Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Timmanna vs Siddanna
2023 Latest Caselaw 10582 Kant

Citation : 2023 Latest Caselaw 10582 Kant
Judgement Date : 14 December, 2023

Karnataka High Court

Timmanna vs Siddanna on 14 December, 2023

                                              -1-
                                                    NC: 2023:KHC-K:9240
                                                        RSA No. 1756 of 2007
                                                    C/W RSA No. 1755 of 2007



                              IN THE HIGH COURT OF KARNATAKA
                                     KALABURAGI BENCH

                         DATED THIS THE 14TH DAY OF DECEMBER, 2023

                                           BEFORE

                              THE HON'BLE MRS JUSTICE M G UMA

                        REGULAR SECOND APPEAL NO.1756 OF 2007 (PAR)
                                           C/W
                        REGULAR SECOND APPEAL NO.1755 OF 2007(PSR)


                   IN RSA NO.1756/2007:

                   BETWEEN:

                   TIMMANNA S/O YALLAPPA VADDAR,
                   AGED 38 YEARS, OCC: AGRICULTURIST
                   R/O: GUNJANOOR,
                   TQ & DIST: YADGIR-585201.

                                                                 ...APPELLANT
                   (BY SMT. NEEVA M CHIMKOD, ADVOCATE)

                   AND:
Digitally signed
by SWETA
KULKARNI           1.     CHANDRAPPA
Location: HIGH            S/O ASHAPPA MALLAYYANOR
COURT OF                  AGED: 52 YEARS, OCC: AGRICULTURE
KARNATAKA

                   2.     SABANNA S/O BHIMANNA AGSAR
                          AGED: 37 YEARS, OOC: AGRICULTURE

                   3.     ABDUL SAB S/O SHARANAPPA AGSAR
                          AGED: 27 YEARS, OCC: AGRICULTURE

                   4.     DASTGIR S/O NARASAPPA
                          AGED: 34 YEARS, OCC: AGRICULTURE

                   5.     SIDDANNA S/O YELLAPPA VADDAR
                                -2-
                                     NC: 2023:KHC-K:9240
                                         RSA No. 1756 of 2007
                                     C/W RSA No. 1755 of 2007



       DECEASED BY HIS LR'S.

5(a) PARVATHAMMA W/O CHANDRAPPA
     AGE: 25 YEARS, OCC: HOUSEHOLD
     R/O GUNJANOOR, TQ: DIST: YADGIRI.

5(b) BHEEMAVVA W/O YENKAPPA
     AGE: 20 YEARS, OCC: AGRICULTURE
     R/O GUNJANOOR,TQ: DIST: YADGIRI.

5(c) SHARANAMMA W/O RAMAYYA
     AGE: 18 YEARS, OCC: AGRICULTURE
     R/O WADI, TQ: CHITAPUR, DIST: KALABURAGI.

5(d) SUSHEELAMMA W/O RAJU
     AGE: 20 YEARS, OCC: AGRICULTURE
     R/O GUNJANOOR,TQ: DIST: YADGIRI.

5(e) SRIDEVI D/O LATE SIDDANNA,
     AGE: 16 YEARS, OCC: STUDENT, MINOR
     R/O GUNJANOOR,TQ: DIST: YADGIRI.

5(f)   MAHADEVAPPA S/O LATE SIDDANNA
       AGE: 20 YEARS, OCC: AGRICULTURE
       R/O GUNJANOOR, TQ: DIST: YADGIRI.

                                              ...RESPONDENTS

[BY SRI RAVINDRA REDDY, ADV. FOR R1 TO R4;
SRI NARENDRA M. REDDY, ADV. FOR R5(b), (c) & (f);
R5(a)- SERVED; R5(e) MINOR REPRESENTED BY              R5(a);
NOTICE TO R5(d) IS DISPENSED WITH]

     THIS REGULAR SECOND APPEAL IS FILED UNDER
SECTION 100 OF CPC, PRAYING TO CALL FOR RECORDS AND
ALLOW THIS APPEAL; SET ASIDE THE JUDGMENT AND DECREE
PASSED BY THE III ADDITIONAL DISTRICT JUDGE, GULBARGA
IN RA NO.56/2005 DATED 10.04.2007; RESTORE THE
JUDGMENT AND DECREE PASSED BY THE LEARNED CIVIL
JUDGE, SENIOR DIVISION, YADGIR IN OS NO.27/2000 DATED
11.07.2005.
                            -3-
                                 NC: 2023:KHC-K:9240
                                     RSA No. 1756 of 2007
                                 C/W RSA No. 1755 of 2007



IN RSA NO.1755/2007:

BETWEEN:

TIMMANNA S/O YALLAPPA VADDAR,
AGED 38 YEARS, OCC: AGRICULTURIST
R/O: GUNJANOOR,
TQ & DIST: YADGIR.
                                              ...APPELLANT
(BY SMT. NEEVA M CHIMKOD, ADVOCATE)

AND:

1.     SIDDANNA S/O YELLAPPA VADDAR
       DECEASED BY HIS LR'S.

1(a) PARVATHAMMA W/O CHANDRAPPA
     AGE: 25 YEARS, OCC: HOUSEHOLD
     R/O GUNJANOOR,TQ: DIST: YADGIRI.

1(b) BHEEMAVVA W/O YENKAPPA
     AGE: 20 YEARS, OCC: AGRICULTURE
     R/O GUNJANOOR,TQ: DIST: YADGIRI.

1(c) SHARANAMMA W/O RAMAYYA
     AGE: 18 YEARS, OCC: AGRICULTURE
     R/O WADI, TQ: CHITAPUR, DIST: KALABURAGI.

1(d) SUSHEELAMMA W/O RAJU
     AGE: 20 YEARS, OCC: AGRICULTURE
     R/O GUNJANOOR,TQ: DIST: YADGIRI.

1(e) SRIDEVI D/O LATE SIDDANNA,
     AGE: 16 YEARS, OCC: STUDENT, MINOR
     R/O GUNJANOOR,TQ: DIST: YADGIRI.

1(f)   MAHADEVAPPA S/O LATE SIDDANNA
       AGE: 20 YEARS, OCC: AGRICULTURE
       R/O GUNJANOOR,TQ: DIST: YADGIRI.

2.     CHANDRAPPA S/O ASHAPPA MALLAYYANOR
       AGED: 52 YEARS,
                               -4-
                                    NC: 2023:KHC-K:9240
                                        RSA No. 1756 of 2007
                                    C/W RSA No. 1755 of 2007



3.   SABANNA S/O BHIMANNA AGSAR
     AGED: 37 YEARS,

4.   ABDUL SAB S/O SHARANAPPA AGSAR
     AGED: 27 YEARS, OCC: AGRICULTURE

5.   DASTAGIR S/O NARASAPPA
     AGED: 35 YEARS, OCC: AGRICULTURE
     R/O GUNJANOOR,TQ: YADGIRI
     GULBARGA DIST.

                                              ...RESPONDENTS

[BY SRI CHAITANYKUMAR ADV. FOR R1;
    SRI RAVINDRA REDDY, ADV. FOR R2 TO R5;
    SRI NARENDRA REDDY, ADV. FOR R1(b), R1(c) & R1(e);
    R1(a) SERVED; NOTICE TO R1(d) &R1(f) IS DISPENSED
    WITH V/O DATED 14.07.2023;
    R1(e) IS MINOR REPRESENTED BY R1(a)]

     THIS REGULAR SECOND APPEAL IS FILED UNDER
SECTION 100 OF CPC, PRAYING TO CALL FOR RECORDS AND
ALLOW THIS APPEAL; SET ASIDE THE JUDGMENT AND DECREE
PASSED BY THE III ADDITIONAL DISTRICT JUDGE, GULBARGA
IN RA NO.49/2005 DATED 10.04.2007; RESTORE THE
JUDGMENT AND DECREE PASSED BY THE LEARNED CIVIL
JUDGE, SENIOR DIVISION, YADGIR IN OS NO.27/2000 DATED
11.07.2005.

     THESE APPEALS COMING ON FOR FINAL HEARING, THIS
DAY, THE COURT DELIVERED THE FOLLOWING:

                         JUDGMENT

Counsel for the appellant is absent. No representation

inspite of the matter being passed over thrice. The order sheet

dated 10.11.2023 reads as under:

NC: 2023:KHC-K:9240

"Learned counsel for the appellant is absent. No representation. The appeals are of the year 2007. I do not find any reason to adjourn the matter. However, to afford final opportunity, list on 18.11.2023."

The appellant is not interested to prosecute the appeal.

Hence, the appeal is dismissed for default i.e., for non-

prosecution.

Sd/-

JUDGE

SWK CT-VD

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter