High Court Karnataka High Court

Mahadevappa S/O Lt Puttappa vs Basavaraju S/O Lt Mallappa on 30 October, 2009

Karnataka High Court
Mahadevappa S/O Lt Puttappa vs Basavaraju S/O Lt Mallappa on 30 October, 2009
Author: H.G.Ramesh
R.S.A. N0.1I38/2009 81 MisC.CVl.14938/2009

_1_

IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 30TH DAY 02* OCTOBER 2o09»A'

BEFORE
THE HON'BLE MR. JUsT1cE..11,G.RAi\&'1f:S:§»'   

R.S.A. No.1138/2oe9GAT
Misc.CvL 14933/;,;,;.:_z_2%o9 L    
BETWEEN:  *  

1.

MAHADEVAPPA s/0 LATE PUTTAPPA ‘
AGED 53YEARs ‘
R/A NANJANGUD&V1.LLA€3E.

CHATRA H0812}, NArJJ.ANGuiDi”‘rQ ”

PIN 571 301,

2 NEELAMMA 3:»/V0 PU’ITFAPPA.__
AGED EIEYE-A.R::~3 ‘-

R/A NANJA.?\IGUi§1 VILL,AG«E __ .
CHATRA. I-IOBLI, _NANJyAN.GU;) ’29
PIN 571 301′ _ *

3 MANJTIS/O {LAT_FE’PUTTAPPA
_ AGEL) 48’YEARS ~ A _
‘ * _LAI{KAVALL}» GRAMAP’ANcHAYA’rH: EMPLOYEE
R,/A IAKKAVALLI VILLAGE

“1fHAE.IKE3}E CHEKKAMANGALOORU DIST

4 2v’LAriAI)EvA1>jPAGI=s/0 LATE SUBBAPPA
A AGED 53.~w«:,A’Rs
. R/A NAN”i)IG’UNDA VILLAGE
‘,CHATR;!\ HZOBLI, NANJANGUD TQ

131N571 301 …APPELLAN’]”S

‘ “(I3’Y;S1*v’£T MOHAN, ADV. W ABSENT}

4: BASAVARAJU s/0 LATE MALLAPPA

AGED 48 YEARS

R.S.A. NGI138/2009 <3: MiSc.Cv1.14938/2009
_ 2 –

R/ A NANDAGUNDA VILLAGE

CHATRA I-IOBLI. NANJANGUD TQ
PIN 5771 I301 RESPOND’E.N”f

THIS RSA FILED U/S. 100 OF CPC AGAINST.’ .
JUDGMENT & DEGREE DATED: 15.06.2009 ‘PASSED’ IN.

R.A.NO.71/2008 ON THE FILE OF’ THE CIVIL JUDGE..(S’R. ‘DN.}_

AND JMFC, NANJANGUD, DISMISSING»«..TPIE APPEAL ‘AI’>JD’g
CONFIRMING THE JUDGMENT AND DEGREE DATED520. ;00;200.g3L.
PASSED IN OS.NO.3:6/2006 ON THE FILE–._O~F TH–E PE§L.7 CIVIL-,

JUDGE (JR.DN.} AND JMFC, NANJANGUD;—A –

MISC.CVL.14938/2009 FILED 41 R 5..R/W-1SE’c.151 OF
CPC PRAYING TO GRANT AN INT__ERIMwQRDERuQ_F STAY OF
OPERATION AND EXECUTION OF T’HE”J.UDG1\_/KENT AND DEGREE
PASSED BY THE ADDL. ClV.I_I§JUDGE 5JR.._”DN~.I}, NANJANGUD IN
O.S.16/2006 DATED: 20.10.2008’AND JUDGMENT
AND DEGREE PASSED EYH TH1:3__ cIVI’I;~, JUDGE (SR. DN.),
NANJANGUD IN R.A’.NO.71’/2008: DAfFED:I-5:Q;f3.2009 PENDING
DISPOSAL OF TI-IE’ABC)VE*_CASE:’IN”THE’INTEREST OF EQUITY

AND JUSTICE.

APPEAL VAN173. ‘:’II_zIIS(‘:.’_(:VL’;7I.’GOIVIING ON FOR ADMISSION,
THIS DAY, TI’HE.C(}URT’I;?)’ELi’JiZRED THE FOLLOWING:

AEAANENT

None a;5peaTS_t;OI’p_TOS”ecute the appeal. Hence, the

” ap_pe3»I._ _iS A disrmsvsed for non-prosecution.

filed for interim Stay also Stands

I diSmiSSed._. I I

I ‘ Appeal dismissed.

Sd/–A
JUDGE