Karnataka High Court
Nanjappachar vs S N Kalachar on 15 February, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15*" DAY OF FEBRUARY 201"-0,
L3_E_FQfi.E
THE HON'BLE EVERJUSTICE RAVI MALI:Ev'§A<T.E:--.'.._i
REGULAR SECOND APPEAL NO.313 ®j_F 2,0.Q;;E-
BETWEEN: _ '
Sri Nanjappachar
S/0 .E'»a"§Ei".*(_fI).a7A{jV)'f)E}C'§%:£Z+}!'. " . .
Aged ab0u'tv"7T3.Tyears«.:T'-__ ! ;
R/ofgghravanab:EAiEaéiflE%aT~A.T€;\/yn,
Shrava.VnéE:%eEag_0'ta' "r--40bl_§,""
ChannaTa.ya»patna T_3'iu}<}
Hassan Dist-rich' " .../APPELLANT
_ "('39 Sir; K'.~\/_.Nara§iTTTha, Advocate)
'.'_J.
M Sr&.'S:;'::'}sJ.A}{aiachar
' .S}'Q late Néngappachar
Agtzad about 63 years.
n v Sr: Gangachar
S/0 iate Ningappachar
Aged about 58 years.
3" Sré Kumarachar
S/0 late Basavachar
Aged about 40 years'
AH are R/at Shravanabeiogaia Town,
Channarayapatna Taluk,
Hassan District. '...RESP'C'~E\J'_DE'N.TS_
(By sn Vijava Krishna Bhat, Ad\?»Oca'1e..F<1AAr._C';"
R2--R3 Served) : =
This RSA féted~.undermsectiorir-.100 CF'C'"against the
Eudgment and Decree Qda;ted""--.V3t1'2_.2002 passed in
RA.No.6l/2002 on the. fi%e="of t_h.e'--.AC.3.iVv:'%_. Judge (Sr.Dn.),
Channarayapatna, désmésséhg.é'the'*ap'p'eal and confirming
the judgmieht,VandL_deCrTee"«..d'atedV 25.7.2000 passed in
OS.No.3/19,91§'j'ors the 'me _ofj'-thedffiivéi Judge (3r.Qn.) &
JMF:C, _ --
"This _RSA__.Coméhg-.._:o"t1"for hearing this day, the court
deiiveredéthe, fo:!ow{hgr;_.'t'
JUDGMENT
:”~v.[§§oo’e..::a’p.pears for the appetlant, even though the
‘rrhVatte_r.”\}~§:es; caited on two occasions’ This appeai is
dismissed for nowprosecutéon.
Sd/~
EUDGE
Rsi</-