High Court Karnataka High Court

Sri Rajasekar S/O Late … vs Smt Mallamma on 30 July, 2008

Karnataka High Court
Sri Rajasekar S/O Late … vs Smt Mallamma on 30 July, 2008
Author: Jawad Rahim
1
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT GULBARGA

DATED THIS THE 30*" DAY OF JULY  DA   

BEFORE

THE HON'BLE MRJUSTICE  _Fvt1'§\_i-II-:P-1%'  

BETWEEN:

1) RAJASEKfic3′
S/QDvLATE’iV’5;.EU<A5?3TRAQ…V
AGED' 45 G.CC:AG_f{ICUL'mRE
R/O.VIL.Lfi.-GEAHQK§iANA-B,
mwx & DIS1'.._BIDAR

2)MAHADEv1_
4;: 3/0 !.AT”E..§4EELKAH’l’RAO

veto ANflARf«e3–«RAMPURE

* DAC3€2C:., HQHSEHOID GAGRICULTURE

. RIO” DONGARGAON

‘rA_LU:(& DIST. GULDARGA

3) KAMLAVAH
” _ D/D LATE neeaxaxmao
V KW/O PR§5HUS§-IETTY ACHI
* AGED 51 was

AGRICULTURE & museuow
R/0 REKDLGI
TALUK & DIST. mmn

4) NIRMALA
D/O LATE NEELKANTRAO
W/O S!-IIVASHAMALPPA CH-ONDE

(By sax s v smsm, ABSENT)

AND:

2

AGED 43 YEARS V
occ: HOUSEHOLE) &AGRICULTUR£ %
R/o NAUBAD % %
TALUK & oxsr. BIDAR

1) MALLAMMA

ALLEGED 2″” wire or &
NEELKANTRAO ” ‘
AGED 53*vEARs %
occ: gaofisenewi Y _ –
R/0, HoKfi;!iNA:-5 ” V
BIDAR ?’rALuK% L

2)3AsA

w/0 GURi§APPA”3A§1M#

AGED
oczz: %Houser~:o:.,D{%k

. _ R/0 VILLAGE

.% TALUK 3; 310».
cHAaimAMr4A

W10 umunmu

AGED
occ::s4ousEHoL9

R./O AIYONALLI

” TALUK cmmmou

= 0151′. GULBARGA

RESPGNDENTS

“-_M.FLA. IS FILED UHGER ORDER #3 RULE 1(7) OF C.P.C.

‘<,PRAYIfiG TO SET ASIDE THE ORDER PASSED IN MISC.

[CASE 30.40/06 DATED 8.6.2007 08 THE FILE OF FAST
TRACK COURT-II, BIDAR, AND ALLOW THE APPEAL.

This appeal coming on for orders this day, the court
delivered the fouowing

Lliii
None appears for the appeliants.

2. The appeat is dismissed for ”

vgh*