High Court Karnataka High Court

Sri M Ramanna S/O Late Munibyrappa vs H Kempaiah S/O Late Narayanappa on 5 June, 2009

Karnataka High Court
Sri M Ramanna S/O Late Munibyrappa vs H Kempaiah S/O Late Narayanappa on 5 June, 2009
Author: K.L.Manjunath


_%fi3;

-;_.

xg $32 gzaa C§§R§ G? K§R£%§AKAA? §g§§$;§§§A§ «

33:53 gazs wag 5″§%x_§§_Jfixé;”§§§é* :,

gsyeafig A’u’ 1′. ‘
wag EQK’BLE Mr. Jfi$$§CE xi; gaK§$§3fi$m E
wax? Egwzrzag No.i§§§§£gae§*{ég?c9#;

BE?fiEE§: _ ,m_ , ._ _A_

i. §.Ramanna sfo iata _
Munibyra§§a,<65 yeérsil

2. R Lakshmafi méthy afau “” ”
M.Ramanaa,fm§¢£,’=}_°

Eath are*E§gt §£&iqézé-viilagé

& Post; Bevénahgiiikiqa .

Bangalaze aura; Q;s;;a_’_ Q. §EEI?§G§fiR$

{fig Advéaa%3 é£iQK{3;Emu}

“¥_ i.<fi#Ka%§3$éh 3/9 late

Vflaxayanafipag maj0r;

. ?!&t*§agalfir village;
Kgala fidbiig fiaggalare
fiGrth*Talk~

T”*«;2« gas agég gstate Fvt. nag”;

., & Qmmpaay incQz§$xateé under tha
‘_*iafi of Inéia, having ifis
‘-Regd& fiffzae at §Q.5%Q;
}3″iflaor, flfifi Rsafi,
“£n&iranagar? Eangai$re«38E
Rfby its Birect$r§

3, fha fiddi. Civil Jfidga

Vg “£5 §avifig’§écm$fi iafzuatuaagfi

§3 fha $§éi¢ Biat. & gagsiang

Jafiggfl D. ‘2$s§§§éa¥§s_ a

iéfiyccata Sri.§ua fisatsa for §¥2}wfi , _ «
iéfiyaaate Szififiylaraiah Afistaf fa? Rwi}-.’
{R~3 & é .. fiéleteéfi V ‘- ‘.’

This fikit ?@titi¢fi_is fiiefiafihfier gxz$.22a g 22?
af fihe Conatitutian ¢£:Eadé to”&r$;t Z Addl. fiivii
Juége ta withdraw the sflit in s;3,§§,3§§;2a$? Exam t%e
fila af the Efidl. fiivii 3udgéV§3r¢§fi)}flafié rewasgign
ta som ataar éfififlt $z*”t§’ 3a&gsg;§§ g;& game ataex
competent maart fa: fiisgafiaififi éfigggéénaa with law%

fihig §eii€i$fi”Hg§*gg$m;flg7,ag fer yraéimigarg

haaring in Ewfitafiy this féafi, ffihe ¢¢ur% mafia tha
§a;ia¥in§:~”=. fl ‘%=.”=’a *~w’

‘_ :j§;§4§eE R 3
$Qg§é%i §§%~,£§e Vgetitisnarg sabmitg tkat tha

Qatiiifia haa_7:a be fiismisaeé ag having beaswa

inf£u¢t§9fi£§x_ééaérdifigigg this yatitian gs éigéggaé

sd/-

Iudge

‘”Vf§£§§$5$§