High Court Karnataka High Court

Sri M V Narendra S/O Late … vs Sri P S Badariprasad on 10 November, 2010

Karnataka High Court
Sri M V Narendra S/O Late … vs Sri P S Badariprasad on 10 November, 2010
Author: Anand Byrareddy
 AME;   

 

IN THE HIGH COURT OF KARNATAKA AT BANCEALORE

DATED THIS THE 10"' DAY OF NOVEMEEEG " 

BEFORE

THE HON'BLE MR. JUSTICE:=.AN:A.4N?)uBYRAREDfi'{:vEA

MISCELLANOUS §7:_"»2:'§-:§?.~f1?4._APP}'3AL N0.Vj2.S':OFW 200%: Of

BETWEEN:

Sri. M.V. Narendra, j .   ,
S/0 Late Venkataswami NV_a'_i_d'.1,V T A
Aged about 49 years, '

Survey N0. 1/12,"    V'  'i

Opp. BHC SOc'ie._tVy;.. V __
Subramaray2§:1.uIii1I;3fQst," '  
Uthraha11i',*    '-
Bangalore   

(By shri.'K;:s1mapp;L;";Ad{{5;¢Lté)

A ' P.S-; ,'VBad'3Efiprasad
'---S/0;-Sath.yn_.avray.a§:a P.R.,

Aged' 'ab0ui"3j_9 . 5/ears,
No.11/1  9*" Nlain,

H   'u__TA'}"A~~ESii;k Farm,
O " 2  Sangalofe -- 560 028.

.'   N.S. Sanjay Gowda, Advocate)

...APPELLANT

...RESPONDENT

This appeal is filed under Order 43 Rule l(r) of”–Code of
Civil Procedure, i908, against the order dated 07.08.20(}9_p.assed
in Misc.No.832/2007 on the file of the V Additional.Ci§V’i. Civil
Judge, Bangalore (CCH-13), dismissing the petition ‘fiIe’d._TLi:3.de.r

Order 9 Rule 13 Read with Section 151 0f’i”-Codeof Civuil’
Procedure, 1908, to set aside the ex–parte ju’dg’nieri_t .dee_ree»_

passed in O.S.No.1229/2005 dated -1′ _ «

This appeal coming orisfor adniission th,Vi,g1daiy,i’ the Coiirt

delivered the following: —

“‘<..£,!*""-'1-Jl)':'V%f«-i–v"t'~:~:'"-':B–'-'ii.
The counsel for the .appelian1~,stii5rnit'sl_that the appellant is

no more andtljie for injnnc§ioi1,ljeVi:ngi in respect of right in

personarn,'"the':aj?13é§ii.; maynot surviveiifor consideration.

2. i’yiAccordingIy’»– recording the statement of the learned

counsjfelii for the appelvvlpantlthe appeal stands dismissed.

3&1
Judge

1″-‘*.=.i’1b’r’+’.'”