High Court Karnataka High Court

Yallawwa W/O Yallappagouda … vs Ramappa on 21 April, 2009

Karnataka High Court
Yallawwa W/O Yallappagouda … vs Ramappa on 21 April, 2009
Author: S.N.Satyanarayana
IN THE was COURT OF KARNATAKA  Q

CIRCUIT BENCH AT OHARWAO; 3: "

OATEO THIS THE 218? DAY,Q_F A}-'*RiL'iO(3_0§§"V  _  "  2

BEFORE'

THE HONBLE MR.JUs'rI (;E:_V s.:§..SATYA1x§ArgAYAN§x "

 

R.S.A.NO.15%"'f?.:()0fi

BETWEEN:

4. 

 .5)' RAGHAVENORAOOUDA

N£§.NG;%LAWWA

4_ ORAXAYINI

YALVLA'WWP;:_;W/"{§_. '*{$L£,Aé§AOOUDA KELAGERI
AGE'  OQC; HOUSEHOLD WORK
13/ OF .l§' GRDAG.

FATHER YALLAPPAGOUDA
KELAGERL MINORS BY THEIR
N] G MOTHER-APPELLANT NO. 1
YALLAWWA, W)' O YELLAPPA--
GOUDA, KELAGERI OF' GADAG
'I'Q:C'rADAG

 "APPELLANT S

(HY SR1. NARASINGASA P SINGRI, ADVOCATE (ABSENT))



9. VISHALARADDI S/O RANGAPPA KONI
MAJOR, OCC;AGRfCUL'I'URE&~;TRADE, «  V. j__ 
R/AT KILLA, GADAG, D1S'I';GADAG~--582 .10 1.'  ' a. " 

20. NEELAWWA w/0 SHIVAPPA LAKKANNAVAR' ,  "
MAJOR OCQHOUSEHOLD wo1::_K,A~ ' T 
R/AT KALAKUNIKI TQ;I,~1UNAs:JR,--..
DIST; MYSORE--577 901  

11. MANJULA, AGE; '1s:,5Jo1¢"'€>'c:VC;;:\f1L,«

:2. PARASHURAM, AGE; N1AJQR {§ét;c:¢;'r§}i;;;;
FATHER ::'~:~L_II'SfAP;PA j1.A.)2<z<AreAgr5R,;'
R/AT 41;;»:g:,;x_;:<*u:~:11~Gé;rifir4T';é;1\§D DEGREE DATED: 7.12.2005 PASSEB IN

R!§~.._NO,._.f1'84}' 1999 ON THE FILE 0? THE ADDLCIVIL JUDGE

  (SR..¥3N._§-, GADAG, ALLOWING THE APPEAL AND SETTING
  AS1493 H'I'I~iE JUDGMENT AND EECREE DATED:5.}.().1999

  '.PA.-3331:; IN OS.NO.46'?/3992 ON THE FILE 0? THE H
  .. ,,_.!--iDI)L.CIVIL JUDGE (.§R.1:>3\:.) 85 JMFC II COURT, GADAG.

'I'HiS RSA COMING ON FOR ORDERS THIS BAY, THE
COURT DELIVERE9 THE FOLLGWING:



JUDGMENT

This matter is coming before the 0011.1?-.<_"since

20.6.2007 for taking steps to respondents 10

of several opporttmitics given to t't1e;;1, stepsaiwé u " =

2. §’u:rther when the mattgr 0:1 : ‘c=_a.i’i.i¢r

occasions, none has appeaxtéi ‘fQr a139,: *

none appeared. Therefore, is’ no’ I’ to Vikeep this
R.S.A. pending. A . 3 Z

I§~{cr_1t:e,V for nompmsccution.

sd/-.

Judge

Etta?”