Karnataka High Court
Sri S Ramachandra vs Smt Saraswathi on 3 November, 2009
R.S.A.No.1162/2007 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 3RD DAY OF NOVEMBER 2009* Q BEFORE THE HON'BLE MR. JUSTICEJH..G7RAiVIESI;I_';v» R.s.A.No.1152g20_0;z= BETWEEN: 1 SR1 S RAMACHANDRA S/OLATE SIDDEGOWDA AGED ESOYEARS 5 NO.203, RAMPURA VILLAG--E Am POST J . KASABA HOBLI 1 CHENNAPATNA'TALUK'~¥ 571} 501., BANGALORE ELJVRAL DISTEIGT.-«., ' APPELLANT [BY SRI R SATH'1SEf,_<«..Ab'v"§:___- E AND: 1 SMT S;ARAswATI'~Ef.V ' ..__ W/O. VISHWANATH.' . AGED Al3<3'.U'i"' A 5 1_'EARS"" VEEEABHADEA SWAMY TEMPLE STREET CHANNAFATNAS571 S01. RESPONDENT
“=_r_I3Y ism’ VS ADV.)
._ *:*§a1«S””E;SA ‘~’:_%’;i;ED U/S. 100 OF’ (:90 AGAINST THE
__L;uDGME:\2T _.&-,DEcREE DATED: 20.1.2007 PASSED EN
i?_.A.NO.’§3~9/2006 ON THE FILE OF THE PRLCIVIL JUDGE
_ ‘(t-}R.DN.), RAMNAGARAM, DISMISSHNG THE APPEAL FILED
j5LG}’*JNST THE JUDGMENT AND DECREE DATED: 80.1.2006
AP.4§S«SED”«IN O.S.NO.220/1999 ON THE FILE OF THE CIVTL JUDGE
“{JR.DN.._] JMFC, CHANNAPATNA.
EAPPEAL COMING ON FOR ADMISSION, THIS DAY, THE
DELIVERED THE FOLLOWING:
R.S.A.N0.1162/2007
JUBGMENT
None appears for the appeliant though ~ V.
calied for the second time. Hence, the M
dismissed for nomproseeution.
Appeai dismissed.
IU’DGE
hkh