High Court Karnataka High Court

Sri Kempaiah vs Sri Rachaiah on 19 November, 2009

Karnataka High Court
Sri Kempaiah vs Sri Rachaiah on 19 November, 2009
Author: H.G.Ramesh
NVVIIIII

R.S.A.No.2320g2007

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS 'THE 19TH DAY or NOVEMBER 2009

BEFORE

THE I-ION'BLE MRJUSTICE   "

Regular second Aggeal :~¢o.232o/-\S.?§R?[S’S%SSO A A

BETWEEN:

SR1 KEMPAIAH
S / O JAVANAIAH
DEAD BY L.Rs.

SR1 JAVARAPPA
S/O KEMPAJAH
AGE: ABOUT 62 YEARS

SR] VENKATMAH

S/O 1:n::s/{PA’m_:;1 fig…
AGESABOUOT :33 YEARS’ ‘

S/O LAISTKEMPAIAH _ ”

AGE: ABOU’.1’4v5 YEARS .~

Af;1;AR’I: R/AT t).NQ_._2474,

A A – «MARIGUDI CHOVVKA, PADUVARAHALLI

» I»’£VO1iAI,},A,__1\/IYSORE — 570 012

(SS? ADVOCATE.)

S SR1

SIDDAIH

” ‘A.G_E: ABOUT 65 YEARS

FSR1 RAMALILNGAIAH
” S/0 SEDDAIAH

AGE: ABOUT 36 XTJARS

BOTH ARE R/AT D.NO.2475

. .APPELLANTS

R.S./L No.2320g200.7

MARIGUDI CHOWKA, PADUVARAHALLI
V.V.l\/IOHALLA. MYSORE — 570 012 ..RESPONI)EN’I’S

(BY SMT. G JAYAHREE, ADVOCATE.)

THIS R.S.A. IS EILED U/S 100 OE CPC AGfiJNST’–..5i’HE’v——_p ~
JUDGMENT AND DEGREE DATED 22.12.2006 PASSED EN».
RA.NO.125/2004 ON THE FILE OF THE PRESIDING.()}4’F£CER’;’V.FAS’1′.i,
TRACK COURT~V, MYSORE. DISMISSING’ AEPSEAL ‘AND
CONFIRMING THE JUDGMENT AND DEGREE.-..DATE.D ,2’9-.06_i-9963p
PASSED IN OS.NO.802/1990 ON THE FILE OF THE PRL.__I Ml;’NSlf<"E?,v

MYSORE.

THIS APPEAL COMING ON EoI%{“TADII.IISSIO’r»1THIS DAY. THE
COURT DELIVERED THE FOLLQWING:_____ ‘ ‘ .

J U
Heard. This is:-.1 defen–da.ntIs”-Second’appeal. Perused

the judgmentS~4.of,’tl:ic_«_’_ two Concurrent

findings nijfwopinion, no Substantial
question of ariS.e§A:.l:,”1″Qi,’~~Qigiermination in this Second
appeal. the appeal. The appeal is
lllll H l

No’._g£o-IifiIi__ioallow I.A.5/2007 filed for production of

Xerox of””ce1v<i;:aii1".V'documents. Accordingly, it also stands

4. _

dismissed. “‘
FUDGE

H8111/~wAia