Karnataka High Court
Sanjeevamma W/O S P Rajagopal vs Shanthamma W/O Late Nagaraj on 30 August, 2010
-1-
IN§§%HE HIGH COURT or: KARNATAKA AT BANGALORE
DATED THIS THE 30" DAY or-' AUGUST, 2z3:eft'jr--o,j"r,,
BEFORE
THE HON'BLE MR. JUSTICE-JRAVIHM'ALtI;"}ftT33V,_"*7«'
REGULAR FIRST APPEAL NC5';32:?/20U2_~v_:tI'PdjI') "
BETWEEN:
Smtsanjeevamma W/o._S':!?->.Rajagopa.J_,»._
Major, Residing at No.135, Sarak.!ti,'Vi{!ag'e..,. " -.
Bangalore -- 560 078. " ~
Represented by her'.._P.A.;'Ho'id'er _ ._
Chandrashekar." " ' i '"-~*'.,.APPELLANT
(By Sri B.T.In_du:si'n.e.ka"r,'Ady.oc:a't'et')
AND:
Smt. Shantjvnarjéwrna 'W/o..vt»a"tejjVNaga raj,
Major,; Residing A-at No.136,
.-v..Krishri":-araju L,ayout',~,. .....
LL-P,.N'agarj,"'A6'"' Phase,
A'*_Ban'g'a,iyor--e_"-- 550* 078. ...RESPONDENT
(E§y= VB%.VAngadi, Advocate)
Th":sfRFA'is filed under Grder 41 R 1 read with
'' S»eCtijo-:1 96 of CPC against the judgment and decree dated
jO':._.O2_.2--'0O2 in O.S.No.2SS9/1996 passed by the XVII Addl.
---Cit\','1Civii Judge, Ban-galore City (CCH-16), Decreeing the
.Suit7 for permanent injunction flied by the
"-«plaintiff/respondent.
>k>§i§<=i<
.7.
This RFA coming on for Orders thief day, the Court
detivered the foHowing:--
JUDGMENT
A memo was fiied reporting the
appeilant on 30″‘ June .2010. Even as on”da-t:e_,h’o stem} ‘V
having been taken, the appeo? does? ~A.’sV’L;r’v’E{Jj’e__’ “fut
consideration and is accordihgiy_Vdisrh’is?3’ecIV. _ V
DS