High Court Karnataka High Court

N V Baramanna S/O B N Vardaman vs Pushpavathi W/O Late G P … on 25 February, 2010

Karnataka High Court
N V Baramanna S/O B N Vardaman vs Pushpavathi W/O Late G P … on 25 February, 2010
Author: Ravi Malimath


IN THE HIGH COURT OF KARNATAKA AT aA’N’G.A%LOAEA’

DATED THIS THE 25″” DAY OF FEBRU.1.ARfYV 2510 * A

B/»-\l.EkORbf::I«VQ T ” ‘T
THE I-iON’BL.E MR.3U’$ ‘FE CE_VvRA\–I1′-MVALZIMHTH

REGULAR SECOND AE.EvEA:;’:’\iI%O.E(sA7.O OF 2004

3ETwEt€..\’\¥£’Ta<

N .V. Ba ra mVa'i:~.n'aV .

S/O vB’.e:ue;\JsarLdarh§a.n ” >

Aged abOuVt”43..ayears.vA

Residingat Kaiafmma ”

Temple_Si:reetV,_ A’

Chamara~j_anvagar_ TO_wn…T-7″ …APPELLANT

!3_asa§)ann_a_cévTarya, Advocate)

..-……-…—-__

S_:Tht.,§F’ushpavathi

A9 ..

..W;{_O late G.P.Geenaciatt:araya
Aged abOut.64 years.

G.J.Parashwanath
S/O late G.P.Geenadat:taraya
Aged about 44 years

Both are residing at N0.158,
4″‘ Stage, Thonachikoppal,

“xvi/ZN

Saraswathipu ram, Mysore. %

(By Sri G.R.Anantharam, Advocate for V
R2- Served) 1 ..

wwns RSA fned under sechon 1ou.cnc¥§§anfix the’

Judgment and Decree dated .u16.4′.*2_OO’4 passed in
R.A.NO.16/2001 onfithe fi’lé* P!’l’.’DESvlZ’!V’iClZ Judge,
Mysore, allowing the” _appeal “~-ah_d”‘~lsetting aside the
Judgment and Decree da’ted__’9:3.”2001 passed in

0.S.i\1o.205/19.95, the¥_fil,e ‘ or “*t’h-e’ Prl.Clvil Judge
(Sr.Dn.), M_ys’OI€_-~ 1 . ‘ ‘

This R_SA””Co_min.g«–._o’n_f’or’hearing this day, the court
delivered -the. l7″0′,lo\z~.’ir«’–f_3l:”~’~l_’ ._

Vhy*£3UDGMENT
Non_e” _appealgrsijfor the appellant nor any

vrepgresentatiorsi-.isVmade, even though the matter was called

‘ fon twc.fio,_cca__sions. This appeal is dismissed for non-

” A .prosec’uutjigo ng;

sa/3..

Iuosg

1 Rsk/d