-1-
M.F.A.NO.13474/2007
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
BEFORE
DATED THIS THE 18TH DAY OF NOVEMBER 2019
THE I-I{)N'BLE MR. JUSTICE ' O.
Miscellaneous First Apnea!
BETWEEN:
1
SR1 CHINNAPPA
S/O LATE ABBAIAH
AGED ABOUT 80 YRS
R/O BILEKAHALLI VILLAGE
BEGUR HOBLI - 560 068 ; O'
BANGALORE SOUTH TALIJK, A
SR1 GA,£\fGAID4'1I9i"";Lf' _
s/0 CHINNAPR/%'j ~
SINCE V'
SMT .'§«"t?3T~JfI451£;§'"3"j;'kl\/I
w/o.1GANQA:A--H_D,V
AGEDAAEOUT 68.
R/O Bi1.EIé~IAI-IALVLI
BEGUR 'HQBL_I -- 5602065
BANGALORE'. _s0U"£~'H TALUK
sRi':~YEI§I.APPA ' ---------- ~ "
' .5/0 GANGAIAH
' ,A'GED._ABOUT'-,¢'5 YRS
3/ 0' 5IL1a;I REDDY, » ABSENT}
1 SR1 B sAéé1pA'.1':H
«A
S/O .\/ALAPPA
AGED-ABOUT 55 YRS
., " Rx-O BILEKAHALLI VILLAGE
* . BECUR HOBLI 560 068
" V. BANGALORE SOUTH TALUK
"SR1 B V PAPANNA
S/O VALAPPA
AGED ABOUT 52 YRS
M.F.A.NO.134'74/2007
_ 3 _
R/O BILEKAHALLI VILLAGE
BEGUR HOBLI W 560 068
BANGALORE SOUTH TALUK
SR1 BUDDAPPA @ MUNIYAPPA
S/O GUNDAPPA
SINCE DECEASED BY HIS L.RS
SR1 MUNIYAPPA ._
S/O LATE BUDDAPPA @ MUNIYAPPA
AGED ABOUT 44 YRS
R/O BILEKA1-IALLI VILLAGE
BEGUR HOBLI 560 068 . '
BANGALORE SOUTH TALUK
SR1 RAJAPPA _
S/O LATE BUDDAPPA '@~~1y1U1\:1YAPRA. _
AGED ABOUT 42 YRS ~ ._ A
R/O BILEKAHALLI VILLAGE
BEGUR HOBLI 550 068» .
BANGALOREVSQU'-f_H T;ALUK_f;
SR1
S/O LATE 13U--O1:;APPA'@V MVISJNIYAPPA
AGED.ABOUT 3?"1i§RS q
R/O :B1LEKAHA1.L1' VILLAGE
BEGUR HOBLI" 038 --
BANGALORE SOUTjRfrALU'Ig
THE OERUTY cOMMISS1O1§§ER
BANGALORE URBAN DISTRICT
D»;C1,COb¢IPOUND" . ..... .. «
'S V' --. 'BANG3AI*.ORE& - 560 009
COMMISSIONER
' . BAI£JGALORE'~$'UB--DIViSION
;RA3NGA1.O'RE =-- 560 009
TIXEHSTLDAR
Al3ANGz';L"()RF3 SOUTH TALUK
., 'SA:\;GALORE: - 560 009
... RESPONDENTS
{13:«r ‘SRIEGA AD ASHWATHANARAYANA. ADV. FOR RI & R2:
” SR1 RAMAGHANDRA R NAIK, I-{CG}? FOR R4 To 6:
” -R3 (3.) gm & (ca – SERVED}
M.F.A.NO.13474»/2007
_ 4 _
THIS MFA IS FILED U/0.43 RULE 1{1′} OF CPC AGAINST
THE ORDER DATED 3/IO/2007 PASSED ON IA NO.6 IN
O.S.NO.6536/95 ON THE FILE OF THE XXVII ADDL. CITY CIVIL
JUDGE, BANGALORE, DISMISSING IA NO.6 FILED U/O39 R~I’»_&
2 R/VI/’.S.I51CPC FOR ‘I’.I., VVITH COSTS OF RS. 1000/~. 2
THIS MFA COMING ON FOR ADMISSION. THIS
COURT DELIVERED THE FOLLOWING:
JUnGMEN1_,
None appears for the appelianis
is called for the second timejI__v”‘—..Ifie1aIée,V_th¢I§fi§éaI»w
chsmlsseeti for non-prosecgtion. I
Appeal dismissedf T . _ 7
hkh