Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Purushotham vs Sri Uggappa Shetty
2023 Latest Caselaw 2689 Kant

Citation : 2023 Latest Caselaw 2689 Kant
Judgement Date : 29 May, 2023

Karnataka High Court
Sri Purushotham vs Sri Uggappa Shetty on 29 May, 2023
Bench: Dr.H.B.Prabhakara Sastrypresided Byhbpsj
                                                      -1-
                                                                RFA No. 1894 of 2019




                       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                              DATED THIS THE 29TH DAY OF MAY, 2023

                                                    BEFORE
                      THE HON'BLE DR. JUSTICE H.B.PRABHAKARA SASTRY

                       REGULAR FIRST APPEAL NO. 1894 OF 2019 (PAR/INJ)


                   BETWEEN:

                        Sri Purushotham
                        Aged About 45 Years
                        S/O Late Bhavani Jogi
                        Door No 5-106, Aladi Gudde,
                        Padushedde Village
                        Bondel Post - 575008
                        Mangaluru, D K District.
                                                                                 ...Appellant
                   (By Sri. Sangamesh for Sri. Chandranath Ariga K., Advocate)

                   And:

                        Sri Uggappa Shetty
                        Aged about 78 years,
Digitally signed
by BANGALORE
MADHAVACHAR
                        S/O. Late. K. Narayana Shetty,
VEENA
Location: High          "Aachemane" House,
Court of
Karnataka               Marakada Village,
                        Post: Kumjathbail - 575 015,
                        Mangaluru, D.K. District.
                                                                          ...Respondent
                   (By Sri. Sachin B S.,Advocate)

                                                      ***

                        This Regular First Appeal is filed under Section 96 of the
                   Code of Civil Procedure, 1908, praying to call for the records in
                   O.S.No.89/2015 on the file of the III Addl.Senior Civil Judge
                   and ACJM at Mangaluru; set aside the judgment and decree
                                -2-
                                         RFA No. 1894 of 2019




dated 24.04.2019 passed by the III Addl.Senior Civil Judge and
JMFC at Mangaluru, in O.S.No.89/2015; dismiss the suit in
O.S.No.89/2015 on the file of the III Addl. Senior Civil Judge
and JMFC at Mangaluru; and allow this appeal and grant such
other reliefs as this Court deem fit to grant in the interest of
justice and equity.

      This Regular First Appeal coming on for Orders through
Physical Hearing/Video Conferencing, this day, the Court made
the following:

                             ORDER

Learned counsel for the appellant, who is physically

present in the Court, submits that despite his best efforts

and communication with the appellant, the appellant is not

properly assisting him in complying the office objections,

including the payment of deficit Court fee. With this, he

pleads his helplessness to comply the office objections.

2. A perusal of the order sheet would go to show that

in this appeal of the year 2019, sufficient opportunities

have already been granted to the appellant to comply the

office objections. On 16.04.2021, this Court while

granting further time to comply the office objections, had

directed the learned counsel for the appellant to file an

affidavit explaining the reasons for non-compliance with

RFA No. 1894 of 2019

specific reference to the office objections, from the date of

raising of office objections, till the expiry of further time

that was granted on the said day. Despite the same,

neither the learned counsel for the appellant has filed the

affidavit nor the appellant is evincing any interest in

complying the office objections, in which regard, learned

counsel for the appellant has pleaded his helplessness in

the matter. As such, I do not find any reason to grant

further time in this appeal of the year 2019.

Hence, the Appeal stands dismissed for

non-compliance of office objections, as well as for

non-prosecution.

That the cost of a sum of `500/- ordered on the date

22-05-2023 since has not been paid, the beneficiary of the

said cost which is the Legal Services Committee of this

Court is entitled to recover the said amount by treating

the order dated 22-05-2023 and today's order as a decree

and as arrears of land revenue, in accordance with law.

RFA No. 1894 of 2019

Registry to transmit a copy of the order dated

22-05-2023 as well as today's order to the said

beneficiary, i.e. the Legal Services Committee of this

Court, for their needful.

Sd/-

JUDGE

BMV*

 
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