High Court Karnataka High Court

R Pandurangam S/O V Rangaswamy vs Sanjeevayya S/O Late Sri … on 8 September, 2008

Karnataka High Court
R Pandurangam S/O V Rangaswamy vs Sanjeevayya S/O Late Sri … on 8 September, 2008
Author: D.V.Shylendra Kumar
1
IN THE HIGH COURT or KARNATAKA
AT BANGALORE 

Dated this {he 8'-*1 day of September,    "

BEFORE:

THE I-!0N'8LE am warren D v""sHv1.1;1In:i1j;  

Regyar First Agggal No. 14?} L?(_}z03  ~ '~ n  

Between:

R'. PANIDLIRANGAM,

s/0 V. RANGASWAMY,

AGED ABOUT 54 YEARS,

RESIDING AT NO. 62, -- V y

MUNIVEERAPPA BLOCZK,   

VENKA'FARAMAPUR*AM;. 1; _.   ~  ~

RAJAMAHAL C3IJTI'TI'Ai-:£;P1L.LI,V   _  ' 
BANGALORE       APPELLANT

'._{By_sxi.':sauisii"c11and1a, Sri. R. Nataraj,
Sri. _MJal1esh, Sri. N. Prashanth,
Mag f~'..Kusuma, Sii, Chandra Shekar, Advs.]

  ;§ANJ'E5:vAYi*A;\  ..... .. »

e 'S3/C)?i;ATE,SRI. HANUMANTHAPPA.
» V * '. AGF}D«Ax'3.{)"UT 53 YEARS,
' V _REsn':.>;N:7§ A_'I'"_§\IO. 4'29,
._ " aim C? 0.SS;.;I'NDIRANAGAR.
A ,wI:s'r OF._{3HORD ROAD.
"§eAJ.{aJ1:~.:;;GAR,
£-3:'-..NG.AI..ORE.

  " 'HANI1IMAN'FHAYYA,

* ,_$£'O LATE SRI. GUDIYAPPA,
AGED ABOUT 60 YEARS,
RESIDING AT U46, JABBAR BLOCK,
PALACE GUTTAHALLL
BANGALORE.



3. PLO. CPHKKAYYA,
S / O CHIKKAYYA,
AGEE ABOUT 60 YEARS,
RESIDENCE AT U-78,
JABBAR BLOCK,
PALACE GUTTAHALLE,
BANGALORE -~ 560 003.

4. BR. HANUMANTHAPPA,
S/C} EH. NANJAPPA,
AGED ABOUT 50 YEARS,
RESIDENG AT NO. E-55, 
18175 CROSS, CUBBONPET, '
BANGALORE -- 560 002.

5. THE BANGALORE EEVELOEMENT... _ 

AUTHORITY,  ~ - 2  1  

KUMARA PARK, -.

BANGALORE,  .  --- _   A '

REP. BY ITS«C1_HA.IRNi[AN?     .2; RESPONDENTS

[Sri. K.S. F--,aram:Ii;"A.dv.'--far S1:_i."D;"lPfI. fiokashi, Adv. for R1;
-.SI*i. £3, Abc'i\:1I'Ki3z-xtiter, fgdv. for R5;
 ~~~~  .s'n'7.. K.'R;Ash=ok K11fi2z:r,'Adv. for R4]

THE;  APPEAL IS FILED UNDER
SECTION 9609 vCQ17)E'.Q¥'«.._CiVIL PROCEDURE, AGAINST THE

 JUDGMENT ANxI}.._l§:ECl§EE DATED 09-08-2002 PASSED IN
 "as, ac. AE':3os's-3.09 1982 on THE FILE 01:' THE x ADDL. CITY
*c_1£EL".,E_EgNGALoRE, DECREEING THE SUIT FOR

DEcE«.RATib;N AND ETC,

1*a»1iS«;_ APPEAL, COMING ON FOR HEARING THIS DAY,

ff * QQUVRT DELIVERED THE FOLLOWiNG:-



3

JUDGMENT

Though the matter was called

course of the day, none appea1’_s….fo;f thé

represent their case. In the

dismissed for non–pmsecufioi3.,: ‘ ~.., _

“‘pJ’k