High Court Karnataka High Court

Sri M.S Bhavani Shankar Shetty vs Sri Abdul Khader S/O. Moosabba on 2 February, 2011

Karnataka High Court
Sri M.S Bhavani Shankar Shetty vs Sri Abdul Khader S/O. Moosabba on 2 February, 2011
Author: L.Narayana Swamy
IN THE HIGH COURT OF KARNATAKA AT BANCSALQRE
DATED THIS THE 2"?' DAY OF FEBRUARY, 

8EF{)RE

THE HCENBLE MR. JUSTICE L...E:x:AR.AvA";\{A "Sxz4.%,A.r§t"»'V'_'_}_  A'

REGULAR SECOND APPELEL !\7.?C;'28§'%}[v'2Q':1O.VV  

BETWEEN:

Sré ¥\»'§.S.Bhavani Shankar She.ttyA}"v-_ 
Aged about 72 years, __     -4 .
S/0. iate Kamala Shedthi,-. '--  }
Residing at Pajathota Housg,.'_ f 
Bappanadu Gu_£hs;_, Mui'k'i"'¥«'o'$.*, =..:*-_ ~ 
Mangaiore      
D.K. Distr_ict"~-445i?V4_';'.154.;   E »

 E V   ...APPEi_LANT
(By Sri ':<;_.CP1and.rar1.a'th mjiga, Adv.)

 'Sr:-E Abnm Khader, ''''' "
__ » Aged .ab'QUL" 47_ years,
' .. S;'.o} *  sa b*b.af,..~
'ifii-y'ICe' f;"rea'~;¥é Pariour,

 a».Kv"a:.?E_.%;-treat - 5:74 154.

Near B.LiS_S'?:Eind, Mulky,
Maragaiarei Taiuk,

{A  RESPONDENT

‘ This RSA is flied under Secticm we of cm: against

Véhe Judgement & Decree dated U4-l09$42S}..$ passed m
” V”‘R.A.No.642/2605 {old RA. 2S;’20{}5) on the file of the

Dégtriat 8: Sessxofzs jiudge, {AD–HGC), ?resi€§ir”:g Officer,
Fast Track C:ur%:, Karkaia, ailawing the appeal and getting
aside the judgment and decree datefi 2%¥11n20®&v {i¥8SSE§

1%

K

in o,s.No.256/2002 on the file 91′ the 2: Addl:….Cfi’;?§’:l”éjgfivge

(_”]r.Dn.), Karkafa.

This apgeal coming on far §;ar’de–:<'s tffis '4:%éV'ev

fleiivereé the follawing:

JUDGI-»~*..Em ‘

Memo éated v2–1.,2.201_1″– fiék;-:<i""-»tpy tiie"'~apbe:Iant is
aliowed. He is perrahi%:ed"L..tff)Regular Second

Appeal into t\«1:s.c:«e:.:'ane::tj"Q§'3§zcc§;sdL'*A_p;5ea«:;"

Acc{5;%.gjir5éi3*'§{, égiape'é"E.:.'}st:a:i:éS V€i;is'v, Q€3sed of.