IN THE HIGH COURT OF RARNATAKA AT BANGA.L_ORE DATED THIS THE 14"' DAY OF SEPTEMBER; BEFORE THE HON'Bi_E MR. 3usT1cE"E'RA\./I 'MA:;f%i?ViATeHr1A~A REGULAR FIRST APPEAL Na0'i_l>:29A.S/2b"G%"~(~Q'.EC::$\.,,,4"V ~.' BETWEEN: Puttappa S/o iate Séddappa _ V Since decease _.b"=,/V_his -- P.Srinivas5Re;idy"V S/o |ate+__Pu'i:'fVa"ppAe3;y._V _ AgedVab0'u't--..3a57 ye:jrs,_ _ R/at ED_ommaSaVnd.ra:rvéflraggia, ' sarjapera Houfi, ' Ba ngaiore Srouth rarer; Bangalore?» V' ..,/APPELLANT * _ (63,23r§--.§/.\1iAshwVan'a*t*h',' Advocate) 1. 'Sta'é;eofekarnataka Véd Hana Soud ha, A. .ae_.Bar£gaiore -- 560 001 _ Represented by its Prtncipai Secretary, Revenue Department, M.S,Bui1dings, Bangalore -- 560 001. 2. The Tahsiidar Anekal Ta|ui<, ju/4- to Bangalore Rural District. ...RESPONDENTS
(By Sré Sangamesh G.PatiE, Acldl.Govt Advocate)
*>?l§<
This REA is filed 13/0 4: R 3 R/W seggtgsbrl 95-fir V'
against the judgment and decree_,dated 1-6.9".'2r0;O4"paAssed V'
in O.S.No.180/2003 on the file cef thelll Adah.Ci=.rl!._3u"gge
(Sr.Dn.), Bangaiore Rural Distridtg, B_'an'ga!ltore',_tiis'mrs.sing
the suit for decEaration and i»nj_anctio.n.'–._
This REA coming on fo'r"s'tlearing 't%2Vis"d"ay,.°vthe Court V
delivered the following}-
–…….j.–.–………………w-u on-…—_–u_.–
None appears fQ_r_”t.h_eVV_appe’E’lant§’._’jveven though the
matter was 3iall’§::.r:§’ on”-.two””OceasllcVn’s._._.fThe appeal stands
d ismissecl for ricgrfs:A;5i’Qs’eeat.ior:’
safi
Egégg
‘.5rns* ‘V l