Karnataka High Court
Sri K V N Raju Alias Nagendra Raju vs Smt B V Saroja W/O Late B … on 6 April, 2009
" :€xN_.°i3 A,= I
IN THE HIGH COURT op KARNATAKA, . A
DATED THIS THE am DAY OF APRIL %? 0:09% [ ' '
BEFORE:--V
THE HONBLE MR.JUST1£i?§ ii%.Ar£31LIé%"3-?PAV _ %
RFA.No.517}'2Q96 {RES} A
BE'I'WEI/EN:
Sri K.V.N.Rajt1 % V V
Aiias Nagend1'aA'1fia}u, . »
Son of K.Raghz:§>a.zn, 2: A '
Aged abo1__1t~29_ .
Residing a:k1~::;.k15, _ & L
15* A ::;l_ ' '
Vivek;anandaT.nagg-1:, . é V
BSK I11 stage, " =
Banga1GIje485.' ' APPELLANT
(By 2.:/3 c.snamMunny & Associates)
' Smt. "mi
Wiféof I:?i.Vas'u.devachar,
Rfifiidifig' fit-"'N0.66,
15*?" A C;'_"C}S$, 6*" Main,
" p Malleswaram,
" « _ " I'.3aI1ga1ore--55. . . . RESPONDENT
Sri Srirxivasa, Kashinath, B.S.RaI1ga13ath,
-~i’;3handrasckI1aran, Advs.)
L//..
o BS8?
This RFA is filed 21/S96 of CPC, V.
judwwnt and decree dt.’28~–1I-05, ‘
OS.N0.4/ 2005 on the file of the III Add}. City _
Sessions Judge, Bangalore (CC_H.-:25), the
Suit for Possession, Arrears [of Re:1t’._ar1d.__”£v_iesr1’s
This RFA coming for”o;*Li¢rs day;
delivered the fol1owi11g:~ ” ._ _
There is _:’no rofifessfinfiotion of the
appellant. been granted,
paper the appeal
is dismissed’ for noiiéprosgécafiiion.
Sd/-.
Judge