High Court Karnataka High Court

Sri Lokesh vs Sri A Krishnappa on 14 September, 2010

Karnataka High Court
Sri Lokesh vs Sri A Krishnappa on 14 September, 2010
Author: A.S.Bopanna
IN THE HIGH COEERT OF KARNATAKA AT BANGALORE

DATED THIS THE 147" DAY OF SEPTEMBER 2010
BEFORE

THE HONTSLE MR. JUSTICE A S BOPAN NA 

REGULAR FIRST APPEAL NO. 1693/2007 (PAnjjg:k

BETWEEN :

SR1 LOKESH 8/0 A KRISI-INAPPA   

AGE: 23 YEARS   ;
R/AT MUTHAGADAHALLI VILLAGE  i 
HESARAGHATTA I-EOBLI  _  
BANGALORE NORTH TALUKw56.Q"058  V _   A'

A»   » .1 ;APPELL'ANT

{BY SR1 PRASANNAV R, ADV.)  '  9

AND:

1 SR1 A1.KR1sHN.A:'P1>_A"AV_SV ._ '
ABOPTED S/'O j;;..AT1«:_ AP1'AJAPPA
AGE:"'-MAJOR,  

R/AT ABBIGERE VILLLAGE
" _;CH1KKABAN.AVARA POST
-  YASHWANTHPURA I-IOBLI

 w. 3 BAI.z1.e_HOBLIr

B.ANOALORE1:NORT11.__' ' 

T,ALUK¥--E':6Q 02:; _  .  RESPONDENTS

5 SR1 VENKATESH 

{BY SR1  O P'RAB.HU,"SR'1MOHAN S &
SR1 PRAKASH K U,_ AOVS FOR c/R1
Sm M 3/[GHANA RAO, ADV. FOR R2

R3,, R4 5: R5 'SE1_§_VED)

'  -»TE+IIS  IS FILED U/S 96 OF CPC AGAINST THE

"aU'13C.1v;E1~¢T' AND DEGREE DATED 30.10.2006 PASSED IN

O".S.'NO. S603,/}O:993 ON THE FILE OF THE XXII ADDL. CITY
CIVEL J_LJDQ.E, BANGALORE. DISMISSING THE SUIT FOR

 PARTITION AND SEPARATE POSSESSION.

;S*_«'I'hiS Appeal coming on for hearing, this day, the

  CVO'ur't delivered the following 2

i

in



JUDGMENT

Though the matter was called twice, there is no

representation for the appellant.

Learned Counsel for the respondents was *

on both the occasions to point–“cu-t.pth’_atn’0.

progress in the appeal despite grant _

appellant. It appears that thegippellaxztt is,nQtVv”i;nVte’re:sted

in prosecuting the appeal.

Accordingly. the a.p3§_eal for non-

prosecu tien, ‘ V.’ f’
Judge