Karnataka High Court
Sri Chikkannayya vs State Of Karnataka on 19 November, 2008
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THES THE 19?" am OF NOVEMBER 2308'.--.__
BEFORE I
THE I-iON'BI_E MR.JusTIcE K.N.i(ESHAVANAI2;Fx'f}&IfII§,j: I
RFANO.4B2!2G88(DEC.P.INJ) =
BEWVEEN:
SRIIEHIKKANNAYYA
SIGILTE SIDDAGANGAIAH
AGED AT 33 YEARS I
FEAT BENNAGERE GRAMA.7 _
YALAKYATHANAHALLI POST.
NELAMANGALA TALUK, _ '
SONPURA HOBuLi'," I
BANGALORE_VE!IS'I:R~ICTg5'?2I;42
(BY sRI.JAYAEVsIIATI{THIi v ELf';aE:aI3;*A.)
..AF'PELLANT
AND:
1.
STATE o:= KARNmr'II(A--~ "
SEC RETARYVTO _'I'i-IE "FOR EST
DE.F§ARTB.§ii¥§JT~...'«
E;§.NG;ALoRE.TT.I..¢
._'»IK'EI-iE_:"'f~".E-é*}I'E_vI:E"$..'¥' OI-'FiCER
N"ELh'MAN'GAI.'.£\ DMSION,
" _ "¥SI_ELA'M'i_§.b§Gf\LA
% M ,.RES?ONUENT5
I Tms REA Is FILED UNDER SECTION 96 or we
"'}%GAINST--'THE JUDGMENT AND DEGREE DATED 5.8.2007
QPASSIED IN OS Ne.2'I33{2(}05 ON THE FILE OF THE I
"I.'Ai}~DI_TIONAL CIVIL éUDC~3E (SR.DN.), BANGALORE RURAL
V EHSTRICT, BANGALORE,
_MI3E'CLARATION AND PERMANENT INJUNCTIGN.
SISMISSING THE SUIT FOR
THIS RFA COMING ON FOR ORDERS, THIS DAY THE
E COURT DELIVERED THE FOLLOWING:
/I
JUDGMENT
inspite
not complied with the office objections;A»V
appeared on behatf of the appellant and;”:;ffic e 59]
been complied with.
Therefoye, the appeal is dismV’;s_*.:$é:i_fo.r_non}$;>ro§¢cuti§:an
m\:*
of grant of sevaral adjournments, the apfielléifii ~
¢ Emu’ to&!ay;”‘v»n¢qg ‘ x
e’;r;:t’;_o’r1$_.””:2a§AV§’L =:;::s=z::;