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

Smt Gangamma vs Sri Narayanaswamy
2024 Latest Caselaw 12086 Kant

Citation : 2024 Latest Caselaw 12086 Kant
Judgement Date : 30 May, 2024

Karnataka High Court

Smt Gangamma vs Sri Narayanaswamy on 30 May, 2024

Author: Ravi V Hosmani

Bench: Ravi V Hosmani

                                                   -1-
                                                                  NC: 2024:KHC:19003
                                                                RFA No. 1476 of 2016




                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                                DATED THIS THE 30TH DAY OF MAY, 2024
                                                BEFORE
                              THE HON'BLE MR JUSTICE RAVI V HOSMANI
                            REGULAR FIRST APPEAL NO.1476 OF 2016 (INJ)
                      BETWEEN:
                            SMT. GANGAMMA,
                            W/O LATE CHIKKASUBBAIAH,
                            AGED ABOUT 74 YEARS,
                            R/AT KRISHNAYYANAPALYA VILLAGE,
                            1ST MAIN, 1ST CROSS,
                            INDIRA NAGARA, BANGALORE-560 038.
                                                                        ...APPELLANT
                      (BY SRI C. VINAY SWAMY, ADVOCATE)

                      AND:
                      1.    SRI NARAYANASWAMY,
                            S/O CHIKKASUBBAIAH AND SMT. GANGAMMA,
                            AGED ABOUT 49 YEARS,
                      2.    SRI MUNISUBBANNA,
                            S/O DODDASUBBAIAH AND SMT. RAMAKKA,
                            AGED ABOUT 45 YEARS,
                            BOTH ARE R/AT KRISHNAYYANAPALYA VILLAGE,
                            HOUSE NO.180, 1ST MAIN, 1ST CROSS,
                            INDIRA NAGARA, BANGALORE-560 038.
Digitally signed by
GEETHAKUMARI          3.    SMT. RAJESHWARI,
PARLATTAYA S                W/O B.C.N.SHETTY,
Location: High              AGED ABOUT 59 YEARS,
Court of Karnataka          R/AT SIR C.V. RAMAN NAGARA,
                            INDIRA NAGARA POST, BANGALORE-560 023.
                                                                     ...RESPONDENTS
                      (R1 TO R3 - SERVED)

                            THIS RFA IS FILED UNDER SEC. 96 R/W ORDER 41 RULE 1 OF
                      CPC., AGAINST THE JUDGMENT AND DECREE DATED 18.04.2016
                      PASSED IN O.S.NO.4301/2012 ON THE FILE OF THE XXIX
                      ADDITIONAL CITY CIVIL AND SESSIONS JUDGE, BANGALORE
                      [CCH-30], DISMISSING THE SUIT FOR INJUNCTION.
                                -2-
                                              NC: 2024:KHC:19003
                                           RFA No. 1476 of 2016




     THIS APPEAL, COMING ON FOR ORDERS, THIS DAY, THE
COURT DELIVERED THE FOLLOWING:

                         JUDGMENT

Learned counsel for appellant has filed a memo, reporting

death of sole appellant on 22.07.2020 by producing copy of

Death Certificate.

Since steps are not taken in time, appeal is dismissed as

abated and consequently, pending applications are also

disposed of.

Sd/-

JUDGE

GRD

 
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