R. F.A vN'c2,»1297/2008
IN THE HIGH covm' OF' KARNATAKA AT Bmezxmkg
DATED mzs THE 2773 DAY 09 ~
I-3EF€)R__E..,.
THE HONBLE Dr. JUS'I'ICEv"-K. 13fié;I€I*aAfATSALA
REGULAR FIRST APPEAL No.];'fe)§.1*"?'}2()(3'9I"5: m?Ev'»("¢¢VVIVl'3:;$.1} VA
BETWEEN;
1.
Venkatesh,
S] o.}.a!;e Krishnappa,
Aged about 38 years,
R/a.No.4[1 8:. 4]”.2,
Aiahaliivillage, M ‘ ._
An_iaI1apuI_a”I3ost;;I.V_ ” ‘
Bailgalorc isotxtli Taiu1;.4”’C’i’.’i ‘ ° K
(De1etg;1__fm’n:;% tE1i3.:;31_1i’i * ”
per oyfider ‘
. Abdul Rah;-em,
3/o,1a_te Buifi-aijt:_ S533,
abmlt 60 ygars, V
. . . . .
V f Alahalli vfllaggj,
=Anj£:néup_tir;a”Post,
A * Ba’nga2.n=c Taluk.
V V’ (By Sii. K. Adv,
S1:i.I{.«._K. Manjunazth as
x s:i.B.’N.Jaaardhana, Advs.)
.:’, ‘«
{low
Askar Ahamcd @
Askar Ahamcd Pasha,
S/odatc Pasha Sab,
Major,
R] a.Vitta1 Malya Road,
Bangalore-560 O01.
. . . APPELLANTS
R.F.A No.1$97/2008
2. Munavar Pasha,
S} o.1atc Pasha Sab,
Major,
R/a.Reservc: Bank Road,
Bangalore,
8:. also at Kuppam Town, ‘
Chittaor Bist, I _ ‘7 V ‘
Andhra Pradesh. ~ ‘
This R.F.A. is filed “u/s.96″of*–~CPC against’the§ J11(1gincnt’.&;
Decree dt. 16.6.2008 passed in o.s.Np:37s;200.4 ‘onj.:me’;mc of the 11
Addl. Civil Judge (Sr.Dn), (R), Dist; A partly
decrecing the suit for dcclarfifiign 8zs°pet’;z1£:=ux1eéx:;flt injunétibvn &s lrejacting
the mlicf sought by the th€_I’€i£1 inbrtéspect of Sy.No.4/ 1 as the
appellant herein prays to set asideviihé a1$’oiv_e.VJ:1dgmcnt as Decree
only in respect ofSy.N.c_>.4»/1. ‘ ‘ = ‘
This R.F.A. for’ ;OI{iC1’S;. thisdéay, the Court dclivcmd
the fo11owing:~ ‘ ‘
VgF zJfiBGMENF
In the 1ig11″{‘Vo1VfiAthé”n1.é1nAc3.fiicd by the learned counsel for the
the permitted to withdraw this appeal and
fiipxopxiate forum. Accordingly, the appeal is
L ,
” The is directed to mum: the papers to the appcllams
mgjfesent the same before the appropriate forum.
Sd/-:5
Tudgé
A’ ~ bnv*