High Court Karnataka High Court

Poojappa S/O Veera Muniyappa vs The Subhedharpalya Co Operative … on 4 March, 2009

Karnataka High Court
Poojappa S/O Veera Muniyappa vs The Subhedharpalya Co Operative … on 4 March, 2009
Author: H N Das
pa

£33

IN THE HIGH sous? 0? KARNATAKA AT BANGA:éREj >

DATEE TEES THE 4:3 DAY 0? MARCH 2g39A =f»M*

BEFORE

THE H0N'3LE MR. JUSTICE figvgmggaggéggfi has  ,_

BSA N0 i38_0F 2093»

BETWEEN

POOJAPPA .'=,
SEN GP VEERA MU§1YAPPA,*.J
SINCE DEAD BY LB'S

MUNIRAMAKKA ¥' 3.' ';
WIFE 0? LATE pousgypg ~' _~
AGED ABOGT 53 YE§RSj'¢b =K

GQv1xDgPPg}V _V';.
sex 0? LATE yoosappa ;
AGEE A393? 4e"¥£ARs;

V}:sHaA§G§i§¥",
SQ§»G¥ LA?EzPQG5APPA
&GED"&E$¥T=38»YEA3S,

 "h__RA3H£g§a' _ 2
=_ '§AUGfiT£E§;£TE PDOJA?PA
v_ AEEQ ABQETKSE YEARS,

 §>;é;?§A?s§19$§'~«.

IFJH':

3Q§%QF-LfiTE POOJAPPA

'x%geE§]A39u? 34 ygggs,

"c:1'*.. 

w_¥3JAY$LAKSH%I
v_ §A§GfiTER 9? LATE PDOJAPPA



AGED ABOUT 32 YEARS,

GQWRA#M&
DAUGHTER OF LATE POOJAPPA
AGED ABOUT 32 YEARS,

KUM. SHOBHA
DASGBTER OF LATE PQQJAPPA

AGEE ABOUT 18 YEARS.

_m,,.A9§£iL§§T€s)".

{By SR1. B.SRINIVAS. ABVOCATE)

THE SUBHEDHARPALYA co--oP£RAT1vEw.}._'»
BUILDING SOCIETY LTD., .'-, .= '»_ Lg
No.9A, 12TH caoss, PAnMAwAEHA;N1LaYA;» =,
A.N.PURA EXTENSIQN, 1- z_*; 'x";"

n0oRAvAN1NAaARA:PQSf};x
BANGALORE»560 016;," 4'   g _.
REPREsE&T£D,B¥':?s'gg$AQER,"»

RESPONDENTCS}

{By 331433639133 2 firnsggrfi, V.P.SHANMUGAM,
,MAyqULA§Ev;, ABVQCA”E3?

‘;g$A%9g1e¢.fi:$ 190 of CPC against the

‘m 5udgémefit:§fid73gcfée dated D8.fl9.20G4 passed in

Vp’§fa.§o.§9;1e§?»5n tha file cf the District Judge,

“”§a3fi”IracK”$$urt–EV, Bangalmre Rural District,

t E&n§$i@fé} aliowing the appeai and reversing the

ffigfigeéant aaé Eecree dated 1?.fi4.19§? passed in

‘”‘»._9;3E§§.45/1938 on the file of the Pr£.Civii Judge,

5

Q

,.

* 3
(Jr.Dn.} and JMFC, Anekai.
This REA is coming on for Orders, this

day, the Cuurt made the following:

Finally one week time is gna3ted;€é””

Comply the office objections raii;ng~w§i¢n the *”

appeal stands dismissed for non–compliancevo£

office ebjestions without refeyénce td.fihe

Court.

Sd/~
JUDGE

T : B§ f.ErM N …… H
2 ‘3Y”F{fi<'a",'

' _ _. .D.3.tz=': ': 14'/ézaé

3%!

_ éfimnz xazezsgm
ffmsrt fisf Fézlmaaisix
B'9£fii£are-~i5§ SE}