Karnataka High Court
Lakshmi Prabha vs Sree Mahalakshmi on 18 October, 2010
IN THE HIGH COURT OF KARNATAKA. BANGALORE
DATED THIS TI-IE 13w DAY OF OCTOBER 2010
BEFORE I I
THE HON'BLE MR. JUSTICE RAVI If _
REGULAR FIRST APPEAL N9.» 129O"GI5I':?.OOI3v'~ _ ,1 I
BETWEEN:
SMT. LAKSHMI PRABHA,
W/O LATE V.A.JAYARAMA K
AGED ABOUT 60 YEARS. -
R/A NO.30, GURUMURTITHY AA *
RAMAKRISHNAMUTT ROAD CR(')SS,_ I
ULSOOR, , 'V
...ApPELLANT
BANOALORE;56ORi;008i,§
(BY ADVOCATE)
AND:
SMT; SREE MAHALANSHMI,
- w,.r'O:.L,ATE,_OO\n'N v---APPA,
IAGED ABO4U',f 49 YEARS,
RE'sID'IANO,A1:RO.363, 11TH MAIN.
MAN.JUNzmL:AN'AOAR.
BAN'GALOR'(::56O O72. ...RESPONDENT
THIS R.F.A IS FILED UNDER SECTION 96 OF CPC
r__AGAINST THE JUDGMENT AND DECREE DATED
2 O1,/'O4/2006 PASSED IN O.S.NO. 15455/2000 ON THE
OF THE XIII ADDITIONAL CITY CIVIL JUDGE,
IMAYOHALL UNIT, BANGALORE, DISMISSING THE SUIT
FOR PERMANENT INJUNCTION.
704/
THIS R.F.A. COMING ON FOR ORDERS THIS DAY.
THE COURT DELIVERED THE FOLLOVVINGH
J U D G M E N T
None appears for the appellant even though the.»
matter was called on two occasions.
The appeal is dismissed for n0n-prose:5_1iti0n .”L- ‘
KGR, ~ ..