High Court Karnataka High Court

Smt M Savitha Nayak vs T Byregowda on 10 July, 2008

Karnataka High Court
Smt M Savitha Nayak vs T Byregowda on 10 July, 2008
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF §(i\RNATAKA AT BANGALORE 

DATED THIS THE 10TH DAY OF JULY 2008
BEFORE

THE HON'BLE MR. JUSTICE C.R. K.UMARAS'WA?;1iSIf':v.  '-

MISCELLANEOUS FIRST APPEAL NW1? <§'r:;z;99?f* A 7

!;

SMT M SAVITHA NAYAK

W/0 SR1. H.M. RAJU

we sR1.T.M.MunmnJu % T V

AGED ABOUT 32 YEARS r

R/0 No.19/1, Pafisearr MUNICIPAL ‘

NO.S—-04, II CROSS Rom) 4 %
TAVAREKERE ‘ . ‘
BANGALORE — 56G{“:3’1.__ ‘ …APPEi_1ANT

(BY SRi’:_ ‘cf: QEDDY, ADV)

T a>:&;Esows3A ” _ _
A 5/0′ MIHAMME GOW1)A’
Amen Aswr 4:»: YEARS

_ rsso_.sa, 35′” Maxngaoan
” BR-ERDAVAN. NAGARA
TAVAREKERE MAIN ROAD
BAw<;Aa.:3RE 560 031

' " PRAsim:'TH K

. ». S/U KUMAR ARADHAY
T ' -AAGEQ' ABOUT 21 YEARS
'– r–1o.9,1 MAIN, 15"" moss
% _ BFRINDAVAN NAGARA
' "TAVAREKERE MAIN ROAD
BANGALORE – 560 081

2/

2

3 }OSEPH F 5/0 FRANCIS

AGED ABOUT 37 YEARS
No.28, 2″” MAIN
3*” CROSS, D.R.C. POST

BANGALORE —- see 029 …RESPONDE_!yiT’Ei ti”

(BY SRI: T PUTTASWAMY, ADV FOR R-1
SR1: N M CHANDRASHEKAR REDDY,

ADV FOR R-2 8: R-3)

THIS MISCELLAREOUS FIRST VAPPEIRL men. ‘uNDE~§a,i’Ii’«eVVL

secnou 1m or cpc AGAINST THE’ cagoea ‘DATED maeizses
PASSED on LA. nos; & 2 IN o.s. M9335/as on me F’£LE”()F
THE VII ADDL. cm CIVIL JUDGE ‘v(.E’Re39 3151.5 4_oi= cone or
CIVIL PROCEDURE SEEKING VA(;_P§f’IQN.OF:IN7*FERI!?iv ORDER.

THIS Mxscemngeus :;i=Ir:,sif APi§Ei’¥Lvw..CC:3MING on FOR
HEARING BEFORE comm” DELIVERED
me FOLLOW;fNG; e % e
A in

Lealrned. ce1&rzse§’f§>rAEesf3endent No.1 has filed a Memo
ai§n’gwit}gEneiieerzifieaitdpy’of the order in 0.S.No.986’/2606

in the contents of the ordersheet dated

under:

2 A. “The plaintiff again caiied out, but absent

it génd.i”‘no representation is made for plaintiff and

__1Fm evidence adduced. The suit is hereby
dismissed for default. No costs. ”

l,»/

In View of the said order, this Misceiianeous

Appeal does not survive for consideration and the ~

iiabie to be cismissed.

In View of the above discuVssEons, “tt_::i$. V’

First Appeai is dismissed.