High Court Karnataka High Court

K Sheshagiriyappa S/O Subba Rao vs T S Giriyappa Nayak on 18 November, 2009

Karnataka High Court
K Sheshagiriyappa S/O Subba Rao vs T S Giriyappa Nayak on 18 November, 2009
Author: H.G.Ramesh
R.S.A.No.1010g2007

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

1.

DATED THIS THE 18TH DAY OF NOVEMBER 2005}

THE HON'BLE MR.JUSTICE H.G.RAMEs§§i"' if    
Regular Second Aggeal No.1om;1'2a1:g-J  O

BETWEEN:

BEFORE

KSHESHAGIRIYAPPA, S/0E'S111BBA"E.Ac V

SINCE DEAD BY LRS.  "

{a}

SMT_ VENKA'I'ALAKSHV1VH_xO' _
W/O LATE K.SHESHAG~IRIYAP.P
AGE: ABOUT __71«-._YE1.mS_  ..  

K.S.SUBBA RAG  A' V   _ 
S /0 LATE SHES'}{AGIRIYAPPA'_ A " - '
AGE A_B'_oU*1x5o YEARS  
 '
S.,{oi..LA{rE SHES'H_.AGIRiYAPPA

._ A(§VE';«"A--B _:O'UT'  YEARS

"  K.S.1AKS141v:1V_N;Ai§A$EANA

'S.[0.LA'1'._E3 SHESHAGIREYAPPA
ASE: ABOUT 30 YEARS

11AVE1\1D12A
S/O LATE SHESPLAGIRIYAPPA

"   14\C:E:";{§1BOU1' 23 YEARS

'  INDRANI
 ' E6/0 LATE SHESHAGIRIYAPPA
' AGE: ABOUT 29 YEARS

" ' 4._AL1}" ARE RESIDENTS OF' HEGGUR
_:<01PA TALUK. A 577 126
' CHICKAMAGALUR DISTRICT

{g}

SMTNAGARATHNA

W/O D.S.SR1NATH

AGE: 47 YEARS
BASAVANAHALLI MA1N ROAD
C1"-HCKAMAGALUR A 577 101



(BY SR] D.T.NANJESHGOWDA, 

AND:

I

RS./9I.NO.101 012007

SMT. RUKMINI

W/ O VISWESITWARA

AGE: 40 YEARS

R/O HOSUR

THIRTHIHALLI TALUK
CHICKAMAGALUR -- 577 432

SMTKRISHNAVENI
W/ O LAXMINARAYANA
AGE: 31 YEARS

R/O B.B.STREET
SHIMOGA M 577 101

T.S.GIRIYAPPA NAYAK 

S/O SHIVAPPA I\I"AYAI«;~. _  '
AGE: ABOLI'I>.50. YEARS. 
AGRICULTURI;S'£'V . A  _ 
R/O TA.LA(IODII«IJILLAO_.E.._  

 H0SLI_:" " 
KOPPA 'IAI;IIK. PIN 5 577 I26.
CH.ICI{Ai'./IAGAIIIIR DI"S{I'RI.C'I"

T. S. SI£IVAPPAI« GO.W1")A'*--  A ' I
S/ O IEIIKUVRVSIIESHAIENA GOWDA
ACE; ABOUT 55 YEARS

 I1./O HEGGARKE*3._DIGE, HEGGUR VILLAGE
- A 'E**KO'IPPA "TALUK, PIN -- 577 126
* --. _PO,ST AGALAG UNDI

 I , CIIrI_ICI_(AMAGI9.LUR DISTRICT

. .RESPONDENTS

(BY SE1 H.V.RAIjy'{ACIIANDRA RAO, ADVOCATE.)

A  I 

 r-..'CO'NFIRI\/IING THE JUDGMENT AND DECREE DATED

 _VO4-'.'U9.2OOI PASSED IN OS.NO.9/1997 ON THE FILE OF THE
 CIVIL JUDGE (JR.DN.) KOPPA.

TI-IIS~_R.S.A. IS FILED U/S 100 OF CPC AGAINST THE

J'LIDOMEIe¢I* AND DEGREE DATED 20.12.2006 PASSED IN
..R¥\.§\IO«..252/2006 ON THE FILE OF' THE PRESIDING OFFICER,
~.II, CHIKMAGALUR, DISMISSINO THE APPEAL AND

THIS APPEAL COMING ON FOR ADMISSION THIS DAY.

THE COURT DELIVERED THE FOLLOVVING:

7 _ I ' ~. .APPEi;I.AI~I'i's  I



R.S.A.No.1010g2007

JUDGMENT

Heard. This is a plaintiffs’ second

Perused the judgments of both the

.*”

Concurrent findings by both the .C0u.f;’tS”;VV’4″

opinion, no substantial question’ (if t’i(awt”a’ri.s.es

determination in this seC0nd.,__ErppeaI”. Now’ g_rd.n;;n’d to

admit the appeal. The »:2ppeai,i;~3 ‘disrnissed.

Appeal disrnissedv
IUDGE

Shl/M