High Court Karnataka High Court

Mr Ganapayya Shetty vs Smt Rukminiyamma on 21 January, 2009

Karnataka High Court
Mr Ganapayya Shetty vs Smt Rukminiyamma on 21 January, 2009
Author: H N Das
IN THE HIGH coma: or KARNATAKA AT BAuQA§05£

DATED THIS THE 21 TH BAY OF JAnUAaY~ ;§§§: ,

BEFGRE

THE HON'BL£ MR. JUsI1cE""H.N.flAQ5§d§¢fiv9As' V

BSA No 256 dF«2fiQa'

BETWEEN

.-........-.._.........

MR. GAEAPAYYA SHBITY.

MAJOR '_"x
5/0 GANGAYYA SHETTY,"--~..IL3{1
KAMALASHILE VILLAGE AND P0ST;5
KUNDAPURA TALUK. ,w~_*-'- a

"»-,7 ...APPELLANT(S)

1.

smr RvK§1NI¥AgMA,un?

wgo LATE KRISKNAMCORTHY KANRANT§A.
5a£D_A8QUI 55_ggs,

; Scefiygfigwinz,
.*bzo~Lg:E.gazs§NAmeG2THY KANNANTHA
‘.AGEB MA§0E.

‘.3; svmA§§ALA,

u,B/O LATE KRESHEAEOORTHY KAENARTHA

a*V AGED $5303.

*3*4; figeasaaaygwa.

1 S10 LATE KRISHNAMOORTHY KARNANTHA
AGED fiAJOR.

V 5. HARINAKSHI,

.,’L””

9/O LATE KRISHNAMOORTHY KANNANTHA
AGED MAJOR.

ALL THE RESPQNDENTS

ARE RESIBING AT KAMALASHILE
VILLAGE AND POST,

KUNDAPURA TALUK.

…R£sPQ§fiE§i§S};f.

RSA fiied u/3. 100 of CPC agaifisé tfie ;

Judgment and Decree dated: 31.Q8.3B9% fias3§d’§fiM 7Q

B.A.No. 29/2002 on the file pf the ciyii sgagg j
(Sr. Dn.), Kundapura, dism£§§?ng_th§,g§péai and
confirming the Judgméng and a§§§§é¢datédE”6:2.2003
Passed in O.S.No. 532}i39§Ho5 tgg {flit of the

Addl. Civil Judge_(Jrf”Bfi£} KQn¢a§ufifi;

,This.R§Afjé_fiéfiihg on for orders, this
day, the Qofirt made tfié fh11owing:
” ” ‘ ~”0RDERs

……………….._.

Yfit the refifiést of the learned counsel

Via? the afipéijapt, finally one week time is granted

tgacogply £55 Office ebjections, failing which the

~Vappe£1.§§afifis dismissed without reference to the

ECOu?t.

Sd/-

JUDGE

$@§§

ma’. fiiezgéaffig?

fl’;f?:%%’v 5:ias7u;,%”‘€ :32″ f€i..:-»g<'a§2
?";&;§;i§§;;(§;;*g~«3;aT5'-