4: ” V.’L(Bys:«;_MAi§ANTEsH s HOSMATH, ADVOCATE )
IN THE HIGH COURT or KARNATAKA AT BAIif’?::'{§Aig§)V’!§1;1″ T A’
DATED THIS THE 22%» my OF }skEP’TEMBEr;%2Qo8Vk
BEFORE _ .A % X _
Tm: HON’BLE MR. :~i.A.;~;_A:mA S
M.F.A.NO.6Q_65 01+’ ;:_od8% %1gpC)
BETWEEN: J ” 1 %’
; SMTKHANNAMMA I
W/O.LATE.H&NUIv1ANTI{APPA M
AGED
occ;A:3_RIcU.LTUf€E,._ *
R/o%..HARAGAra§HALL1yu.;mGE,.
HONNALI. TFALUK, _ _
2 HK’RAMAF’PA*.'”g
s/o.LATE%.HANUMA;~rrI>:APPA
AGED 32.VYE.ARs_,
(}GC:AGRIC.UL’I”URE;
.» 453/o.’§:%ARAGAiaA.z;AL:.z VILLAGE,
” «Ho BSSNALI. TALU K,
_ *1′ TRANGAPPA’
” ._ S/O;RP.NGA’i3PA,
. AGED ABOUT 39 YEARS,
“-‘£2 / 0,; HARAGANAHALL1 VILLAGE,
HON’?-IAL§ TALUK,
V ” APPELLANTS
‘ RANGAPPA
S] O. MANJAPPA
AGED ABOUT’ 40 YEARS,
OCC: AGRECULTURE
R] O. HIREGONIGERE,
HON!’-{ALI TALUK,
2 THE TAHASILDAR
HONNALI,
DAVANGERE DISTRICT’.
{By Sri: ABDUL SALAM FOR C/R1 ) _ _ &
THIS MFA IS FILEB AGAINST” ;7£I53 £)_’ {‘3_ECR’3EF3
IN MESC. APPEAL 9/06 FILED–».hU’!S am (33 “z<Ai2NA"I'AKA
Vfl¢AGEOFfiCESABQMflONACTK _ *-t' 3
This appeal, colfifjig éay, the
Court, delivered the foHcbwing:L._V _
-utnlwwtwwlzvr:
Section 5 of the
:A}:}cJ.Iition Act, appellant had
filed an agjpéal MA Mag/2006 before the District
* the appeal was dismissed by
;’.3:1;..I.2008. The order passed by the
DiS’CfiCtjL1dgE:_ is not appealable under Order 4ARule 1.
Thézjgforc, appeal is dismissed as not maintajnable.
Sd/-e
Judge