High Court Karnataka High Court

Somashekaraiah vs Jayamma on 20 February, 2009

Karnataka High Court
Somashekaraiah vs Jayamma on 20 February, 2009
Author: Ashok B.Hinchigeri
I

IN mg HIGH (3.0UR'1' op KARNATAKA AT BANGAL(;Ri:;  : "

DATED THIS THE 201*! DAY or FEBRUARY,  V V' A T '

BEFGRE

THE HQNBLE MR. ..IUS'l'l(3.E AsHa§§i{ B. HIN§:H:€;Eié;' 
R.F,A.No.e;~5s3_12oe"1"':Fi);3if.._ ' V

BETWEEN:
SQMASHEKARAIAH  .  I    =
3/0 SIDDARAMAIAH _ _  _  ' 
MAJOR,        
we MEGALAMUH'   ;_   '_
smDAm~zAIAH*$-- c:3n;i:?oI;r;~:-g.m  _ 
ARSIKERETOWN '   -- '
HASSAN Dlsrmcr' . ' "

V   _  APPELLANT
3:13? Si§i"K_:V'N}&R}iLSf§E.HAN, ADVOCATE)

     %%%%% 

1 'HA' ~:$MMA--%:%"*   ~

w';'.Q'-SHIVAMBRTHY
"  MMOR  '_ '
we MEGALA. MUIT
_  s_1r)DA:~:NA§;a.H COMPOUND
" "   -- AFISIVKERE; HASSAN DI$'I'RICI'

  Iémmtémnx

_ "Aw/1.) RENUKAIAH
jj MAJOR
 "R/0 NOB-3, 7'8

"  =H.V.INDUS'i'RIAL CGRPGRATSGN
PEENYA INDUSTRIAL ES'I'ATE
BANGALORE



 " ":~J%:s::<E12E%1'.e.1,u:':
'- HAS'S_A1'$ 

GANGAMMA

W/O LATE SIDDARAMAIAH
MAJOR

R] (3 MEGALA MUTT
SIDDARNALXH COMPGUND
ARSIKERE TOWN

(R-.3 IS NO MORE: R-4 TC) 11 ARE'm:«;;-..

LEGAL RESPONDENTS {}"F..R3 was Area"

ALREADY on RECORD xN4.ff:41s.Az%?EA–:,’L’ AA _

AMENDED AS PER COLIRT G_RflER’
DATED 25,3.2oo:3)__ ‘ 1.

KUMARAJAH _ V

s; CHAKNA.-:AH..__
RriAaJ{}R, R] 0′ ‘IfHzjM;;.APURA”Jv;L_LAGE
ARSIKEREM’!’AI.;UK ~ V
HASSAN:,DISFRI{Zf[‘ A

MALLIICAIEH 4- _
Sm KLIMARAXAH ‘
Iv-iAJR _ *
12,10 ‘1’I_§iiM£APUR}’s..V1LLA§3E

§vi::1=;m,1{:;:+:’A1§g1r;3¢Lzx”
W10 Vagsnvamaa
MAJOR

_ ‘R/C; MALLENHALLI
” * «ARSII{£3RE3–~TALUK
_ mssam DISTRICT

‘~_ “DEK§’IRAPPA
f s,I_s:: KUMARAIAH
VMAJOR
* «R/0 THJMLAPURA VILLAGE

ARSIKERE TALUK
HASSAN DIS’I’Ri{Z’I’

13 PARVATHAMMA

W] (3 SIDEBARAMAIAH
MAJOR

R] O MEGALAMUTT
SIDDANNAIAI-PS COMPOUND
ARSIKERE TQWN

HASSAN DISTRICT

(R43 is NO MQRE, R–10 IS THE”-._
LEGAL REPRESENTATIVE)
AMENDED AS PER comm”. .oR1:.n3;fi -.
DATED 25232003 ‘

‘ ‘ ” ‘ T’…;,}~'<'ESP(3I'~¥DEN'I'S

(BY 5:32:31 0 MAI-iES_I£ ,-js'iji?:}§§i:Af:1:*E:',L:?§}1:4- 1:3._if& 2)

THIS RFA gs, F.n:$n….L;21s3..;9g5" –VQF-."'I"'§{IE C1PC?. AGAINST THE
JUDGEMENT AND DEGREE t:AT§:¥l';.o$g.06;'§2oo1 PASSED IN FD?
No.1/01 on THE "=:~fILF:;,__ QETHE «…c:3;_\m, JUDGE (SR.E)N.),
ARSIKERE, ORDERIN{'.};TO z'*;1r2Aw..tr;m FINAL DEGREE AND E'I'C.,
BY ACCEFFENG '%'HE G?' THE COMMISSIONER IN

RESPECT 0:? sun' Pnorglmfjfy, ' ..

THIS I2.F,A_ GO19E5NG’.QN FINAL HEARING THIS my,
039:2′? i3ELIfv’ERED ‘rH::3.._F0LL(>w1NG;

‘f’33e: for the appellant has filed the memo’

same isejakcn It wads as foliowsz

gg___*;;2m~smr;.e:.gé the letter dated 14/1/2009 written by the
:%g:;g§:signed to the Appellant, Appeflam’ had iry”orme:d

1. _V .’.Ag;»::é:»§ ptgme that he had already settled the matter and
‘her. 3033 not internd to prosecute the above appeal and it

” . 322 withdrawn

HBH.

Pllhereforeé it is most humbly prayed that this HQr§i’.b’fé;- :_. é
Court be pleased to permit the Appellant to I

the above appeal, as already settled,-I fhthe VV

justiae and equity.’
In the result, this appeal iS.di5miS$.:§f1:*aé”tgithdfawng

bvr ____