IN THE HIGH CDURT OF KARNATAKA AT BAN§ELORE DA?ED THIS THE 15TH DAY OF JARUAgyE§éé§f*E BEFORE THE HON'BLE MR. JUsI1cgW_g.N.yAGAg§HANEQASE"' RSA No 1259 Q? gage aEA BETWEEN EMANJAIAH S/O.LATE PAYAPPAGOWDA. AGE 44 YEARS, '_"a 020; *~ RfO.MARABIDI VILLAGE, BHARANGI HOBLI.?0ST., SAGAR TALUKA,E.«=E ; (By Sri. C B}--g;NAJ§Gi AEEE , smr. NAGASHEEE.%;C. : ADVOCATES) NEMA:gH'E E » .-.s/0.~;A?E PAYAPFAWQQWDA, :. "AG£Q-AB§UT"46 YEARS, x 3/3 ILAVARI VILLAGE, EBHARAH§E,HOBLI; T1LUK'sAQgg ,<» "_§sA filed u/S. 100 of cps, "fiufigément and Decree dated: 24.01. »...APPELLANT(S) RESPONDENT(S)
against the
BUGS, passed
“’51
(L/.
in R.A.NO. 35/07, on the file of the c1vi; 7i”k
Judge, (Sr.Dn.) Sagar, partly allowing tfié afifiEaii7″
and modifying the Judgement agdmD¢creé”da§§di*ix
3.4.93 passeé in as 314/89 on the riié éi the 2_’:i
Fri. Civil Judge, (Jr.Dn.3, Saga: =
This BSA is Gaming 05 féf Ordéf§; tfiis
day, the Court made théiféiI§wifig@,i._
,~At.§h:’fE§ueSi’of iéaffied counsel for the
appeiifint;’fififii1§”Qfié,§eék’s time is granted to
comply with the”offic§’3bjections, failing which
the appeal Stands dismissed far non~prosecution
“withnfit reference E6 the Court.
Sd/-
JUGE
fiegy
i§s8§§’§§<s'€aa%<%_ 5-fi%.»?z"$'~?
fiétk :}§u¥: u? §w**#55§§
§'$&a1ia.§..§.=. é:,~§"'%"" Egg