Karnataka High Court
Rudramuniyappa vs C T Thimma Reddy on 23 February, 2010
we m1~: H16 H (_'()U RT or 1<...:\1<m'rm<,;\ NI' BAi\3GAL,(")Rli~L
DATEI) THIS THE 23*" DAY OF FEBRUARY 0,
B E FOR 1
THE HON'BLE MR. JUSTICE ARAND _:"
REGULAR SECOND APPEAL.CR C)SS_jOEJEC_T~EO'N %
2009 'I"€3:.O}3' ;1OV(38
.8 ETWEEN:
RL1dra1muniyzippu,._ _ 3 «.4
S0n0fL:;1ie Cht:§Eu_'17hip§)es\{»;z;§.?ay;.4V ' "
Aged ab()ui37'--.yaa;1j3§,__. , 4, '
Agricuit.L1M1jjst,'''*,_"'' :' J _ _
R_esidi1;ig at Da:§z1R_:'z1hi?..i Ty ,. é ' ' '
C ha}ia1k*$:'e'--"]'3:1RuR':;ii's:f i-11St3* H --- '
Resident' 01' "Th y*21gg1i';:;§:1.s'1:ig.-.11in
Cha11aRe1~e""1igwn-57; CROSS OBJECTOR
'~ S.R:1§?E";1n.£i..§\€a1:'::ndrz1.D.V.Gow'da, Advoczetes)
1; ' C.vT.'1'E}a_.i;-émlaa Raddy,
" Sm) bf La'1£.e Chetlu Thippeswarny.
A aboui 42 ytsars,
x 'T _ Agricultui-ist.
RCSidiI"1g at Dzlsanlhalti Taluk Hobii,
Challakezre Ta1Iuk--57I E38.
2->
l<.;1xi_\,~.1ppa'\,
Son of Japudi.
Narasimhappa-1.
Ma-Ijor.
Ag1~§cuiIua~i:.sL
Dz-1s;211'21h;=1Hi.
Thahik Hobli,
Chailakere T:.-11uk~57l B8,
Thimm-clkka,
Wife of BeHa1ry,
Chamnanzt, V "
Aged abm.1t72 ye2'1§*s.»~ _ _
D'.1sa1ral1aHi ()ba1]a1;m_1j;1" Po." V
Chaliukaang.f1"a_]uk--fS7 1
I":.:5'¢1S£lI;"11"1V]iL:Vl;.,V V"
W1 fa ()'V1"'v_BV'"(:i:»l'1:«..:;»ijf}/V' Dgjd{iii':~:idd_an112;£',
ged a"ar}ut 67; ¢ye;;:~s«.., '
D_£1S€i 1111121 I I S V (3b;ii 3,13%:-1"T;1""{9c3st.
C hm:-;ke1'e iiféi P-LiE\'--5 7 "i 3'8.
; 'C:g)wra1iam;"i.'' "
' \f'§/._Lifc pf Lilli"T1,1.17L:\«'21i'}L11".
Th i ;: 9:111 1) L}.
V _A'-e_:_e."d..4:1'bg_5t:.E 65 _vc;11'.s'.
i);1.§;z1',2tl;s;'}i'1" (T)bz11apura. P<')sL_
6.
C;y;;i;;:i;;sT're Talui<«57l E38.
R, L] 5;? :11 m In 21..
Wife of Gz1ng;1dhz1:';1ppa.
Gowda, 63 years.
Mailzlsaxmldsu,
Tlmlak Hobki,
Clmlh-1i<e;":-3 T-.=tluk~S7l 138.
Hampamma,
Wife of Late Mudde Gowdara
Jzm1ba1z1nag0wda,
Aged aboui 62 years,
Klukundi. Alukundi Post,
Bellary Tatuk~572 2 E0.
C.T.Ba521v;11'u}appz-1.
Son of C.Thippesw;,1my.
Aged about 55 yeam,
Ag1'icu1{uris{.
Dusz11'a!1a!!i. Obu1upL1:'z1 P
Cllatlia-tk:-::"e Tzzluk.
Since dead by %1is.1éggtI I't~:;3V1"'é'sii::i1;;aI:i»i/"as.
S1m.Ka1na!anu'na,
Wife of Lzitc"C.T.BiiSé1'vmjajdp§a, I 'V 2 '
Aged zibciuéi 'yezhis. =i
D:.1.<;z1'--2'a h :1 1 E3 ;_~ ()..bj;51+i;1pV£zsiu"'PL35L
Ch:11V1ziE»:¢:t'r:' T__zri uk----5 7 I3
SE1 1'asw;_.1Ei:.a m 1113 S.;e.i'a1.s;wa1th i,
; 'W ife of H. 'Th i 11""; n1;e1'e(lLiy,
' jaboui 3{}'....#\.f£f€£'iJ'S.
I-ii'uE:a1I_f"f§;atc CJT.Bzlszwalujappzt,
about 36 yeeu':~;,
D'a.:s"a1'aha11é, Ob:1EapL1r;1 Post,
n "»,Cha11akere Tz1IuE<--571 138.
"kw?
This C1x)s:s~()bj'r:cti?{' Civii
Procedure. E908, zigainst the Judgment and Onj-aim"-.._4(iated:
30.09.2008
paissed in RA.N0.I7/2006 on the fiie 0f«..thj¢~Pi’-i’iV;2(;Vi’p.;11
Dist1’i<:t Judge, Chit1'adL1:'ga, pawtly uilowing the aepxpésal
aside the Judglnem and (§ec1'ec dated: in
O.S.N0.222/2002 on the file of the C.iv'i'}»Judg¥;-:. (S¢:1*1i0 r Di_yfisi(311). '
Chz1]Eake1'e and t;'tC.._
This RS/\.C1'ob coming on for ad:ni'ssi011 thi§.~L dé-'1'y." the Coiait
delivered the following: — V
1::
In View of the ctiw.vilafyent i.fi1Tj.di”:1g :;AAUif fad insofar as the
Cross Objecti0n3’2i1’z:_c0r1ciéi’he;d, the.:s211ne’.d<)é':s not give rise to any'
$ubstz1ntiaE q~Lieéé'{«.i._()}";. liwfi.-.,,__T*h_e :;i1né¢ :.-ufe mjected.