I BETWEEN
IN THE HIGH COURT OF KARNATAKA, BANGALORE
OATEO THIS THE 23′” DAY OF OCTOBER
BEFORE.
THE HON’BLE MR. JUSTIC_E..RA_\4/I nI’A’LIrQ:iATH*
RFA NO 1912 OF 2305? E
SMT RANGAMMA A
W/O LATE B v THIMMAP-PA”‘v«_ ,
AGED ABOUT 65__Y~~EAR_’S, _ ,
R/AT NO.12, LAx’MI,3ROA§TO,. ‘ ,
6TH CROSS, SHANT’H_II\EA_GiAR-,1 _
BANGALQ:RE_ 27,
…APPELLANT
(BY SR1 EIU-ESLAMANE, ADVOCATE – ABSENT)
AND
I SRI KRj’I’A.3H!\,A{A~.SINGH
‘ S/O VLA.X–MAN*’E.SINGH,
SINCE ‘OE’tCEASEO REP.BY HIS LRS,
1 .fV’fVQH’/SIN SINGH
‘S/O LATE LAXMAN SINGH
V A’ SINCE DECEASED BY L.RS.
i (a) JANARDHAN, 53 YEARS,
S/O LATE MOHAN SINGH,
1 (b) SR1. RAM SINGH, MAJOR,
S/O LATE LAXMAN SINGH,
2 SHANKAR, 50 YEARS, 2
S/O LATE MOHAN SINGH,
ALL ARE R/AT NO.12/1, amended dated
BALAJI NIVAS, 18.2.2010
6TH CROSS, LAXMI ROAD,
SHANTINAGAR,
BANGALORE 21.
3 THE COMMISSIONER
BANGALORE CITY, : ‘
CORPORATION,
BANGALORE 560 002 ,
(BY SRI T JAYARRAKASH, ADV0CA1u’EA.FOR R2′,
RES’RO’NDF_NT’S’
SRI.V.BALAKRISHNA;ADVOCATE”FOR”R1-a, b and R2)
REA FILED vU_/__S_.9’6._”OF;:__CPC_'”A_GAIE\3_SVTTHE JUDGMENT
AND DECREE “he.f.DT.§;7.1_O’;2CO5 ‘ PASSED IN
O.S.NO.6269/13993’0.N”7TH_,E*EILE{JF THE IX ADDL. CITY
CIVIL JUDGE, BNA.GALOREf~.((:C¥+~.I.O), DISMISSING THE
SUIT FOR RERMAN–ENTVINIuNCTI,O.»N ETC.
This App,g{alR’cToming” for hearing this day, the Court
delivered t:he”fo,.l’!ow’ing:- “””
‘”fjQ5″g;uDGMENT
Even ‘t’hOu~§gAVh’the matter was called on two occasions,
r3OTI’e”‘V.a,:ppeaa,_rsVvfor the appellant. Hence, the appeal is
In ” T .dTi.Sm–.is_se’d fot non~pr0seCution.
Sd/–I
Tudge
Msu