High Court Karnataka High Court

Shri Tejappa Lagamangouda Patil vs Smt Sattewwa on 6 November, 2008

Karnataka High Court
Shri Tejappa Lagamangouda Patil vs Smt Sattewwa on 6 November, 2008
Author: H.G.Ramesh
RSA No.5 193/ 2008

IN THE HIGH COURT {JP KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS TI-{E am DAY 05' NOVEMBER, 2658' ;;--f:   _

BEFORE

THE HONBLE MR' JUsT1c£$  *   '

REGULAR SECOND AP}-"'EAL M5193/2oos(;;a:;% "

BETWEEN:

I . SHRI TEJAPPA LAeAM.§NaoU_bAV_§A*;1 ' " A _
AGE: 55 YEARS, OCCUPATITQN'-g_c;.12,;cu--:.r1~z;';:2E_,

2, SHE'! SIDAGOUDA LAGAIvIAN G{5UI3A }*%*.anL*:'1:.f,j' ' 
AGE: 52 YEAR.S,'«QCCUi?AT§O.i:\f: Aezeacijyfryzmg.

3. SHRI RAMAC;€sLz:5A- ':;AéA.MAN.<3é'Ub_A FATIL,
AGE: 50 YE5R$, ;:;;cc'zzm:1*;.r;s:\}; 'zxG1re:g::uLTURE:.

4. SH}?! :;§i:i'i?AN%j§QU1§};§'L5G:$MANGé'UDA PATEL,
AGE: 43 Y.EARS;€jCCU_PA'T_ICNi AGRICULTURE.

_C)}

SHE} BAsANc;oUT'nA'";gxc;}éma:§:G0uBA PATIL,
AGE: 45 YEARS, {)QCU--¥§'A'Z?ION: AGRICULTURE.

 .6, am: NAG.ARAJ "LRGAMANGOUDA PATEL,

-«.1 I

 ASE: 4'3*zEA.gs, OCCUPATXON: AGRICULTURE.

 '§;uMAR:..s§§EvAzs;THA,
' .13';  LAGJ5_.*M_A'I'§GOUDA
I-"'A'I'iL, A_QE;~ 4:: mags,
OCCUPATEON: HOUSEHOLD WORK.

" "    - .8." gczjméie; EATNAWWA,

_  V. D} LAGAMANGOU DA PATEL,
" _"1--2£}E_;.--'38 YEARS,
CECCUPATION: AGRICULTURE,

 V _ : AL--LJARE RESEDENTS OF KASAPANAT'I'i
  __ fyq: Gemx, DIST BELGAUM PIN 5391 344. .. APPELLANTS

(BY SR1 LAXMIKANT K. GURAV, ADV.)



RSA 140.5193] 2938

AND:

1.

SM’? SATTEWWA,
W/0 TAYAPPA ALUR,
AGE: MAJOR,
GCCUPATEON HOUSEHOLD WORK.

2. SMT TAYAWWA, ‘
W/O TAYAPPA ALUR,
AGE MAJOR,
OCCUPATION: HOUSEHOLD WORK, ._

BOTH ARE RESIDENTS OF’ MADWAIQ»
TALUKA GOKAK, UT BELGAUM *

FIN 59; 173. ,. RESPo1*~:i:>EN’rs

THIS REGULAR SECOND’ _APP1″3§AL “FILED UNDER
SECTION 100 0909:: AGAINST; THE3-,I{JDGMENF ANB DEGREE
DATE}? 18.08.200z3′:;J?AssE.D EN[“R.A’.’No.80’/2806 ON THE FELEI OF’
THE pm. (xvii, Jj:j£3GE(_sR;-:3N;«._<'<;¢;1%:AK, DISMISSUING THE
APPEAL FILED A{;A1Ns:’3M’;3:~z*r AND DEGREE DATED
29.6.2001 PASSE:_31′:_3§; o.$.Nc;;26~:>_(94 C}:-N THE FILE 0? THE PRL.
CIVIL J{JD€3£7;(.}f:; DN}”f;;=’fi’JD’ J_MFC.,

THES 1″‘-RB§{§UL’&:$’ ‘v:’S$E}C§C> 2V\I}3::’ £;Pf5EAL COMING ON FOR

ADMISSi€}§\I TH_IS_ m¥,’= ‘m3::A.._» ‘COURT DELWERED THE
FOLLOWING: . ._

fmdings by both the Courts.

subsf§.ntia1 q;%u&§stion of law arises for deterznination

_ .. sec<$1:.(.i:appea1. No gonad to admit.

_ dismisses}.

Sd/-r
Judge

V Kmv