IN THE HEGH COURT OF KARNATAKA AT BANGALORE
1479
DATEEX) THIS THEADAY OF NOVEMBER 2008 *
8}f1}3'()RE
THE HONTSLE MR,JUS"§"I(3E K.N.KESHAVAN;Ai--.R{$§¥A1*§A _ Z
R.F.A.N{).523l 20o8:;{DEQ,' ;. "
BEETWEEN: * '
1. YELLAPPA S/O NANDAYYA
AGED ABOUT 75 YEARS _
R/AT NARASIPURA LAYOUT
VIDYARANYAPURA ' "
BANGALORE - 13.
:2. SMT.N.CI~iANDRA w/: APPAREDDY
AGES. A§zQ1;:.iIf $5-.\fEARs
R/K1'. $33.54-, NARASEVPU RA LAYOUT,
=.____V'IDYARANYAP€;3ft?A§
33ANGABORlF}'+ .13'
Ray. BY POVJER OF ATTGRNEY HQLDER
" '« 7.SRI';D.KRISii.f~§APPA 3/ 0 QASAPPA
Acgm ABOUT 43 YEARS
-~ , N"Q;1.7",-»NiiRASIPURA LAYOUT,
_Vl«DY}§RANYA?U RA,
T * BM§GALORE 13. RESPONDENT
‘gay Sri.SANGAMESH G. PATIL, ADV. C/R.)
9@
THIS RFA 18 FILED U/() 936 RIW ORDER XLI RULE? 1 OF
CFC AGAINST THE JUDGMENT AND DEGREE DP;-TED
14.11200? PASSED {N O.S.NO.3788[93 ON THE} FILE”;
XIV ADDITIONAL Ci’i’Y CIVIL JUDGE, BANGALORE (C7CH?§:8′}g
DECREEING THE SUIT FOR UELCARATEGN OF
POSSESSEON’
‘fim§RRACflMmGCm?©RAbMm&QNffi$f$fifHfi
COURT DELJVERED THE F’OLL»OW§NG: ii’ A
JUDGM&Nifl”
On 8.9.2008, as the whé” in
person before the Court erégvvégci-“A: another
counsel, the kt:-l¥.I’I1€(i A;:ouI:zse’1VV_:_fi1A.(§ for them was
permitted to retiijgjé ‘ 1:5′ = granted. to the
appellams to appeal was listed
for %?:;(iIIliSS1%)’.”(}l.V'<VZ)'fiAV"V~:gQQ!1{;.'.é£):)6aI'€d on behalf of the
appeiiants. "P}fi'c:1fefCa}.ié,' time was again granted.
Once agaju, me uau.p§€*aih"Wa;€: for admission 3.1 1.2008 and
:Ad,Ei}'~'.'.I].€it}3é%Hth@ appeilants IIGI' any one on th<~:-yir
bah:-aif mp 1 wéfedlv. }*IQ?;x?ever, one week's time was a at} xranilted.
._ __ PS' . _ 3 3
2. 3339, though the name of appellant. 15303.1 and 2
is »éfhvétz._i:1 the cause list, the appellants are net preaant. N0
_;;sr;e behalf of the appeflants has appeared. These
&
circumstances imiiaate that appellams are {mt interested in
prosecuting this appeal.
3. Aocozfiiflgb’, the afppm}. is dismissef:i__ ~f:c:>rv
prosecution.