Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Ramaiah vs Sri Chinnappa
2024 Latest Caselaw 12379 Kant

Citation : 2024 Latest Caselaw 12379 Kant
Judgement Date : 4 June, 2024

Karnataka High Court

Sri Ramaiah vs Sri Chinnappa on 4 June, 2024

Author: V Srishananda

Bench: V Srishananda

                                        -1-
                                                      NC: 2024:KHC:19225
                                                   RSA No. 1060 of 2010
                                               C/W RSA No. 1061 of 2010




              IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                      DATED THIS THE 4TH DAY OF JUNE, 2024

                                      BEFORE

                     THE HON'BLE MR JUSTICE V SRISHANANDA

               REGULAR SECOND APPEAL NO.1060 OF 2010 (SP)
                                 C/W
                 REGULAR SECOND APPEAL NO.1061 OF 2010


              IN RSA No.1060 OF 2010
              BETWEEN:

              SRI RAMAIAH
              S/O SRI VENKATARAMANAPPA,
              AGED ABOUT 53 YEARS
              R/A SHED CONSTRUCTED IN
              SURVEY NO.4/1, RAJANAKUNTE VILLAGE,
              HESARAGHATTA HOBLI
              BANGALORE NORTH TALUK - 560 088
                                                            ...APPELLANT

              (BY SRI. MANJUNATH G KANDEKAR, ADVOCATE)
Digitally
signed by R   AND:
MANJUNATHA
Location:
HIGH COURT    1.     SRI CHINNAPPA
OF                   S/O LATE DODDA AVALAIAH
KARNATAKA
                     AGED ABOUT 54 YEARS

              2.     SMT. ASHWATHAMMA
                     W/O LATE DODDA AVALAIAH
                     SINCE DEAD BY LEGAL REPRESENTATIVES
                     ALREADY ON RECORD

              3.     SRI. D RAMAIAH, MAJOR,
                     S/O LATE DODDA AVALAIAH
                     SINCE DEAD BY LRS
                            -2-
                                        NC: 2024:KHC:19225
                                     RSA No. 1060 of 2010
                                 C/W RSA No. 1061 of 2010



3(A) SMT. LAKSHMIDEVI,
     AGED ABOUT 38 YEARS,
     W/O LATE D. RAMAIAH

3(B) KUM. ANURADHA
     AGED ABOUT 13 YEARS
     D/O LATE D RAMAIAH,
     SINCE MINOR, REP. BY MOTHER & NATURAL
     GUARDIAN LAKSHMIDEVI

4.   SRI. RAVI
     AGED ABOUT 38 YEARS
     S/O LATE DODDA AVALAIAH,

5.   SRI. SEENA
     AGED ABOUT 33 YEARS
     S/O LATE DODDA AVALAIAH

6.   SRI. SHIVA
     S/O LATE DODDA AVALAIAH,
     AGED ABOUT 31 YEARS

     ALL ARE R/AT RAJANAKUNTE
     HESARAGHATTA HOBLI,
     BANGALORE NORTH TALUK - 560 088
                                           ...RESPONDENTS

(BY SRI. T N VISWANATHA, ADVOCATE FOR C/R1
     R3(B) IS MINOR REP. BY R3(A), R4, R5, R6 ARE SERVED
     R2 DEAD)

     THIS RSA IS FILED UNDER SEC.100 OF CPC., AGAINST
THE JUDGMENT AND DECREE DATED 18.2.2010 PASSED IN
R.A.NO.48/07 ON THE FILE OF THE PRINCIPAL DISTRICT
JUDGE,   BANGALORE     RURAL   DISTRICT,   BANGALORE,
DISMISSING THE APPEAL FILED AGAINST THE JUDGMENT AND
DECREE DATED 5.1.2007 PASSED IN O.S.NO.445/2002 ON THE
FILE OF THE ADDL. II CIVIL JUDGE (JR.DN), BANGALORE
RURAL DISTRICT, BANGALORE.
                          -3-
                                      NC: 2024:KHC:19225
                                   RSA No. 1060 of 2010
                               C/W RSA No. 1061 of 2010



IN RSA No.1061 OF 2010
BETWEEN:

SRI RAMAIAH
S/O SRI VENKATARAMANAPPA,
AGED ABOUT 53 YEARS
R/A SHED CONSTRUCTED IN
SURVEY NO.4/1, RAJANAKUNTE VILLAGE,
HESARAGHATTA HOBLI
BANGALORE NORTH TALUK - 560 088
                                             ...APPELLANT

(BY SRI. MANJUNATH G KANDEKAR, ADVOCATE)

AND:

SRI CHINNAPPA
S/O LATE DODDA AVALAIAH
AGED ABOUT 49 YEARS
R/AT RAJANAKUNTE VILLAGE
HESARAGHATTA HOBLI
BANGALORE NORTH TALUK - 560 088
                                          ...RESPONDENT

(BY SRI. T N VISWANATHA, ADVOCATE FOR C/R)


     THIS RSA IS FILED UNDER SEC.100 OF CPC., AGAINST
THE JUDGMENT AND DECREE DATED 18.2.2010 PASSED IN
R.A.NO.36/07 ON THE FILE OF THE PRINCIPAL DISTRICT
JUDGE,   BANGALORE     RURAL   DISTRICT,   BANGALORE,
ALLOWING THE APPEAL FILED AGAINST THE JUDGMENT AND
DECREE DATED 5.1.2007 PASSED IN O.S.NO.346/2001 ON THE
FILE OF THE ADDL. II CIVIL JUDGE (JR.DN), BANGALORE
RURAL DISTRICT, BANGALORE.

     THESE APPEALS, COMING ON FOR ORDERS, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
                              -4-
                                          NC: 2024:KHC:19225
                                       RSA No. 1060 of 2010
                                   C/W RSA No. 1061 of 2010




                       JUDGMENT

Learned counsel for the appellant has filed a memo

seeking withdrawal of the appeals.

2. The memo reads as under:

"The appellant submits, he seeks leave of this Hon'ble Court to withdraw the above matter as not pressed. Hence the above matter may be dismissed as not pressed in the interest of justice and equity."

In view of the memo, the appeals are dismissed as

withdrawn.

Sd/-

JUDGE

SSB

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter