Karnataka High Court
O K Krishna Murthy vs K Shiva Kumar on 27 August, 2009
%"':j
1N THE} HIGH CQURT' 09* KARNATAKA AT sArg:g;;:;c2*£:%' ~ V.
DATED THIS THE 22% DAY 0? AuGUsf:f'i2c:Q§9:' -T "
BEFORE
THE HGNELE MR. wsrlcg Eigfié.KESE;VA1{A'?£Ai§A¥';'xf§¥A€_
R.S.A.NCr7859z
BEYWEEN: V -
1 0 K KRISHNA MEERTE-EY,-'*'* . "
Sm OLETY I{O{}5E'i:¥)Al§AI§f§AiA}£»
SiNCiE DEAD BY HiS'LRS ~ '
(2%) C.R.RAJES£-~£WAF'I _ _ - *
W/O LA'f'I:'i'V. R}'§Iv¥,%\RAT1*{NAIAHA-- SETTY
R/AT «gm: Gafiapm C.OMP£.--EX A
KALIKAMBA -s*£~';i2EEr:fn,. =
10 % '
(3) L} 1«:._;:c3ij""V:¢£3;m%g§»q;%§iA§i 7
AGED AES€)E}*Ef'50'3.'__F:'£§
5,10 LATE; 'cs 3: .KR:s-mamumay
{:2} 5 is: K salmaygsa Emu
3~§.;._{}_ELTi ABoU?------4~8' ms
35;: LATE 0 K KRISHNAMEMMY
_{£:{';: iF§AE§fAVE§iATHMA
. AGEE1i'j_ABOU'i' 42 YRS
ggic: -MTE 0 K KRISHNA MSRTHY
n2T S'ai% VENKATA M{§NIRA'¥'HNAPv1MA
"~._§:'VjO LATE CLK.KR1SHNA MEERTHY
' ,§'gGEI} ABGEET 75 YRS
QLL ARE RJAT' SZEZAAR EGAD
CEHIKKABALLAPUR TOWN .. APPELLANTS
{B}; Sfvfi'. G Ri%Mf§DE\/Z, Amt)
AND :
1 K smva KUMAR
S/O KRISHNA SWAMY SHE-'F'TY
mzmu AGED ABOUT 55 sires;
MERCHANT : * ._ -3 ~
R/AT VALASAN NA STREET E§LANEf)':W'ARPE:*P_ ' ' '
CHIKKABALLPUR' "
2 M LAKSHMANA SHASTREQ'
DEAD BY' H38 :33
2(A) MOH&N sHARMA--«.sjQ LA1<:sHis1AvNA%sHA3mY
AGED MAJOR HINDE} % f '
§'LANNING GFFICER P£..A'r:I§£I%N ' "'sB:i:f;"i't3N
MULTISYQREED::BUIL};31N{}';_ ' .._ '
DR AMr3E1;gi§éAVR 'R-015,33 BA_NG~A1}Oi'€E 1
2(3) SMT A.NNiA::%URA.N5M1y5.A"
QffQ.MC+HAF£:::_.SHARMA *
HiNDU"§?L;A_N1'I.IN{} C*,F'FI_CE3R
§2LA:~zr~2'1NGs;-*3c'?.:O--N_ ~ '
MU msT0Ri'E::;. Bi.-E_E};;£}'£NG
132 A:;eBED'KAR..R0;%;D
_-13ANGAL_C}¥R*;.AMBE§)KAR ROAD,
A. BANSALORE 1 RESi3GN{}E?~ETS
, '~53? SRIYUTHS R S PR2§S;§NNA EQEMAR 3:: REUBEN JACGB,
Emkfgs ;
THIS RS9; IS FILED LUS. 180 0367' CPS AGAINST THE
JEEDGEMENT 8:, BECREE BATED: 2E§.}.,2G{}?" PASSES IN"
/1
W
3
RJLNO. 172/ 200:2 ON THE FILE OF THE ADDLSESSIONS
JUDGE 3:. PREsm1NG OFFICER, FAST' TRACK COUR?'
Nav, CHICKBALLAPUR, IDISMISSENG THE APPEAL AND
CONFIRMING 'THE JUDGEMENT AND DEGREE DATED:
2.9.2002 PASSED IN OS.NO. 237/ zgsg ON 'r:;I:::_F1_LE
012* THE PRLCIVIL JUDGE (.JR.mL) &«'."-J_Ri¥*'x':,
CHICKBALLAPUR. u ;.
'FI-HS R.S.A. COMENG ON FOR ADn;1iss1.r§';$zVVf;'E§§.is 433?; .,
'THE COURT DELIVERED THE FoLm~1&I£NG--'? ' ' .
J U D G M E ~ V V
It is noticed that right' thé"datfi_ Gfjthis " L'
appeal, the ieamaeci cognsel fof' agfwpeilaxats
has remained absent "b:*1 the appeal
had been 2j*s:e;z% fQI5 aci.11{ii$sir2;1-.
2. 'fI:e_V%ap;2x€al4V 1':_.f»,3i<}« iiitseen listed for admission for the
f}.}."9.'-V':%"%L"§'«'.5."i;{:3;{V'g Qfi 6'. 6.2£_§:(_}'7.«'*'. Thereafizar, on severe} dates the
'a,:§5p€a;j" iistacti for admission. (311 3:10:36 0:" thase
c§¢zji.g s;é counsei appearing far the appellants
._was pzfésgefit. in spite 01' it, the Ccmlrt adjeurned the
";I1at*£:2I*. Even tadajy, there is 110 repz*e$e:1tat.ion on
' 1:§§}:ha1f of the appefiantsk This shows that the appefiamts
"--« E;.4§'c
» moi diiigem in prosecuting this appeal. Leaimed
caunsei fer the respondent submitted that the
appellants _/ defendants have v01um’:ari1y delivered {ha
possession of the suit scheduie property
pmsuant to the decree passed by the ca:$:1¥:£rts.AT.V.:bt;§'{():%§’_{T
From this, it is clear {hat thé’ “a;3p£:.}l3;1:3iA$-” »«g;f€-.i’z;1-:§’:&
interested in prosecuting this ap§6_ai’;.V_A’
3. ‘i’her¢:£o*r$, Vdigfifiissed far n0n~
pf(}Sf3CL1fiQ;”i; ‘ V ‘
j fi” JUDGE