Karnataka High Court
Sri S P Lokeshappa vs Sri S Gangadharaiah on 24 February, 2009
~ A «.3 P EAKSFIINA MU'R"fI~iY
383: Sr: 3 NAGARAJA. ADV.)
1:}: mm HIGH Comm" 0}? KARNATAKA AT BANGALORE
IBATED mg THE 34"' my 012* Fggaufly, 2099
BEFORE
Tim HOWBLE mm JUSTICE rm: NAGANiOHz\N mas': 1,: "
R.S.A. Na. 121'z;2ee7
BETWEEN I
...-----------------,-------m
1 srg. S P LOKESHAPPA
S/O.PAR\i'ATHA.h;IALL5kIAjri
AGED ABOUT 39 YEARS' H
l"°-J
Sari. P'ARAVA'ITfl«iALLAIAH
DEADBYLRS
2A Smt.3AYA1\zfl$r£Ai--. ~ 'f _ _
'W50. m.RVAi'II~L§:zx4,A11L.IAH~V_T'j-.-- '-- ,
AGED AB{})L?T'v.T§f0-'£1E§g§.RS H V «-
EB st-i.sP;:>1~1<_af{APm%':'%%% . ;
sso. FARAV'AT}1ANi.fiL Lax; %
AGED AB£L'LT'f,55 xrgms * A
20 Sri. S1? §.<§YA1*u€.'N;¢{AA "
.. ~ . A' s;Q_.»P:aRg;v.AuLmwL-xL:,A;AH
V A3112) ABQUT.§16 YEARS
21: %s';1; P €2:s;.:}Ixé§iée.~:;¢.T:La?PA
3; .PARAV.Ei-THA;\;iAiLAIAH
AGED A.Bm_3':. 44 YEARS
§;f{3.PARAVATHAl\»1ALLAIAH
9..G £1;; Amm 23 YEARS
% Am, ARE R;'AT.DODDAA§{NA PALY:%
'V -»vi%iATHGDU HO LI
u " ' V. :iu;~3Auui<.275.!2oe1 ON iQ=%~* JUi{)GE
{SR.I)N.}, HOLALKERE, DISMISSENG A§{£?EsfsL AND
C'.O1~3FIP.1%Q\EG ms 3L'D{}E; m1~Ifm.--:s:I}wVr):::r;1z;:E £§z\3'33D 25.9.2030
PASSED 3»: 03.240. 513z:«s:~3_5'--- .c:N;frHE {FF 7'ADDL.C.ifV}Z"L
IUDGE(JR.DN.),HOSA,?}L?i§fiA . * ' '
ms APPEAi...Vcs:>1SLi:3N€}' ~3Nr'T§5{33%."A;Dh}i:sSI0N ms DAY,
11$ COURT DELE'v'EP{E3}
Respcngkfnt is piaintiif afid amiéilants are the defendants before
th;3"'l'1i:':1 Co¢j1}§:~ judggtiiént-------fsi"' convenience, the parties are referm-d
to tliéizr sm1ii's-beAtE:a;feV'?31g:'vTI:'iiai Court,
2."P1;;i31tift" filééfiiffirvée suits before the Tzial Court £3 0.3. Nos.
_::'T5.1s§;'19§5, 5I1".«"'£iIVI{1 513,-'I995 fez' declaration sf title and I'€C0'v'€!I}' of
c 'Ifi«.g1i tizese three suits the piaintiff is cammon and defendants
- '_a1ie The Tri.a£ Court under segarate judgnenfs dscrsed an the
' flied by the piaimgiff. Aggrim-'ed by the Suclgnent and Decree
Triai (hurt, the dafmdants filed three segagate apgeals in RA. Nos.
dar"
2?4;'2fi01, 2?3?2l'}01 and 2'?5f29G1. 111$ L-Gwer Appeilaie Ceurt under
threa separate judments dated 19.02.2001? oiisrnissed all the three appeals _
filed by the dsfendants. Aggrieved by thess judgments of tlw Triai Ccv_1:::t_:
and the Levee? Apgeilate Cami, the defendants in (3.8. No. 5 14f1§*§5 V' H
R.S.A. No. 1216f200?, defzmdants in us. N0. 511..-'Z99§.fii¢d"R.$;A;VI.2§é;V'
1215,9307 and the écfendants in 0.3. No. s:3;:1%99s;'%A_fi:e'a k:.SfV'£i:'-$5;
121?s'20{)7 an the fiie of this Ccurt. viéia jndgrgtézfi
22.09.2003
dismissed R,S.A. N93. %12:5r2oo%?%_”am:_ 12:25;2é07..,:,ga;;;%ed
09111236} an both ihs side submit t¥iat t}k:_ 2.j;1r;'{i” ii:’*.:9lved in this
apgezfl is similaz to the other two apgeais .:.ajreatig tfiis Couzi.
3. For the rea5an5§siai§;§{‘i11 RfiS.A;. 3:363.”«12’i6;’2.GQ_7_f3nd 121S:”20{T?
disposal on 22.{}9.20%?}§, iiifignissed as there is no
substantiai questidfi”T’of :!’.::w a1’i3x:;::$— for ‘f2iy”c’5nsiderration. filwdered
accordingly,
3d/-5
Iudg”‘é’ ‘
– ”