R.S.A.N0.7°35g2009 & MISC.CVL.NOS.11208 82 20.1 1.1 of 2009 ,1w IN TI-XE HIGH COURT OF KARNATAKA AT BA.NGALORE__ DATED THIS THE 27TH DAY 01? NOVEMBER 2009, Q BEFORE H THE HON'BLE MR. JUSTICE E.'f
R.s.A.No.735 0F2i)4091″”A..:” ” «
M1SC.CVL.N0s.} I208 /200E’ ~E;_gQ1 1Vi’;’$O_OL9
BETWEEN: ‘A ‘
MALLAMMA
W/O YELLAPPA V ”
SiNCE DEcEAsED§B’&”‘H1?:R LR
A) ANNAMMA _ .
W/O CHiNNAMR’/§A . . «.
AGED~~A:2.0DU’:? 32″*«;EARS
RES}DiNG A’?”2:dALLiYAPPANAH1’»LLI
VEMGAAL=H0B1;;V A ‘
KOLAR D1s’1’R1’CT’ 5.63 .1o__1 j ” e … APPELLANT
(BY Ms. A.M}’.NJU1.,f\, ADV}
I H ‘ ‘~- . . . . . .. ‘V
T£:IE, G0’JERNMEN’f’O_F KARNATAKA
– RE§?’FL1′.,E-BYifI’S.ES£3C’R}”+3’TARY AND COMIVHSSIONER
DEPAR’1’M’EN’i” DE FOREST
V _ –~ ‘ » . viDHAr»2A so,D.D_ia;;A’
£<ANGALORE-3560 om. RESPONDIEZNT
~ i:fH1s"RsA FILED U/S 100 OF cpc, AGAINST THE
.,JUi3GMEN'1' AND DEGREE DATED 3.10.2007 PASSED IN
R..A.NO'.'5–;'2007 ON THE FILE OF' THE PRESIEHNG OFFICER,
"=._sEss:g0Ns JUDGE, F'TC-iV, BANGALORE RURAL DiS'1~'RIC'1',
A QANGAALORE, DISMISSANG THE APPEAL AGAINST THE
JUDGMENT AND DEGREE DATED 11.10.2006 PASSED iN
R.S.A.No.735g2009 81
lVllSC.CVL.£’\EOs. I. 1208 81 2011} of 2009
-2-
O.S.NO.871./2001 ON THE) FILE OF THE PRL. CEVEL {JUDGE
[SR.I)l\’=.} BANGALORE RURAL DlS’I’RIC’I.”, i}3Al\FGAL()RE. 2
MISC.C\fL.1i208/2009 FILED 13/0 41 RULE 5 R/W
151 OF CPC PRAYING TO STAY THE JUDGMENT AND ” ;_.
DATED 11.10.2006 IN O.S.NO.87.l/2001 ON THE EII,I<:;joFfiIfI&IIs;
PRINCIPAL CIVIL JUDGE (SR. DN.}. BANGAI.ORE_ '=RUaAL_
DISTRICT, BANGALORE AND THE JUD€al;” ”}—-have heard the learned counsel
“appellant and perused the affidavit
V,,vfi1ed.linlll suvpploijtllof Miso.CVl.No.2Oll1/2009 filed for
-4df’_j:..«eonci0nation1~ of the delay. I am not satisfied with the
to condone the inordinate delay of 510
,, in filing the appeal.
BN5/it
R.S.A.N0.735gi2009 81.
MISC.CVL.N0s.1 1208 8: 2011 E of 2009
-4-
Mis(:.CV1.I 1208/2009 filed for interirn stay also st.ar1ds_
dismissed.
Appeai dismissed.
Sd/ésisjjjss A ”
VGR/Ata