High Court Karnataka High Court

P.Rangappa vs P.Narayanappa on 15 December, 2010

Karnataka High Court
P.Rangappa vs P.Narayanappa on 15 December, 2010
Author: Dr.K.Bhakthavatsala
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15?" DAY OF DECEMBER 2010

BEFORE

THE HON'BLE Br. JUSTICE K. BI1AKTHAVA'I'SA__ "_1:".'A" 4 5.:  .»_. 4 

REGULAR FIRST APPEAL No.39/2010 (P0s1--'.:'jg..   «

BE] WEEN:

Sri.P.Rangappa,

S / olate Papiah,

Major,

R/0.No.35/1, 15¢ Main Raod.
Chennigappa Layout,
Kamakshipaiya,
Bangal0re--560 079.

Now r/0.No. 15/20; - _ :7;

Icross,  _ 

Maniviias Garden, G' ' '

Kamalanagar, "  ' _   < _  '

Bangaloref/9.  V. ._  E  ...APPELLAN'I'

(By  . Nag§;1;t.;:1 ra 'Shettgr Ad.y,_;AJ3SEN'I'}

ANDVL1' G'

 ' S_ri.P. Nafayan ap'p'au.,"_j: ..  "
q5'/'''d.vEate Papaiah.,~ ~ _V 

Ma} or;

' '  151}1.§fi*oss.

CL115E;rj;1pé:t'; E "'

V '  .  V _, Bangalore 7560 002. ...RESPONDENT



!\)

This R.F.A is filed under Section 96 of CPC against the
Judgment & Decree dt.8.9.2009 passed in O.S.No.627/1998 on
the file of the X Acldl. City Civil 8: Sessions Judge, Bangalore (OCH-
26), dismissing the suit for possession. 7 

This appeal Coming on for orders, this day, jihe

delivered the following»
JUDGMENT

There was no representation laripelllantlif-.___oi»::;’C

02.11.2010. However, granted thi’ee7we__eks to
finally. In spite of that the appellant riot tionaellthe igieedful.
Even today, there is no represe:;1ta–tior–tAfor.the_a;ape1Iant.

2. Apprga1_ _’non–cornplianee of office

objections. _ C
1 JUDGE-

bnv* it