Karnataka High Court
Lingaraju D S vs Marulasiddegowda on 1 December, 2010
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE
DATED THIS THE 013"' DAY OF DECEMBER, :2a.1.B(:';«._«ByC~T..
BEFORE
THE HON'BLE MR. JUSTICE AQSEANE BeyR.;ARjg;;%bY:'ewvV
REGULAR SECOND APPEAL 4NQO}2356
BETWEEN:
Lingaraju D.S .. .
Adopted son of Smt. Gangémlrnig
Aged about 43 years,
Resident 0fDDdr1r_a'megi)wda,1ia - V'
Koppaiu,----.K;£ha_l§a%i33:_ A ' ~-
Arsikere TaIALikf;V_.. _ .-
Hassafi: Di'3t1'icE __ . . Appellant
(By Shri. Advocate)
1 CCCCC
V'
' S/07$:afmzi.rz1meg()wde1,
A'ged..'ab()u{ 62 years,
.2.__ ..I;--a;1ithamma W/0 Marulappa
Aged about 58 years.
u Both are residing at Doddzlmetikurke,
Kanakatte Pfobli, Ars;Ekez'e Taluk,
Hassan Di.ii:)Ced\ure, --.l'908,A"aga.i nstf the judgment and
decree dated"l'9.08':i2UO8"passed. in R.A.No. 69/2005 on the
file ofi'the"Civil_ iJitidgei{aSR;c_{jt';)i& Additional CJM, Arasikere,
dismissing the a'i:t__i"::eitting aside the judgment and
decree dated 1'5.()7,20§_)5'«p'assed in O.S.No.437/2001 on the
file' efthe Add"it.ional Civil Judge (.lr.Dn) & JMFC, Arasikere.
Second Appeal coming on for Orders this
the,Cou':'t_idel_ive1'ed the following: --
JUDGMENT
ii The counsel for the appellant has remained absent
i=.Vce–n.s’isten.tly atleast on four occasions earlier. When the
” – “matter is called out today, {here is no representation on behalf
of the appellant.
ZS
The Counsel for the respondents is present and would
complain that the Counsel for the appeiianz has rem:1i’n..ed
absem continuously.
Accordingly, the appeal is disznissed,_:”‘»f9V1fl:’:1o:’a-
pr0seeL1ti0n.
{IV