Karnataka High Court
Sri M V Surayanarayana Setty vs Sri M Sampangiramaiah on 14 October, 2008
IN THE H!GH COURT OF KA-RNATAKA AT BA1~§£§{AIA.. " 4' _ : 2-. .
Dated this the 34"' October, 2909 , . jj}_ » V'
Before
YHE H0N'1zz.E MRJUSHCE.4{1ULi;«'.1_i%£Z)I G, "
mm F:r.¢ApP€3 ».:'"1'92s / "2aa.§*
1 Sn" M V Suryanarayana Setty, 82133;'
S/oIateVenkaiah ..
Prop: Swa1ny.Pro!=risiot;_iStorea.: '
#24, '
Barlgalfiied" V '
2
S!pMV'Stttymax3ya23_a Sam: .
3 sfizvfmgkatésrz, .'
S/o M"'J__S'arya1i.':_rayt3x:a seay
_ are assisting 1" appellant in
i~Ii8__1'I3J8§s1css rfa # 201
« ,_ '..?ezi§zatapjxa_Building, Cubbonpet
V Bangalore 2 Appeiiants
(By ('i§angadh&r . "annual, Adv.)
x V' n 'T ..Sri Satnpangkaznaiah, 61 yrs
" Sic lateGMudéappa
Pvt.Sc2'vicc
Sn'MManjunath, 48yrs
S./o late G Muddappa
Service in BM_'i"C
Both are rla ii 24, 2"' Cross
Cuhbenpet Main Road, Bangalore 18 Rmndents
(By Sri L S Chikkanagoudar, Adv.)
This First Appeal 3 filed under s.9e, :5 asids
judgment mad mm dated :1:/.2093 in 035007/zoos oi: the !iie"rgf.t!1e xx;
Addt. City Civil Judge, Bmgaioxc only in so mag Ilge
the respondentslplaintiifs for ejcctment and thézgby disntissitagtiic suit with
costs. _ ‘
This First Appeal cemm’ g 6::’ fm’ day, the Court
delivered the following: ” . i _
. ..
Counsel have akeady
taken possessioiav of in qfiéfiiiggg. as such, the appeal be dismissed
as not pressed.
. 1’0 5353335 V”S’ilHA , appeal is dismissed as not pressed.
Sd/-»
Judge