High Court Karnataka High Court

Mr Venu S/O A.Srinivasa vs Vasantha D/O Kanthamma on 18 June, 2009

Karnataka High Court
Mr Venu S/O A.Srinivasa vs Vasantha D/O Kanthamma on 18 June, 2009
Author: Dr.K.Bhakthavatsala


IN THE HIGH COURT OF KARNATAKA AT BANGAI;C>RE

DATED THIS THE 18TH DAY OF JUNE ”

BEFORE % _ . . %
THE HON’BLE fir. Jus*:*IcE ‘K”f’B%–:Av1{3fHA?.};€§Tg§§§;A’
MISC. cxvu, No.!§&9’l2″l_1éfi”)O9» _~_ 1″ = V’ V’
IN REGULAR FiRsT’A? f>EAL

BETWEEN:

Mrnvemi,      4'  

5/o.A.sxinivasa;  " ' '1   »

Aged 28 yeais, 5 '

950.546-Y,%…J,_”‘ _ ‘-1;,

New Mufl1yal;amjma T’x:mpl’e,.,_

15th Maia, E£I’B1oCiai;~-.»” «

Rajajizxagar, = _ ”

Banga1ore~1–Q. * V ~ _ …APPELLAN’I’

(By s:§;;N.s.pumsb§£haq§a Rao, Adv.)

Vaséitxiha, : ~ V T’ ”

i)/<;..Ka21th.§2ixii_:1;é,

'.R;a.No…1s.§é; 41: Mam,
' " é " — _. 1%:-;Asavesm3~ra Nagar,

'V V' .. Ba11ga19re–79. ..,RES?C)N9EN'I'

V' This Misc. Civil is filed 11/$.15}. of cm praying to permit the

.:Vap;:ic11ant to file and prosecute the appeal against the Judgment
" and Decree dated 29.9.2006 passed in O.S.No.4269/1987 on the
V 'file of the X} Add}. City Civil Court, Bangalore, for the reasons

stated therein.

his paternal grandfather, he made an appfieafieii

rccozti claiming that he has become Mlegatee: right

respect of the same, but the ‘i’ria1 sueh ”

application was not pemxissfn-1e in ahsuit end
dismissed the same. Tl:1ereforve, I:<:::. has cliaflefiged tige order of the
'I"11a1' Courtin this appes;3,,__

3. In viewpf the» ai3(:ve,*– _1:h_e” “a_p;$1ie¢int is permitted to

chaiienge the

4. plaintiff/appellant in the

‘ ….. .. ‘V

causetitle ‘notw “the caunsel for the appeiiant is

dizected to _i:he *.ééfie. Accordingly, Misc. Civil No.

Sd/-r

._ Judge

‘::;.r;’w*”