Karnataka High Court
Mr M S Changappa vs Mr B Somasundaram on 26 August, 2008
IN THE HIGH COURT 0? KARNATAKA AT Y %
DATED THIS THE 26'" DAY 01-' AUGUST. _d{G9£ 75;: , 3 T
BEFORE '
THEHON'BLE MR..IUSIZ{J£' %
REGULAR SECOND Nam/2m.'%% k
Mr.M.S. C
Sfo late K. .
Awdabout74
Re-td. School 're.a;:m;$ % «
R/ah4a"mw<'é*%ase»
Nagah fifiik),
Kola: -- .
Appellant
(By Sri A. Rajesh, Advs. -- ABSENT)
A. .. ..... ..
819 Em
i'1ai*??=.f/3 (Village):
Nagali (Post) are Manda! Mulbagal (Taiuk),
L Ko1m~..DLe-aria-553 101. Respondent.
an-no
Regular Second Appeal is flied under Sec.l00 ofCPC
j the judgment and decree am: 23.10.2005 in
% ' "R.'ANo. 187r'200'2, etc.
This Regular Second Appeal coming on for ouiers this day; i
the Court delivered the following:
JUDGMENT
Despite’ grant of sufficient time, ‘
been complied with None appears for The
dimissed for nm .