Bist: §Z>ea{iL:rg3:–A.,
_ ‘ : “§E’his_. Ragfiar Seconé Appeal i8 flied under Sectian
K. “‘§;{}3G 2:g,_§2z;’;z1§;§: {ha gufigmfint and fiecree daiad
EN E?-XE HIGH CQURT SF ATAE$,
CIRCEIIT BENCH £1′ GULBARGAK T
mszm} TEES THE Mm BAY SF MARQg,;’_:’I2’@~«’::’_{;..i 7
:3EmRE. J A V
THE HGNBLE IVER. Jugfzcisz; AJE?J!’»%’j§M§I{,.?§%;:;’*’–.. ‘
REGULAR SECGNE AP§EAL f\f’€3-.*?f16;6’§i’5._;2–€.3(}’.§
BETWEEBE; V V J
Yenkappa S /0 Ramanna
Age: 40 years, Occ: Agri.
R/0 Vagfadambaii, “
T0}: Desdurga, BiSi:Ra:'<::§1ur, " ._ V
(By Sri. Vee:;év:shTvB; .–
AED:
Duruga.mn:a. W,’ 9 ‘Han uzhan thraya
Agzzt 52 ;g<:z§*:rs , L' 'Sec: Ag1'§CL1i§§;ure§
R350 ";?'ag3;c%ar:'2ha,I§i;.&
'E"q:""'£agéL:iaxr;13a£§j{_
Respanéenis
3
3§.1Q.2fi@8 pagsssd 13:: E~1i.A.N0,§?/Gfi an {he fiis 9f the
,L%&–&%.v Civii Judge [S::Dr:.] aé Raiithzzi’ éismiasing the
appeai fcmd itanfirming’ the judgment; and decree daéed
3Q’10xG§ pagsed in G’S.I’€s3.35/G5 (311 {he file of the Civfi
fiudgge {J::E}n¢} Dfirvdurggak
This RSA camirag an far G§”‘d€}”S “z.hi::~; .
<ie7iiver€& the foiifiwing:
JUnGME§Tn
ii. is nmticed ihaf; !Ly1.#.’1f4i’if}f”.Z£S:’–.§,’i’§j[€§ fer fourth.
éime Eb? H }.Q f “”‘z:éffice objections
I}GfvifithSt8~1′};’€12E%’lf,§V.;S1iffit;’Zi}i*fE’fi’:’ gifanted’
O }:”fi<ie_ ébjéci§ofi'$.._'T&::*$..—:10: compliede Henca the
appeai st3.riii3 VcEi$:';.1iS':~3e€i?'.'.
' ….. .. V Eflfigwfna
§§E§§§
' V swk '
¥\.#