High Court Karnataka High Court

Sannegowda vs Bettegowda S/O Kamsegowda on 18 October, 2010

Karnataka High Court
Sannegowda vs Bettegowda S/O Kamsegowda on 18 October, 2010
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE

DATED THIS THE 18m DAY OF OCTOBER, 2a«2'0A

BEFORE

THE HON' BLE MR. JUSTICE ANAND .B&%RA41é%If§D;jy:'E. 

REGULAR SECOND APPEAL Na-. iam)  2009 = "  

BETWEEN:

1.SannegOwda, 80 years,

son Of Marigowda
2.S.Lakshmamma,_ yearsfi;  H
wife Of'Sa11neg()w?_da jl"  . " 

Both are res_idViv:1g*..efi"' 5«:.;:___ VV  

Megala K(ippa1uO'\fi1v]agé4'  .

B.Bettaha'li~y Dhaklé   '

BaI1nu1f_HObl'i,_ " _ '    "

T.narasipu1'a Ta~h;k--.57 I -__l    ...APPELLA NTS

   Sh1;i'."K;-V.*Aravi11d, Advocate)

END

.

  l.BettegOwda.,  

SOD Of Kzlgnvsggowda

" " ?fSi'r'icxe deceased re presented
 é B}/hVis i'e..ga1 I'6p1'€S6I1{£1tiV€-S

V'  ._ (Ei)KfKe1npaj2:mn1a, Major
~ ,W'i'fe of Late Bette gowda



(b)K.B.Puttaswamy, 48 years,
son of Late Bette gowda

(c)K.B.3ay2u'a1n, 46 years
Son oflate Bette gowda

(d)K.B.Ra\/i, 42 years
Son. of late .Betteg0wd:.=1

(e)K.'B.Che1uvaraju, 38 years
Son 0f.1ate Bettegowda

(i)Nz1gammz-1, 58 years
Wife of Annappa

Attaha11i,T.Na:-asipura Talukf' _ 

(gflayamnia, 53 ye.ar--sV
Wife of Ma:-igowflair  _ *

Attahalli, T.N_;;11'a$vi_._pti;ija_fFa}iii:!  

(h)Puttathvaya1n_ma;  ye.:'a,1'é'   -- '
Wife of Thil}]fna!'ajL1,   

Bangalore.  - V 

._  " {i':)SZ,11i)'_'Ei;lr?_f3.l'V.3'1i:'..," 40 years: .... .. <
 wife. of H'0mbegoWda
"'I{uuVje.iiripu'"NVagéin Niysore

(j )S uI}ii_thr,a,  years

 [Wife 61" V"eei"2mneg<)wda
 Hittanamljli' Koppalu
  .i:~.ria1:m;i11iTa1uk
 _ ixflaiiclya District.

V   }z,.::i§pOHde1its 1(a) to }(e) are

%



Residing at K':mthanah.alIi Village
Bannua' Hobii, T. NE1l'E1Si.pUl'£,-E Tzzltik.

?..Rangaswa1my, 55 years

3.Nagarz,1j L1, 50 years

Both Sons ofsaiinegowda  

Both residing at Megalakoppalu VVilI21ge 

B.Bettahallai Dakale, B£1T1i1LE1"H0h]'i"-.._V ._ V    
T.Nai'asipL1ra Ta1uk-57l "124  .;'-.RE%SPTO1\':DENTS
(Respondents l(b), l(c:), .3 1(gjmtihdi:'}.5gp.;_)ndehts'iZhnd 3 are
served. Respondent N0.1(2i_)--?N0'tiee.Vdis'pen.seti_with vide order
dated 24.9.2[)10) " V i   

5.1, . 2 i .5. .- '~
-:»- -F 5:5 -i~ --'F

This     Code of Civil Procedure,
1908, against_ t.he'ijvt'i;i.giiient__dec'ree dated 2.0.8.2009, passed in
R.A.i\io.2i;2Q0i_ mi" seismic "of the Civil Judge (Sr.Dn),

T.Narasipura, 4iii!Qdw':?ng the éifipeal and setting aside the judgment

 de_jC:':'ee.,T§iatt.ed l.99»ii passed in O.S.N0.697/1990 on the file

V.'-_(_)f the'  ._J_}\/EFC, T.Narasipui'a.

 coming on for Admission this day, the Court

  deliveressi  fbllowiiig: --



JUDGMENT

The appellant was the defendant before the trial “:31

suit for recovery of money. The suit was i’0r–f:receiyeryi H

Rs.13,000/–. The same having been” decreed .;

exceeding Rs.25,00()/–, the prese1it.appeai7i_:§ lsoiight i’

2. However, from a re21di’n’gV_6é” Section ¥”O2V-ic)f°The Code
of Civil Procedure, 1908, cfeaij TI1’1E:l..IV .nn0-_see()nd’A zippeal lies
against any judgment and de_<;i"e.e suit where the

claim is Jess than 2S€U(')I1d appeal does not

lie and is ;'ieeor<iin.g1_y, d'is'§p..i'$'se€i.

sd/-'-_)_
" _____ judge