High Court Karnataka High Court

Sri T B Sunder S/O T B Byre Gowda vs Smt Meena W/O S Rajanna on 2 July, 2008

Karnataka High Court
Sri T B Sunder S/O T B Byre Gowda vs Smt Meena W/O S Rajanna on 2 July, 2008
Author: C.R.Kumaraswamy


1

IN THE HIGH COURT OF KARNATAKA AT

DATED THIS THE ozrm DAY .95′ A

BEFORE _ % % é %
THE H(I)N’BLE MR.JUS’I’I€§E..§} R 1KULI.ARAST;§’A,MY..’3

BETWEEN: H H

SI’i.’I’.B.SuIIdcr ‘

Aged about 54;y::a’rs 1; _,
S/o T.B.Byn: _
Canara Bank 1__1_ ‘

M
M.G.Rc3ad_ %
Bangalore 4-_ 560 0:01, …APPELLAN’I’

(By Assts.

:3riyuths:R.Bha(i1’i Zultilcar Kumar Shafi &

‘ __ . ‘V\(jjay.,B,Redti3*,~«2§dvs (absent)}

. ab{)ut45 years
KW/0

– ” .},Resi,ding’ at No.76 /’ 6, 1st; Cross
Tempic Street
x _V Yfidiyair
‘ Bangalore — 560 001. …RESP()NDENT

This RFA is filed under Section 96 of CPC against

U thc judgment and dccrcc dated 15.01.2005 passed in

0.S.No.1634/2000 on the file of the XIV Add}. City Civil
Q/’

2

Judge, Bangalore (CCH~–28), dismissing

posscssian, damagcs and for mcsnc profits, v_ _’ -. *

This RFA coming on far

made the following:- V ‘
0 R13» 1;________R” %

Learned Counsel . for ‘ ‘ is éabsent.
Hence, this Regular for non-

Sd/..

Judge