Karnataka High Court
Sri N Govinda Reddy vs Sri K Vasudevaraj on 13 October, 2009
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 13TH DAY OF OCTOBER
BEFORE 3 1' D 'D
THE HONBLE
R.F.A.NO. 1236 OF 2693 A' A V' D V
BETWEEN: D
SRI.N.GOVINDA REDDY, -
S/O LATE RANGE GOWDA, -
AGED ABOUT 88 YEARS-, _
RESIDING AT NO.28/29, '
YAMUNA BA1 ROAD, D '
MADHAVANAGAR, V
BANGALORE -- $50 021. ' _ V " ..APPELLANT
[By Sri V H
sRI.K.'vAs{JDEVA;'§AJ;' --~ .. " v
S/O K.NL'R_AJU, ' . "
MAJOR IN -
RE7i3IDING AT I~€Q.40, .
" . KANAKAPURA ROAD;
A 'BASAVANAOIJDI.
79560 003. "RESPONDENT
D(:3;}'sr~:7r:;x}Ar{ADARAJAN .3: A.G.NAGARAJ, ADV.FOR C/R}
~fi"'l-';IIS RFA IS FILED U/S96 R/W O XLI R 1 CPC
ACTAJNST THE JUDGMENT AND DEGREE DT.12-8--2008,
PASFSED IN O.S.NO.8860/1999 ON THE FILE OF THE V
CITY CIVIL JUDGE, BANGALORE DISMISSING
SUIT FOR PERMANENT INJUNCTION AND
D 'j]_ A A MANDATORY INJUNCTION.
(2
THIS RFA COMING FOR ORDERS THIS DAY, THE
COURT DELIVERED THE FOLLOWING:-- 1
JUDGMENT
There is no representation on Hbelw..al1″:.A_1″olf: the
appellant.
2. Though sufficient. __time’ ‘ hes V Afigranteid to 2 D’
comply with the office 0bjee£i0ns,–.._Qffiee’ Aohjlectlbns have
not been complied the appeal is
dismissed for non–prQs.ec:.uti0n..A V O. ‘
uD%fi%WD<fjfiLO ssss JUDGE
V31-3', V