IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3"' DAY OF DECEMBER 2010
BEFORE
THE I~ION'BLE 13;.-. JUSTICE K. BHAK*rHAVA*i*s§A1;A IV" I
REGULAR FIRST APPEAL No.1276v";/éV()I()'7 {DEC 'SI :_I':%.T..J; In
BE'I'W]3EN:
Smtfiayathri,
Aged about 88 years.
W / o.Sunderamurthy,
R/a.Portion of Premises
No.142/3, First Cross, ._
Corporation Division No.58, '
Madivala, _ V
BaI1ga1ore~56O 068.1 Q" _ _ " ...APPELLAN'F
(By Sri.V. Sr1fIii\Ifé1sA,o. {Ifé;BSE3I\I'F)
AND: I I I I
1. Smtfimniamma, =
Adult, _ -, '
V " '/ o .Ja'3;ay¢1uoV, Modeiiiymi, «
R/a.VNIo_U 15*,-_/1;.'_
73?" CIr"oSS.= .Jabba1"" Block,
Vyaiiliaval ' I . V V
Pa1'ace"Gutta--hfa11io1;
' I ' ' Banga.I_ore;56Q§'.O03.
: . 'ayashafl
. Aduifi
S/_o.T_h_o'1asi Lingam,
[\)
3. Saravana Gowda.
Adult.
S / oflhimmegowda,
Respondents 2 & 3 are
Jointly residing at
Premises No. }.42/3,
First Cross,
Corporation Division. b
No.58, Madivala, “l ‘
BangakHe4Mfl)O68. V; ;~fp§nEsPoNtflsNTS«
{By Sri.K.Narasimha Murthy, Adv. t’or’..C/R; 21;,
Appeal dismissed as against 1it_3}
This R.F.A is filed Lin.d’ef–‘.” Section CPC against the
Judgement 8: Decree dt.18.1 I.2l006._passed=inO.S.N0.8438/1998
on the file of the XXIV Addl. City Civil giudge.Banga1ore city (CCH
No.6) partly decreeing the” suit fo’r=..”dec1arat.i’on, direction for
partition and permalnefil in_iL1″r_1ctio’z’a. A V =
This appeal o’n._di’o,i”_ admission, this day, the Court
delivered t.heV’fo11owing:~af-«_
‘ l’pTdu§sMENT
ThL.i:§ViSx”§1O repteseiatation for the appellant.
pl Lea’1<nied4"coti11sei for the Respondent: No.1 is present and
' V–..__.st1bn1i'1;sthat zippeai becomes infructfuous as the decree is
V"~__a1i'eady eficectited and possession of the property is take'n and also
" = r4eoovei°elC':-the cost.
1
ikp/W I
UJ
3. Submission of the learned Counsei for the Respondent
No.1 is recorded.
4. Appeai is dismissed for nomprosecution.
Since the appeal itseif is dismissed for
I.A.II/OT’ for T.I and I.A.III/O7 for siaysdofjv “i1o{._’si1ivi<r§VJfof
consideration and accordingly, theyraije rej éciéd.
‘V ‘ .