High Court Karnataka High Court

T S Honnamma vs A T Kalamma on 11 February, 2009

Karnataka High Court
T S Honnamma vs A T Kalamma on 11 February, 2009
Author: H N Das
'< 1.

vnAJoR_3¥ AGE

IN THE HIGH COURT GF KARNATAKA AT BANGALORE

DATED THIS THE 11TH DAY OF FEBRUARY 2009
BEFORE

TEE HON'BLE MR.3USTICE fi.N.NAGAHOHAN DAS

RSA N0 1325 GP ZGDB
BETWEEE

_._._--------

T.S.HONNAfiHA.

WIO LATE T.P.SRINIVASA,
THYAGARAJA ROAD,
PONNAMPET TOWN & POST,
VIRAJPET TALUK,

KO9AGU DISTRICT

SINCE EEAD BY HER
LEGAL REPRESENTATIVES

1.

T.s.PuIIASwAm%,_: _ _
sxo LATE’T.P:SRINI$AS,”,”
MAJOR BY AGE =* =. u_=m

2. r.s.JAN§2§fi5N$; a’
S/0 r.9.sRINrv5sA,;

…APPELLAHT{S}

(§y_s§:§u£ha.ffizhaviwnggugra KAMATH,
5.3 BABE AR§ GANGADHARAIAH, ADVOCATES)

‘*~.gnB :

4 §§?:KAEAK§A,

-w/egaarz SRI.A.S.THAMMAIAH,

R”»g§£n ABOUT 34 YEARS,

l\.3

o-“‘3”-4

RESIBING AT PONNAMPET TOWN
AND POST.

VIRAJPET TALUK.

MRS.P.SfiARADA AIYAMHA,
W/O SR1 ?.K.AIYA§fiA.
MAJOR.

PUBLIC PROSECUTOR.
MADEKERI.

MRS.H.VIJAYA GANAPATHY.
W/0 SR1 B.N.GANAPATHY,

MAJOR,
KURCHEMALA ESTATE.
P.O.PDZHUTHANA.

VIA.VYTHIRI, ._ v»w~ *V’

S.WYNAD.

KERALA.

uas.P.:Nn1RA»C§£fig;??§, ¢Afi,V

155, II HAIN, y

MAJOR, 3 _ ‘V, V
VYALIKAVAL; V g»,’, *,’=
BANGALORE~5&G au3;;u_”.”

MES.M,S&RQ3A2CHENG$??$.:

m;W/0 SHE ¥;N.CHENGAEPA1

meg, –

7.PLAfiIER,

‘?,fi;§o;63,”f*: =
BADAGA¢VILLAG£;V
KyTTA;% –g= 2

x'”v s.K0ngGU,-~_g’

“*M@2,SHANT§Y SUBBAIAH

‘W30 SR1 K.C.SUBBAIAH.

‘Tma3cR.=
.M39a;/1, upsraxas,

4/EB CROSS,

OPP . RAHAHANDIRA.
GOKULA ROAD.

MYSORE-570 902.

7 . QRS . THANGI POOVAIAH,
W/O SE! C. S . POOVAIAH.
TRUST LAND ESTATE .

P. O. VALNOOR.

S . XODAGU.

asa filed U/S.10G of cPc[1gg$;hst t§¢_v_ ”
Judgemc-mt 8: Decree -zitd 29.”? . GfZ paéaed
No.13/2000 on the file of tn; gn–H0c Bigtfict

Judge. FTC, Virajpet; sm.iAs:3.iA¥¥z§._V_t1i1’e..Aappefll H filed

against the: Iarzd mg in. 11. 94
passed in G3 2s9,I39″‘v<–a§i'g;:sa_§"No. :49/se) on the file

of the C ivi :' 'me, a4.aa'i::e§i*~;._ "

%m;s Rfig igwgeming on for Orders, this

-. 1V;xi1«_. « V the fel 1 ow i ng:

GZER

_’ “TIV:>.’is9 is the 3rd time the matter is

‘T a§:sp:aa.:*T:ing before the Caurt fur Ixm-cxarmplianue

of office objections.
Finally, one week time is granted to

comply the office objections, faiiing which th¢E %

appeai Stands dismissed for non-prosecutiQfiWw£th§fi§H2H

reference to the Caurt.

.;wte:_1?/1i?O§4;

% . _AssI.étaarf ‘.1: %
. _ alga Cdurt gf §§i[..wtEki
3″n’=531Ure~56fi 13$}