Karnataka High Court
Shivaprakash vs Smt Sarvamangala Ramakrishnappa on 27 September, 2010
1N THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 271%: DAY OF SEPTEMBER 2010, V.
BEFORE
THE HON'BLE Dr. JUSTICE K. BHAKTHAVA.1*$A;bAVA.A.::' .
REGULAR FIRST APPEAL No.81 5;f12oQéT'(1;>A:R 8; 3:13, 'V, T 1:'
BETWEEN:
1. Shivaprakash,
S/0.1ate R.Gurusiddappa,
Aged about 46 years, '
2. Banumathi, - V V
D/0.late R.Gu1'usiddappa, -
Aged about 44 ye;?.1*-5-;., : ____ H
Both the appellanté EAFU "
Resident of N c)__.§30E>",/V a137'?f,;_: V.
4&1 Cross, 4"';.:VMair:1; A' »
Vidyaranyapuratn, * .
Mysore«~570 001; * _ ' ...APPELLANTS
{By Sri.ShifJagQAnde{pp'é1h Sfluliji, Adv.)
~ ...... _. V
1 . "Ramakfi shnappa.
W / 0,1336 Ra111__'a}.:fi$Vhna,
A Aged a};u)0utV8O "ygars,
. « ._Jayashan'1§aA1%.
V S / 0;E2:tc Ramakrishna,
44 years,
3. Srinivasa.
S / 0.late Ramakrishna.
Aged about 42 years.
4». Muralidhar.
S/o.1ate Ramakrishna,
Aged about 41 years,
Respondent N0s.1 to 4 are
Residing at R.R. Bangalore
Krishnapur, Karwar Road,
Hub1iw58O 020.
5. Smt.Shar1tha.
W/0.Kempe Gowda,
D / o.late Ramakrishna.
Aged about 58 years.
Vidyaranyapuram,
1VIysore--57O 001.
6. Sujaya,
D / o.1ate Ramak.ri'sh1:éa:,: . "
Aged aboujt 56 '
R/ 0.Karwa1' Road', V' V"
01:1 Hubli, ' y 1
Hub1i--58O o2o..__y ' .
7._ .Srr1i. Na1.§r1a.B . R,
W;'.0.Kr§shr1'appa,
V 'D / [la-T e E?.am.a}§ri's.hna,
Aged' abOLItV"4.'6 :,r ea._I'S.;
R/o; }ayanaga,:=.;__ *
_ Mysore:57OV.QOa1:--:.
«. .. «,S'mt.Pankaja';
' ' - W./ 0r;BasaVa'raj.
,1)fb.lVate"_Ramakrishr1a,
{aged about 43 years.
..__Kusu;gal Road.
Keshavapura,
Hubli-580 020.
9. Smt.Shylaja,
W/o.Ve1'1katappa,
Aged about 45 years,
R/o.Opp. Karimaramma Temple,
Vidya1'aI1yapu1'am,
Mysore--570 001. i
10-Smt.R0ppa, ._
W/o.Chir1de Gowda, 1
Aged about 36 years,
R/o.Door No.F--114, 2*" Main,
7"' Cross, Vidyaranyapuram, . " . V.
Mysore--570 001. "'.,,REsPoNDENis
This R.F.A is filed under against the
Judgment es; Decree q:j."s,_1_2.2}._'oo'5' p§assed'--.1n 'o;s}'No.274/1996 on
the file of the l"A'ril.dla. l3vClivil.*J't1dge {Sr.Dn.] & CJM, Mysore,
decreeirig thehsuit for ,separate possession & mesne
profits. it M V V
cohiing....on for orders, this day, the Court
dew/ereid the folio'-ayirig;--
JUDGMENT
In light: memo filed by the learned counsel for the
-‘appellants, tbvelli-appeal is dismissed as withdrawn with liberty to
l’.._take'”s’w.:h Course of remedy available in law.
-E
>-ii:
The Registry is directed to return the necessary papers to the
learned Counsei for the appellants.
br1V* .