09

(By Sri.S.S.SVxripRih3rV8:’._

Sri.K.B_;he1s§<.aa; Advgcatesj

"Nel Iithaya,
S/O VishnUV.NeTiE-fithaya,

-Aged 68 years,”

-,.fj;-Vw___K»;Peraje”\[@%1age,
‘ VE’£a(;ii’Kerl Taluk,

_’Kc;dagL}}’~ 574 314.

both in RSA 364/09
& RS/\ 365/09

_. Common %?;gg@-E.§,%5m.’;_-_

(By Sri’.D.Krishnamurthy, Advocate)

RSA Nos.364/2009 & 365/2009 are flled…lld_FA41_'(3l«’3’%’Visélitlozfi

100 of the Code of Civil Procedi;re,.._4l908, Ma’ga’ihsiii._thei..
judgement and decree dated i_)5.t_2,2QO8g ‘Qpass~ed._ .i,nf
R.A,No.98/2005 & 99/2005 on the “i’ile7_Of’ the-_Civii_Jii_Clge’i.
(Sr.Dn.,) ivladikeri, dismissing the appeal and co–rrfi.rrning”;the

judgement and decree dated”w._27.l’0.2_0057._pa_ss’ed in
O.S.No.25/200? on the file of the* Additiona’lr–‘Civi{ Judge
(Jr.Dn.), l\/ladlkeri. _

These Regular Second for admission
this day, the Court deli_vered”thel.f;o|l_ow.ing: – ‘

” liiuubaléivravrl l

y–u

Heard the coumgeiii for _:th–e: appellant.

.. “The: appelyllantvi was the defendant before the Trial

:’%_Co”urt injunction. The present appellant had also

lod’ged’._a.lAc”cunter’claim in the said suit. The Trial Court as well

V it as the”‘First-..}\pp”ellate Court having decreed the suit and having

H 7.”di.s’rniss_ed the counter claim, the above two appeals are filed.

3. The Appeais age accordingly rejected. The interiem

order granted eariier stands vacated.

dh*