Citation : 2021 Latest Caselaw 1671 Kant
Judgement Date : 1 March, 2021
:1:
IN THE HIGH COURT OF KARNATAKA
DHARWAD BENCH
DATED THIS THE 1ST DAY OF MARCH 2021
BEFORE
THE HON'BLE MR. JUSTICE N.K.SUDHINDRARAO
R.S.A. No.2462/2006 C/W
R.S.A.No.2460/2006 (Specific Performance)
BETWEEN
BASAPPA S/O CHANNAPPA KALAVEERAPPANAVAR
SINCE DECEASED BY HIS LRS
1. SMT.YALLAVVA
W/O BASAPPA KALAVEERAPPANAR,
AGE: 55 YEARS, OCC: COOLIE AND HOUSEHOLD,
R/AT YANNIHOSALLI, TQ: RANEBENNUR,
DIST: HAVERI.
2. CHANDRAPPA
S/O BASAPPA KALAVEERAPPANAVAR
AGE: 36 YEARS, OCC: COOLIE,
3. SURESH
S/O BASAPPA KALAVEERAPPANAVAR,
AGE: 32 YEARS, OCC: COOLIE,
4. ASHOK
S/O BASAPPA KALAVEERAPPANAVAR,
AGE: 29 YEARS, OCC: COOLIE,
5. SUBHASH
S/O CHANNAPPA KALAVEERAPPANAVAR,
AGE: 58 YEARS, OCC: AGRICULTURE
ALL ARE R/AT YANNIHOSALLI, TQ: RANEBENNUR,
:2:
DIST: HAVERI.
..... COMMON APPELLANTS
(BY SRI F V PATIL, ADV. & SRI: K.V.HIREMATH, ADV.)
AND
BALAPPA S/O BASAPPA PUJAR,
AGE: MAJOR, OCC: AGRICULTURE,
R/O YANNIHOSALLI, TQ: RANEBENNUR,
DIST: HAVERI
..... COMMON RESPONDENT
(SERVICE OF NOTICE IS HELD SUFFICIENT IN RSA No.2462/2006
SRI K.S. PATIL, ADV. FOR RESPONDENT IN RSA NO.2460/2006)
RSA No.2462/2006 IS FILED U/S 100 OF CPC AGAINST
THE JUDGEMENT AND DECREE DT.22.06.2006 PASSED IN
R.A.NO.25/2003 ON THE FILE OF THE CIVIL JUDGE (SR.DN.)
AND PRL.JMFC., RANEBENNUR, DISMISSING THE APPEAL AND
CONFIRMING THE JUDGEMENT AND DECREE DT.28.01.2003
PASSED IN O.S.NO.162/1996 ON THE FILE OF THE PRL.CIVIL
JUDGE (JR.DN.) AND I ADDL.JMFC., RANEBENNUR.
RSA No.2460/2006 IS FILED U/S 100 OF CPC AGAINST
THE JUDGEMENT AND DECREE DT.22.06.2006 PASSED IN
R.A.NO.24/2003 ON THE FILE OF THE CIVIL JUDGE (SR.DN.)
AND PRL.JMFC., RANEBENNUR, DISMISSING THE APPEAL AND
CONFIRMING THE JUDGEMENT AND DECREE DT.28.01.2003
PASSED IN O.S.NO.60/1997 ON THE FILE OF THE PRL.CIVIL
JUDGE (JR.DN.) AND I ADDL.JMFC., RANEBENNUR.
THESE APPEALS COMING ON FOR ORDERS, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
JUDGMENT
Sri K.L. Patil, learned counsel for sole respondent
has filed a memo reporting the death of sole respondent.
2. Memo is placed on record.
3. The appeals are dismissed as abated.
Sd/-
JUDGE
Naa
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!