High Court Karnataka High Court

Sri Nanjundachar vs Smt Parvathamma on 29 October, 2009

Karnataka High Court
Sri Nanjundachar vs Smt Parvathamma on 29 October, 2009
Author: H.G.Ramesh
R.S.A. No.32?»/2007

W3»,

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS T HE 29"' DAY OF OCTOBER 2009

BEFORE

THE HON'BLE MR. JUSTICE  ' ;V---{: f  _

R.S.A.No.323/2007
BETWEEN: . O
1 SRI NANJUNDACHAR

AGED ABOUT 51 YRS  

S / O NANDEESHWARACHAR  "
R/AT OLD POST OFFICE ROAD  '
CHIKKABALLAPUR TOWN S 'A
CI-IIKKABALLAPUR ' O'

[BY SR1 SURESI-E  R

  

AGED ABQUT34 "YRS.  

D /0 NAEVEDEFSHWARACHAR
W/0 SAKR1sHVNAMAcI»LAR1

RJAT OLD POST.QE_'E'ECE ROAD

- A " 'CHIKKAIBALLAPURITOWN
= .. CHIKKABALLAPUR

 RESPONDENT

'3HIs"Rsr-9;' FILED U/S 100 CPC AGAINST THE JUDGMENT

AND DECREE DATED: 3.8.2006 PASSED IN RA.NO.13/2005 ON
 TFILE... 'OF THE ADDLSESSIONS JUDGE & PRESIDING
 A OFFlCER, FAST TRACK COUR'£'--V, CHICKBALLAPUR, DISMISSINC:

 TEE' APPEAL AND CONFIRMING THE JUDGMENT AND DECREE
 -.OOQDAfED: 24.1.2005 PASSED IN OS.NO.E39/1994 ON THE FILE OF

S   CIVIL JUDGE {SR.D§\E.} <3: JMFC, CHIK§{}3ALLAPUR.



R.S.A. No.323/2007

THES RSA COMING ON FOR ADMISSION. THIS DAY. THE
COURT DELIVERED THE FOLLOWING: 

JUDGMENT

Heard. This is a defendant’s secol?-fl”

Perused the judgments of the:~-“two L

Concurrent findings by both the I 15

no substantiai question of law ‘afises fer in
this second appeal. NOVgrQundL’t’O’s;e1rfiit.’the

Appeal dismissed. L 4 I

hkh