High Court Karnataka High Court

Sri Veeraraghavalu vs Sri Gopi on 12 January, 2011

Karnataka High Court
Sri Veeraraghavalu vs Sri Gopi on 12 January, 2011
Author: Ashok B.Hinchigeri
IN THE HIGH COURT oF KARl\EATfi\KA AT BANGALO¥?§E.___
DATED THIS THE 12?" DAY OF JANUARY, 201

BEFORE

THE HON'E'$LE MR. JUSTICE AsHo:<wa.,H1rsle:fi,ie'--;eTaT"   V

R. M. No. 1295/2oo8 :'('[2E:-Q" 
BETWEEN: 'l % A

Srl Veeraraghavalu,
S/o Adikeshavaiu Naidu,
Aged about 63 years,
R/at No.11/2, 4"' Cross, H   V' '
Magadl Road, Kempapura Agrahara, _   - 
Bangalore -- 560 010.'   2:    Appeuant

(By   "4 absent)
AND: .... .. ..  , . . 

Sré Gopl,  ~    

S/o Adlkeshavaliiefdaidu, _  "

Aged about 50 years, . '

R/at No. 1,342, 4"' Cross,» _ M ,

Ma'gaTd.i Road, i..Kvempapura'iA'grahara,

Eiarwgalore. _~ 5V6O.VO.1 0-., __  Respondent

(By Sr_i”C_S.V£3T£i_ar_al{a’Tlath and Associates, Advocate — absent)

H V . Thialfié’-“2eg*’£Tl.a’T’fF§rst Appeal is filed under Section 96 of the

— -..{§PC_against Eh,e-judgment and decree dated 1.10.2008 passed in
_£:i;’:’; F\’V¢:}.=*%4e5,_3/9,6 on the file of the XIV Additional City Civil Judge,
‘5an.g”a–?;oTe,, {:CCir-l No.28), decreeing the suit for declaration and
“>._”g:;os:3e_.ss”5««:>rT,”

Regular” First Appeal coming on for Final Hearing this

The CCU rt delivered the following:

ix)

JUDQMENT

Even when the matter is passed over

out thrice, there is no representation for the appe.!.!aA%fi’:i*,Vv V

2. This appeal is therefore dismissed _ [A

MD V

suowmot;J”‘an,;j-. _