High Court Karnataka High Court

Rangapurad Kashamma W/O Late R … vs Kappi Gundawa W/O Late Goneppa on 20 November, 2008

Karnataka High Court
Rangapurad Kashamma W/O Late R … vs Kappi Gundawa W/O Late Goneppa on 20 November, 2008
Author: K.Bhakthavatsala
3.

{L',R.P.N0'i®2Q €w§.?O{}8
: 1 2
IN THE PKGH COURT OF KARNATAKA

CIRCUIT BENCH AT DRARWAD

DATED THIS THE 20%' DAY 0? NOVEMBEf§"'2$.Q2§ :  " 

BEFORE

THE I~Io1~.;»gL£«:. DR.JUS'I'ICE K;;£3Hz§;¢?H'AVAf:'=sALT£x.,V;i"  . 

CIVIL REVISION Pi;:;z%§;{)A8i__"<--V  

BETWEEN:

Rangapmad Kashamma; __ _  1
W/0 Late R.Krishna Raddy,  rk[

amii agriciiifigrg, 7 _ -. '

. Rangagguzad 

Ags: 45 fy'+:_ais, _
00:3; _VAg1'ici11t}u*%:, 

. Réfigaguiaé As'}:V1dk"i%éddy,
'Age: 4C},yz_=.'a'13,
=O:c': af 2098

AN{):

 

Kappi Gundawwa,

Wfo Late Goneppa   

Age: 73 gm:-s, 1

Doc: Hcmsehold Work,

R/0: Magala Village,

Tq: Huvinahadagali, ' _   . V    
Dist: Bellaxy.     {.uiRei~;;pandent

This civil revision petiiji{>:1L-izéfiieci. iLr?:_'&<::r"Section 115 of
the Civil Pmcedurc: Code p1?a.y£3.1g--toVV,set 'asiéaithe order dated
8.7.2008

passe<i.i11v..Civi;_1 M1s'¢.:.Ng.':.,I'_2_006":on the 3516 of the
Civil Jutige =.}1'\#i';–:'?<'CL;._ dismissing the
civi}. petition:.fc;f .reS:tif.atia);z.__a;:?_d “heé’1}:)isa’3ed to order and set
aside the 1 ‘voraegf paf2;.$é:<:3[_' ¢_ mi 15.6.2006 &ismissz'11g
O.S.No;75[.20{"}3_ ibii :;g;1Qn'»p1'c)_secu-ti9:x"'and order to restore, in
the interest ofjliflfi 6'i.and équify. —

Thifi civil 1'F:ViS.i{J2f1 "p¢fi?:i:irn ccvmiag on for Admissien
this day, 1:h'::L "made "thé_:=f0iiowi:1g:

. . . . .

1: pxéttifionars are challenging the imgugned

Z {:>I”e:”£cr’««.re:jt:;éti;ag”‘ the civil miscellanezous ptztition filed undazr

9″ 9 0f Civil Prmedure Code, measly bacause of

jV.iz’:V;ci11<ii.1}ig Rfile 4 Qraier 9, it camzuzt be said that the

jyetifionsm have a right to challenge: the impugned oxtier

V , ijunesler Section IE5 of CPS. in View of the above, the icaxned

f
i

'*'L_r,w.

C.R.P.N, £020 of 2008

caunsei for the petitioners seeks permission to

revision patitiors. and to file an aypeal under Oiflgzrv ?’i’§f’#11c–.: _& vb

1(0) of cm.

S-3. Submission ef the’ co11:1’s €~;;iR;

petiticners is accapted and the is §is’;5oS5eci with a
Eiberty to file an appeal i§1;21§ier_«{f’)f’: dfe1a:*’:'{¥ “;:2;;.1ic 1(5) .5; we in

accordance with iaw.

Registxyéfi itiééessary papers to
the Lfé; .the Q
Sd/-r
fudge

-Ki:I3s*” ” V