High Court Karnataka High Court

Suryaprakash vs Kannada Sahitya Parishat on 22 September, 2008

Karnataka High Court
Suryaprakash vs Kannada Sahitya Parishat on 22 September, 2008
Author: D.V.Shylendra Kumar
IN THE HIGH corner or KARNATAKA
AT BANGALORE   

Dated this the 22nd day of September, 2'§§:{)8, if; '  I"

rm'. Homnm mm .:us*rxcn nit   

Regzaf F¥'7stAggggg2_aIII1'o.".{'*i¥O1 éf goes     
Between:  I E' E

SURYAPRAKASH,
AGED ABOUT 55 YEARS, V I

KANNADA SAHITHYA. PARIS-HAT;

PAMPA MAHAKAVIROAD, _   ~ ~
CHAMARAJPET, _ _  _  ' 
BANGALORE       APPELLANT

.... _. IB3*E:$ri- M: ._Niat1hvachar, Adm]

And:

KANNADASAHETYA I:'!';\.RISHAT;._ 
REPRESENTED BY ITS  ..  '
PRESIDENT,  - -.  
PAMPA; EVEAHAKAIW ROAD, '

.~ v. CHAMPL:R.A»J'§'ET,

BANGALORE 4560 013". ""   RESPONDENT

 I  I'  _ Bopanna and Sri. Purandara, Advs.]

.U."'1'EI~II§ 'I3v.'__.EI2.?.i?VrVI}LAR FIRST APPEAL IS FILED UNDER
SECT*I.ONV__9f3.,F:'/W 0 41 R 1 OF' CODE 01:' CIVIL PROCEDURE,

 ' 'AGAINST THE JUDGMENT AND DEGREE DATED 18.01.2003
"P1'ISSED "IN (.18. NO. 6472 OF 1997 ON THE FILE OF THE

 ' ..XXIV'ADDL.. CITY CIVIL AND SESSIONS JUDGE, BANGALORE

 " '' _(C.CCr.-6.i), DISMISSING THE SUIT FOR DECLARATION AND

THIS APPEAL. COMING ON FOR HEARING THIS DAY,

  .. LDTHE coum DELIVERED THE FOLLOWING:-



2

JUDGMENT

When the matter was (ailed out and ‘.

hearing, neither the appellant» ‘1’1er_ his

present. In the

for non-prosecution.