High Court Karnataka High Court

Sri K Vijaykumar S/O K Krishnappa vs Smt Muniyamma W/O Lt Pachchappa on 4 June, 2008

Karnataka High Court
Sri K Vijaykumar S/O K Krishnappa vs Smt Muniyamma W/O Lt Pachchappa on 4 June, 2008
Author: C.R.Kumaraswamy
1

III Tfi HIGH COURT OF KAREATAKA AT B 
DATED THIS THE 4"" DAY OF JUNE 2008

BEFORE

'rm nownm an. JUSTICE can. " 

REGULAR E-ms’: Arrsamlal 6

1 SRI. K. VIJAYKUMAR ” *

S/0 K. KRISHNAPPA M”

AGEDABOUT’:3?’_YEA’RS”~; _
R/ATDOOR”NCi¥_-137:=._ 2: –
20TH CROSS;».16??:;MAIIJé_ « A
II PHASE; B.’1,’-.M. LP;YO’U’T é *
BANGALORE; 5:§Q§c76.._’ %

Z % …APPELLANT
(BY SEE: A. ‘1§IAGARA4}’f§i?_P:*£f’F.I_i’;’~Nr*\RAYAN/J.N. NAVEEN

— mvocargs (;&BE;’~_Ij}IV”J’;’

‘ MIJNIYAMMA
A W/«:3 TL:x’rE.PA_CzicHAPPA
“AGED ABQ_UT_’?”2 YEARS

R/AT DQDZSPAKANDATHURY
POST, MALUR TALUK

KOLAR DISTRICT

LAKSI-IMMA

‘ . W’/e~LA’rE PACHCHAPPA
AGED ABOUT 62 YEARS

HR/AT KG. 115/31, BILEKAHALLI

” BANNERAGHATTA ROAD

% ” BANGALORE— 550 075

U

THIS REGULAR FIRST APi-‘EAL PETITION A4

FOR ORDERS BEFORE THE COURTTI-IIS

DAY, WE caum
MA1.E’I’HEFOLLOWING:-

The learned counsel for 3

This appeal is filed on 21.4.2oo7. Fj spite”
sumcient opportunity, steps _ Hence,

this appeal is dismissed for default,