IN THE HIGH COURT OF KARNATAKA AT BANQR-:,:GRE
DATED THIS THE 11″‘ DAY OF 3ANuARY’2″é_’1-J€§._f’ .
THE HON’BLE MR.V’;E’usTIcEARAvT MALIMATH
REGULAR SECQND ;’:’\V’|*-5’F3’f’_””v..1:X4i_vVNO_5186«7vVOF”2OO5
BETWEEN: ‘
A c–hikmag’a.Igr Distfikit – 577 101.
Smt. Parv_a§’EvhaTfi’rtua., “” ”
W/0 Ha¥app_a”g 4’ ‘
A99?’ abOUAt53’5…YearS.,v
Occ:’AgrIcu£turef-&4 % ‘
Petty Shcép Ow_n’e-r’,’– ‘
R/0 Nagenahatls_vI’:{a”g¢,.'”
Amr.t1thapiJr,a Ho’bli,’-
Ta-arii<én'e Taluk-,V
…APPELLAi'\|T
r S'r'i'V'&.,'¥."5:B.*~.A1[éeiV'\/ara], Advocate-/msent)
AN f3.;__ *
= Sr}.–'Nanjundappa
S/0 Bommappa
Aged about 40 years,
Occ: Agrrcuitu re,
R/0 Nagenahallf Village,
Amruthapura Hobll,
Tarikere Taluk,
Chikmagalur District – '57? 101. H
…REsPoNoE<:x:T__{~._f._
(By Sri Mahantesh S.Hosmath, Advocate)
->¢o<=4<:"
This RSA filed under section:71OO ‘agaVE’nststhe
Judgment and Decree “_da.ted 23.6..2C’05’§fpa.sSed my
R.A.No.30/2004 on the file-,o’f. the ‘Civé’i’AsJ’udg;e (Sr.Dn.),
Tarikere, aiiowéng the ap_pea}_ and setti_ng_3 aside the
Judgment and. de<'ire'e «dated; V2'O~._12.2OO'2" passed in
O.S.No.14/2001 on the fiEeLof'thé'-Civ§i-Judge (Jr.Dn.) and
Addi. JMFC, Tarikere. V 1
this day, the court
delivered" thte_Vfo|fowin'g.:.'–'
~ ii-J44UVDGMENT
fiche ap'pe.a…r.s' for the appeliant, even though the
acaned on two occasions. The appeal is
'' .d§'smisse7d'j_fo'r non–prosecution.
; a 3&5:
fufigé
Rsk/–