High Court Karnataka High Court

Sri Dasappa vs Sri Veerabhadriah on 3 September, 2010

Karnataka High Court
Sri Dasappa vs Sri Veerabhadriah on 3 September, 2010
Author: H.G.Ramesh
R.F.A.NQ.143§Z2Q1O

IN THE HIGH COURT OF KARNATAKA AT BANGALGRE

DATED THIS Tim 3RD DAY OF SEPTEMBER 2916' = .

BEFORE

THE HON'BLE MR.JUSTIcE7=5i;G.RA1em'S1i*E A  4

Regular First Aggeal No.i'14_3_'5[T'    

BETWEEN:

SR1 DASAPPA
S/0 OHIKKAGANGALAH

AGE: ABOUT 49 YEARS _  5

R/AT VINAYAKA NAGARA  « ., *

HESARAGHATTA POST AND HOBLI

BANGALORE NORTH TALUK  _    2 
BANGALOREM 88 _    V    ;.APPELLANT

(BY Ms.(}ULNAz_1r.TsLéE\;A¥*$;4@I»,.OF'Mgs_.RkG.1~1;' E-;ASSOC1ATES.
ADVOCATES} '     

AND:

SR1  ' ._
S/O CHIKI'£AGANGA1AH" *

_ . AGE: ABQUT59 YEARS _ _
 R'/A'l'  VILLAGE AND POST
=DASAN_A:=rJRA HOBLI

 NORTH -TALUK
BANGALORE ;..;37  ..RESPONDENT

A THIS R.F'.~A_. is FILED UNDER SECTION 96 OF' CPC AGAINST

 THE JUDGMENT AND DEGREE DATED 5.7.2010 PASSED IN

'OvS.N0.68G./2009 ON THE FILE OF THE SENIOR CIViL JUDGE &

,.Ti:'f«JMFc, NELANIANGALA. DISMISSING THE SUIT FOR PARTITION.
 ' MESNE--.1?ROFET 81 PERMANENT INJUNCTION.

'. 'TH'IS APPEAL COMING ON FOR ORDERS THIS DAY. THE

  COURT DELIVERED TI-IE FOLLOWENG:



R.F.A.No.1-435 2010

JUDGMENT

Learned counsel appearing for the appellantppysnpdmtetgdtt-, 2

that the appeal before this Court is not * H

accordingly seeks leave to present the appealtpapejtys tbeifoxlé

the jurisdictional Appellate Court urithin”.four Weeks

today.

. Leave as sought for is granted.” uiretarn the
appeal papers to the appetlanttsvitcounseififotfthwith after

obtaining a copy of ‘the.sa1:ne.€

Appeal

SW5