Karnataka High Court
B T Rajanna vs K Venkatesh (Deleted) on 21 January, 2009
LN "IHE men comm' 01: KARNATAKA AT Bafixisaigdiégjé " --J ' * fiated this then" day ar_,Iamz_ary. ma' HOMBLE MR JLrs:m:*_12"«- .. §IULi?"!.'}iflI G L ié;§gs::£=,..sH5 "W1" 'W I BTRa_ianna, 54yrs I Sfoflairmnegowda ' RiaI~IaIeBudan1n~VilIagg:--_ V Mandya Taluk, Mandy; _ " Appellant (By Sri K % ::77!i V ' M 1 K vezziésuegh'-(délegggtjn ~ « " 2 B C yr}; AA S V Slojfate Chikkadasaiah * _ R;-a§_ 1°25 Croasg Circle Ezrtemion, Mandya Town ~ = ,3 Smim viga is;nV.'w;o K Venkataaha 343% R23 #993, Pipeline Road 11 Cross,._ Malleswaram _ Baxrgalord 569003 Rewendcnts FitstAppeaiisfiled1mder 8.96, cm prayingte setaesidethe %p.;--;g:nm: and decree dated 5.12.2097 in 03 3333/2004 by the XXXIX AM. City Civil Judge, Bangalore. . This First Appeal coming on for Orders this day, the Com'! delivemd the following: W/' JUDGMENT
Appellanfs cetmsal Sn” K ‘
been filed seeking permission to withdraw
In View of the memo appm i”i_s’ as