High Court Karnataka High Court

Shri Venkateshappa vs Shri Muniyappa @ Chicka Muniyappa on 10 September, 2008

Karnataka High Court
Shri Venkateshappa vs Shri Muniyappa @ Chicka Muniyappa on 10 September, 2008
Author: V.Jagannathan
EN TH? H§§H QQUR? CF KRRNETEKR R? B§NGRLDR§
ngzan $313 THE xars DAY OF ssprsusan 2903
BEFGRE "

THE HON'BLE MR. JUSTICE v.3AGA§¥§fHA§aj¢qfL

BSA N0 983 OF 2006

BETWEEN

1.

SHR1. VENKATESHAPPA , , ‘. ‘ ,**-
3/0. CHIHNAPPA, AGED ABOUZ-55 YEARS, V.

2. SHRI. KRISHNAP?A._. ‘wTfi&’ZK
s/0 CHINNAPPA, AGED asap? 5@1yEg3s;,

3. SHRI. VEKKATARAMANAPFA, :l» a *g;*
3/0 CHINNAPPA,_:£§ED:ABOUT:é5aYEARS;.’

4. SHRE. HARAYAfiA?FAfV%’a *m «I
S/O CHINNAPRA;4AGEE~ABDUI’£Q”YEARS,

ALL ARE R5sI§£N¥s’sF,

AMMERAHAxL1_V1LLAeE,
£<:…::3gB.a _HIf;<BL_3_i, _ …..
KQLAa'TaLUKv=AHn DISTRICT–563£§1.

..APPALLART(S)

{By Sfiyfi{hs} B.fi.MURALIDHAR AND X.V.RAMESH

T< "KUaAR, $,s.s9:x:vAsA, ADVGCATES)

'u…….~…;..–

< ;1,@sޣ1."MUNIYA?PA

MWVQ CEICKA MGNIYAPPA,
yV5f0 LATE CHINNAPPA,

" \~(..T3

.w;;-

AGED ABQUT 53 YEARS,

Ex}

SHRI. MUNINARAYANAPPA.
SIG MUNIPAPANN&.

AGED ABUUT 43 YEARS,

3. SHRI. VENKATESHAPPA.
S/0. MUNINARAYANAPPA.
AGED ABOUT 35 YEARS,

ALL ARE RESIDENTS OF
AMMEHAHALLI VILLAGE.
KASABA HGBL1, , H ;

KOLAR TALUK AND BISTRICT’a563 iB1.V

.[“R§SPbK§§NI

(By sax. ASHWIN s.HALAb¥, Afifi§¢Af:§=

v~ REA fiiéfi”u/s 10G%CPC 5gainst the
Judgmeni_an§ §éc§c§’fi§t§&:’24.:2.20e5 passed in
RA.NO.155f2QG2 53 {fie fgie of the Aédl.District

Judge and Pr§&i¢£fig fiffioer, Fast Track Courtwlll,

.KaLar:’&i3missingH£fié appeal and confirming the

jfifigmEm£yfin&H§ecree éated: 5.?.3QB3 passed in

0sL§6;?921é23§§n the file of the Pr1.c;vi1 Judge

{Jr.§h.}§AK§iar.

*._E This is BSA coming on for erders. this

V ~ ¢day, the Court made the following:

r(‘5

/’

k/

If process fee is not furnished by ififi” ” H
appellants on the next date of hearing; ifié. ”

appeal stands dismissed without referéacé t¢” .J

the Caurt.

Call on 1?.e9.20e8.V-a

;u.1$fi’flfi$£fiftk§
fiiéifii”; §«:$%.3§”:. 9; Egg’

K, fig
/\ ! V