High Court Karnataka High Court

Sri Akkalappa S/O Sri Kunta … vs Sri Shivalingappa on 4 November, 2009

Karnataka High Court
Sri Akkalappa S/O Sri Kunta … vs Sri Shivalingappa on 4 November, 2009
Author: H.G.Ramesh


§,…..)A

jNgs:2Q :?;2G0?

I»: THE HIGH com? or KA.§§1$IAT1§§{F;–.££f§’:
aamn THIS TEE mt ma? 5
swwE
THE Homazm
x.s.g; {gas & ma}

BETWEEN: ‘
S:i,Ai{}{a}a;,%§3a,§:11T’L’V”. _ ” ._
Sfo.S:”i.EiZ{1n£z3 E1I:a’j1aifa.–ii1-,x , ”

731 years, ” H
R/9.’:;’;’1*¥;’I~I:3£€tak(:ifE:6,’ ‘ AV %
P3.vagad_a.Tai%;1}£,_v __ —
Tum§<ia&r'D]iSt.. I ,
E-"iii-=561=72G'2. ."A;PPELL;%E*¥'F

(By; S2"-iA..G.S.'§fc?;:%1i§:3.tahSubba Rae, Adv.
{gr S3;'i.R.B.'Sa;dasiva;3pa, Adv.)

. 'E; 'Sfi.SIfii%a}§11gappa,

" S :42 "

3;’ at-.«AM&He shappa,
“? 2 yeiars,
S,:i’.Ma1ieshappa,
S / 9. Shivalingappa,
4”? years,

3 Sr3;£*i.MaI:a}i1′:ga§pa,
S ,1′ 0;. Nanj urzdappa,
66 jziearfi,

. S1″‘i.N.Yeilappa,

8/ 0. Nan} undappa,
42 years,

. Sri. N.Aswa{ha,

S f 0.131. Narnjundappa,
4:0 years,

Széfiamarma,
Sirxca deceased,
By his LES.

Smtfiasamma,
W/olate Ramarma,
72 years, A ‘

S/cxiata:

52 yéarS,_ V

SI’i._Esw;ai’appa,V’V-. A %
S’.[_§0.’1&£;r:’: Raflhrmzla, V

A. v ….. ..’

aearmgappa,
. _ S; Q. Zaté;

33:5 years,” ‘

Sz’i.Suf:~ran1any*am,

‘A E’;«,i4_o.19;f£e Ramanna,
‘=4%i2%.’:;!€:–3rs,

_ 5Smt.Shant11amma,

D/G.18i€ Ramazma,
32 years,

RSA §’\I{3.2©E’?’;”2(}{3′?”

R. 3.5;» 71269?

All are 1’/o.Y.N. Hosakote vfliage,
Y.N.Hosako1:c Hebii,

Pavagada ‘Faiuk,
Tumkur Dist. 1

F’;in-~56}; 202. :

This i~2.S.A. is filed ..1;1;;_s. mo .__0’f, <:P(: "against "the
Judgment: 85 Decrae dtd.2.3.{3Z?_ passed=i,}:§;'R.AV;§No.76/O1 on
the fiie of the Civii Jzgdge (S31-'–.—L',2{1}i. Eifadhughi, vcziismissirxg the
appcai & confirming t214exIuec;~ee étd.30.{;) 1.2001
passed in O.S.NG,444[95’~0:1_f;’£:;3 f1″£a*r}f”%:E1e Prl. Civil Judge
(Jr.DI1} SAJMFC, Pavagg;c;1;*g1,._VV V —

This R.S;Af}c:}mii1gi}Ii’fsfa§1*1fissi0n., this day, the Court
dc:-ziivttrcd the’

u f§fi§§mENT

Heard. sectmd appfiai. P-erased the

;}’L1;_:i:gnr§:f1′:}fi:sE 1:__he £§>i?'<;vv£.".?&3a;rts belaw. {',01:«::1r1"en'£ fmdirigs by

t${§.~;§1 3% substaniiai qufistisn of law arises for

,d€tr3rfi'ai:i&ti9fi'§.:'§_%fifis segcmd apgeai. Ea §'m.;;1d ti} admit iha

_ [T~.._'_a,:a5§.1¢ai. '1'i3e z«z_ppeaI i3 aocordingty dismissed.

Q Agggéai dismissal.

Sd/-

IUDGE

b:1v*