High Court Karnataka High Court

Jayanth Alias Govinda Rao vs Raghunath Rao on 18 February, 2009

Karnataka High Court
Jayanth Alias Govinda Rao vs Raghunath Rao on 18 February, 2009
Author: V.G.Sabhahit & A.S.Pachhapure
 €;"§§"l€*<i'£,;;":'%fi%§'\M;"§'I-iltétfiafi MGM EQMRS


= is
; :9
3%;

 

 

~»

%
fig
.55"
K
S
5%
9
ii
§
2
es
2
E
E .
$9..
g
E}
$
£3
5%
%§
§

IN rzmmax ceum or KARRATAKA cmcarr amen
AT GULBARGA * 

DATED THIS THE 18TH DAY 01? FEmUAg'a*,."  %

11-1179 I-I()N'BLE nm.Jt3s'r1d.":£:.  'k   7
 A   

'1'!-IE I-ION'BLE M12.JUs'r{(::»: A,S.§A£§:IiHAN_ ':  nu:
REGULAR /2002

B : 
Jayanth alias Rae   '  --
S/0.13116 %_machanCié:',Rae__Pa_til;'  

48 years, C;0c;Agi£:1;1tu;§e, .4  .
r/millage ~   ............ ..APPELLANT

(BY Sri.Veeresf1

         

 55 years,
S/0L;'1att%_  Rae Patil,

 V '  .  'jr_!':).H0use No. 9-442 ,
 Gandhi'G11r.j'I€0ad,Bidar.

'  "2."*£§:::a3:1:hI*a), 24 years,
 V--_ $[i1.I'é'aI'B;yan Rag P3511,
  r/0.H0u$e N0.304~36'?'/2,
'  V  FE}idéjj*abm (AP).



wié i.Z~%E €Z€3§,.§¥=E":

- "ii?"  §«'«i}%%'§'s§&YA§4(A Mfififi COLER1" $45 §%Z&RN&"¥'fiaKe5§ §'"£§€?5§*"-3% fiffiiéifiéif. 

uflwmflfii QB?" 

(By Sr: fmaii  W 

_4 V' " '   :_  ';'1iji3'1?.-§'.
"vihe_§E;2-E$as;;1%e"i1g;__"* ,

   

3. Avinash. 22 vgars

S/ojate Narayan Rat) Patil,
Rest «.Arvind Ra-:3 Skate,    

48 years, Occ;H0:1s<-zhczld' ?%.§I',tcu1u.1re,

r[o.Ptn1¢g,,'t¥h*%ough"\*}PA Sr§,.Jayanth @
da'RaQq  2  ..... 

.... . RESPONDENTS

iSAf1:1’%:d 96 0f CFC, praying
the judgflient azfi cieC1″¢e”*dated 1.12.2001 passed in O.S.No.1′?9/94
féia A ‘t}i’i£..’?1,x=3 Civjifa Judge (S1′.Dn.) Bidar.

§;0:2z,i;§1g 911 for ordar tamy, SABHAWT, J fielivered

” i’ §§§W¥k%.;%”?”§a%€£k HEiC§iv~§ fiflfififif

“”*°…”‘”-*-{E?’34?T%”*~3&£-§-“‘.,*??z§€;<&z §*-%§mrMf'%i3E.§§%"f,'.@b§$.¥%%RE¢§AWXK}% '2;«m§~«z damn? W .. ;.';:;, _.

mnennmm
This appeal is flied by the piaintjfi' in O.S.NQ.1'Z49[9f1T..9n the

me of Additionai cm Judge (Sr.Dn.) Bidar being
jL1cigmem: and decree dated 1.12.i200_1,..,.w'heIt=:iii'"tiigfi.

piaintiff is dismissed.

22. Learned ceunsei fileéf a
memo signed by the ficgflfiésel appearing
for the appeliant statmg the trial Court is
appellant in this V’ ‘iafprosecute the appea}.

and wants same may be dismissed
as wit}1C¥I’3$§’I2._ V — ‘. I

In vi¢a’s:rs of:tji1ev Signed by the agzpellant and the leaxned
ggxuxlsel” fiapgaeiiant, the appea} is dismissed as

Withdrawn” b’

Sd/-E’
JUDGE

Sd/1%
JUDGE-