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

Sri Venkatesha Nayak vs Sri Vittal Bhandary
2024 Latest Caselaw 11797 Kant

Citation : 2024 Latest Caselaw 11797 Kant
Judgement Date : 29 May, 2024

Karnataka High Court

Sri Venkatesha Nayak vs Sri Vittal Bhandary on 29 May, 2024

Author: K.Natarajan

Bench: K.Natarajan

                                         -1-
                                                        NC: 2024:KHC:17982
                                                   RSA No. 2177 of 2017
                                               C/W RSA No. 2178 of 2017
                                                   RSA No. 2179 of 2017
                                                   RSA No. 2180 of 2017
                                                   RSA No. 2181 of 2017


                 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                      DATED THIS THE 29TH DAY OF MAY, 2024

                                      BEFORE
                       THE HON'BLE MR JUSTICE K.NATARAJAN
                 REGULAR SECOND APPEAL NO. 2177 OF 2017 (PAR)
                                        C/W
                 REGULAR SECOND APPEAL NO. 2178 OF 2017(POS)
                 REGULAR SECOND APPEAL NO. 2179 OF 2017(POS)
                 REGULAR SECOND APPEAL NO. 2180 OF 2017(POS)
                 REGULAR SECOND APPEAL NO. 2181 OF 2017(POS)

               IN RSA NO.2177/2017
               BETWEEN:

                  SRI. VENKATESHA NAYAK,
                  S/O SHESHAGIRI NAYAK,
                  R/AT PARAMPALLI VILLAGE,
                  SALIGRAMA POST,
Digitally         UDUPI TAUK - 576 101
signed by V
                                                              ...APPELLANT
KRISHNA
Location:      (BY SRI. N. JAGADISH BALIGA, ADVOCATE)
High Court
of Karnataka   AND:

                  SRI. VITTAL BHANDARY,
                  AGED ABOUT 65 YEARS,
                  S/O KORAGA BHANDARY,
                  PRABHATH HAIR DRESSES,
                  D.NO.3/87-1, KARANTHA BEEDI,
                  CHITRAPADY VILLAGE,
                  SALIGRAMA POST,
                            -2-
                                         NC: 2024:KHC:17982
                                     RSA No. 2177 of 2017
                                 C/W RSA No. 2178 of 2017
                                     RSA No. 2179 of 2017
                                     RSA No. 2180 of 2017
                                     RSA No. 2181 of 2017


   UDUPI DISTRICT - 576 101.
                                             ...RESPONDENT
(BY SRI. K. CHANDRANATH ARIGA, ADVOCATE)

       THIS RSA IS FILED U/S. 100 OF CPC., AGAINST THE
JUDGEMENT AND DECREE DATED:26.07.2017 PASSED IN
R.A.NO. 06/2016 ON THE FILE OF THE SENIOR CIVIL JUDGE,
KUNDAPURA DISMISSING THE APPEAL AND AFFIRMING THE
JUDGMENT    AND   DECREE   DATED:29.09.2015    PASSED    IN
OS.NO.243/2009 ON THE FILE OF THE II ADDL.CIVIL JUDGE
AND JMFC., KUNDAPURA.

IN RSA NO.2178/2017
BETWEEN:

   SRI. VENKATESHA NAYAK,
   AGED ABOUT 51 YEARS,
   S/O SHESHAGIRI NAYAK,
   R/AT PARAMPALLI VILLAGE,
   SALIGRAMA POST,
   UDUPI TAUK - 576 101
                                               ...APPELLANT
(BY SRI. N. JAGADISH BALIGA, ADVOCATE)

AND:

   SRI. NARAYANA MADIVALA
   AGED ABOUT 77 YEARS,
   S/O VENKATA MADIVALA
   WASHING AND IRONING SHOP D.NO.3-87/3
   OF KARANTHA BEEDI,
   CHITRAPADY VILLAGE,
   SALIGAMA POST
                            -3-
                                         NC: 2024:KHC:17982
                                     RSA No. 2177 of 2017
                                 C/W RSA No. 2178 of 2017
                                     RSA No. 2179 of 2017
                                     RSA No. 2180 of 2017
                                     RSA No. 2181 of 2017


   UDUPI DISTRICT - 576 101.
                                              RESPONDENT
(BY SRI. K. CHANDRANATH ARIGA, ADVOCATE)

       THIS RSA IS FILED U/S. 100 OF CPC., AGAINST THE
JUDGEMENT AND DECREE DATED:26.07.2017 PASSED IN
R.A.NO. 02/2016 ON THE FILE OF THE SENIOR CIVIL JUDGE,
KUNDAPURA DISMISSING THE APPEAL AND AFFIRMING THE
JUDGMENT    AND   DECREE   DATED:07.10.2015    PASSED    IN
OS.NO.244/2009 ON THE FILE OF THE PRINCIPAL CIVIL JUDGE
AND JMFC., KUNDAPURA.

IN RSA NO.2179/2017
BETWEEN:

   SRI. VENKATESHA NAYAK,
   AGED ABOUT 51 YEARS,
   S/O SHESHAGIRI NAYAK,
   R/AT PARAMPALLI VILLAGE,
   SALIGRAMA POST,
   UDUPI TAUK - 576 101
                                               ...APPELLANT
(BY SRI. N. JAGADISH BALIGA, ADVOCATE)

AND:

   SRI. SHANKARA ACHARYA
   S/O. PUTTAYYA ACHARYA,
   SHANKARA ACHARYA JEWELERS,
   KARANTHA BEEDI,
   CHITRAPADY VILLAGE,
   SALIGRAMA POST, UDUPI TALUK 576101
                                              RESPONDENT
(BY SRI. K. CHANDRANATH ARIGA, ADVOCATE)
                            -4-
                                         NC: 2024:KHC:17982
                                     RSA No. 2177 of 2017
                                 C/W RSA No. 2178 of 2017
                                     RSA No. 2179 of 2017
                                     RSA No. 2180 of 2017
                                     RSA No. 2181 of 2017


       THIS RSA IS FILED U/S. 100 OF CPC., AGAINST THE
JUDGEMENT AND DECREE DATED:26.07.2017 PASSED IN
R.A.NO. 05/2016 ON THE FILE OF THE SENIOR CIVIL JUDGE,
KUNDAPURA DISMISSING THE APPEAL AND AFFIRMING THE
JUDGMENT    AND   DECREE   DATED:29.09.2015    PASSED    IN
OS.NO.245/2009 ON THE FILE OF THE II ADDL. CIVIL JUDGE
AND JMFC., KUNDAPURA.

IN RSA NO.2180/2017
BETWEEN:

   SRI. VENKATESHA NAYAK,
   AGED ABOUT 51 YEARS,
   S/O SHESHAGIRI NAYAK,
   R/AT PARAMPALLI VILLAGE,
   SALIGRAMA POST,
   UDUPI TAUK - 576 101
                                               ...APPELLANT
(BY SRI. N. JAGADISH BALIGA, ADVOCATE)

AND:

   SRI. MANJUNATHA BHANDARY
   AGED ABOUT 45 YEARS,
   S/O BUDIYA BHANDARY
   MAHESH HAIR DRESSES
   D.NO.3/87, KARANTHA BEEDI,
   CHITRAPADY VILLAGE,
   SALIGRAMA POST,
   UDUPI DISTRICT - 576 101.
                                              RESPONDENT
(BY SRI. K. CHANDRANATH ARIGA, ADVOCATE)
                            -5-
                                         NC: 2024:KHC:17982
                                     RSA No. 2177 of 2017
                                 C/W RSA No. 2178 of 2017
                                     RSA No. 2179 of 2017
                                     RSA No. 2180 of 2017
                                     RSA No. 2181 of 2017


       THIS RSA IS FILED U/S. 100 OF CPC., AGAINST THE
JUDGEMENT AND DECREE DATED:26.07.2017 PASSED IN
R.A.NO. 01/2016 ON THE FILE OF THE SENIOR CIVIL JUDGE,
KUNDAPURA DISMISSING THE APPEAL AND AFFIRMING THE
JUDGMENT    AND   DECREE   DATED:07.10.2015    PASSED    IN
OS.NO.246/2009 ON THE FILE OF THE PRINCIPAL CIVIL JUDGE
AND JMFC., KUNDAPURA.

IN RSA NO.2181/2017
BETWEEN:

   SRI. VENKATESHA NAYAK,
   AGED ABOUT 51 YEARS,
   S/O SHESHAGIRI NAYAK,
   R/AT PARAMPALLI VILLAGE,
   SALIGRAMA POST,
   UDUPI TAUK - 576 101
                                               ...APPELLANT
(BY SRI. N. JAGADISH BALIGA, ADVOCATE)

AND:

   SRI. SAHADEVA POOJARY
   AGED ABOUT 52 YEARS,
   S/O KANNAPPA POOJARY,
   DEEPA BAKERY,
   D.NO.3/87-4, KARANTHA BEEDI,
   CHITRAPADY VILLAGE,
   SALIGRAMA POST,
   UDUPI DISTRICT - 576 101.
                                              RESPONDENT
(BY SRI. K. CHANDRANATH ARIGA, ADVOCATE)
                                 -6-
                                             NC: 2024:KHC:17982
                                          RSA No. 2177 of 2017
                                      C/W RSA No. 2178 of 2017
                                          RSA No. 2179 of 2017
                                          RSA No. 2180 of 2017
                                          RSA No. 2181 of 2017


     THIS RSA IS FILED U/S. 100 OF CPC., AGAINST THE
JUDGEMENT AND DECREE DATED:26.07.2017 PASSED IN
R.A.NO. 01/2016 ON THE FILE OF THE SENIOR CIVIL JUDGE,
KUNDAPURA DISMISSING THE APPEAL AND AFFIRMING THE
JUDGMENT AND DECREE DATED:29.09.2015 PASSED IN
OS.NO.247/2009 ON THE FILE OF THE II ADDITIONAL CIVIL
JUDGE AND JMFC., KUNDAPURA.

     THESE APPEALS, COMING ON FOR ADMISSION, THIS
DAY, THE COURT MADE THE FOLLOWING:

                            ORDER

All the above appeals are filed by the same appellant.

Learned counsel for the appellant has filed a memo

seeking to withdraw the above appeals.

2. Placing the Memos filed in all the above appeals, the

said appeals are dismissed as withdrawn.

3. In view of dismissal of all the above appeals,

pending interim applications in MFA No.2179/2017 also

stand disposed of.

Sd/-

JUDGE

NG List No.: 1 Sl No.: 60 CT:SNN

 
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