awn "Wm W mmcmalnnn. I-man cgum or mmamm men count or KARNATAKA man cotm or KARNAMKA. me:-I cam": or KARNATAKA mm-ac
IN 'n--m HIGH comm' or KARNATAKA AT BAHGALQRE
1;
Damn ms: ram my 0? JUHE V % % %
BEFORE.
1142 Hoxmm Mre...n:s'ncE.v;JAc;A1vzm*fi~zAi$z%~%V[%% {_ %
mud aborim.-2' Ami.
Rfo !Ii_|.crai',4 ntéprsagttt vain KSRTP
Tq
Aged gabout 56 Ag:-i.
Rm Hfloor, Tq:
I}"I.$t;GuEdatga¥5851G2.
sfo shmmppa Kulmmalli,
Agedgabout 36 years. 000: aooslie & Ag:-1.
, _R,33"Hilooa-, Tq: A&lpnr,
_ i';1§'st:G1zl!n1~ga~5851O2.
. Ramabaiwfa sharamppa Kukamalli.
Aged about 56 yuan, Om: Houncluld,
RI 0 Hibm-, Tq: A&lpur,
Dis::Gu1ba1~ga-585102. ...ESPOllDEN'l'S
This R.S.A. in filed unaiar Section 1(1) cfthe C.P.C.
against thajudgmullarxd d% datum! 2.4-.2lM? passed
in R.A,Na.139)' 2006 on tha file of the. II A.ddI.CiVfi Judge
E6!-I COUET OF KA£NATAi(A HIGH OF KRRNATAKA MGM COURT 9F KARNKYAKA HIGH COURT OF KARNATAKA HIGH COEJRT OF KAINATAKA HIGH CI
[Sr.Dn].. Gamma. anowing the appml and aotfifiifiaide
the ' and deem: dam 13.5.2006
(3.S.lI:,1.6fG5 cm the fih of the Cifil Ju:_1fi.f§.Jx__':...
Ablpur, tin suit £01' perpetual ,
This R.8.é.. coming on L E
Caurtdalismxedtlzofolbwizg: V' 1
2. ma the u-nu
as pnyad for.
'11» by that said decision: of
the appeal More the krwer
in getfing the judgznmt
é set mid: and appm bang anawed by
_ _ qumtionitg the decision at' the lower
3.'T1:aihcmwhichuavarybr'n:fnmmtheafl'ect
thatthep%i&fiJndasuiti:1quutionb_vaonwr1z1ing
thntthadémdnzzm tr:'aud1:ni111au:'£emew'nhthe band,
whichisineflsmmebetweenflwhndeftheplaintfi
3%
and that of ma defimdnnte situmaaa at Hiloor
plaintffia that thsy are the 'V
afiuwnzmtbmd sine haufmg
defarxdazm made Mum
um led the pxaiaum
1.
‘I’hn dispute the
fact of the sy.xa.2111 1’ and
it 3 an of the 1:: Amman: in
the u 5.1- in tin hunt! is
are put up on the band
the defendants.
maaseaonawaaiapxeadinga ormeparaea, the
44 frnrmd the imuel at mantionad ‘m in
V % mt at para-9 and arm mking mm account the
é placed on record, tho lenrmd um judge fizuni
an COURT cm KARNATAKA mm: again; or mmAmm HIGH cmmr or KARNATAKA men count or mmnmm Ham-5 cousrr 05 m,mA’:’Am Hm-1 cc
thatthnpktintifiahawfailadtoahowtlmttbabund
be1:ngmI::them,butont11aothm’hn1fi,wu&unithat
%
GR COUR’! OF KAQNATAKA I-‘MGM OF KARNATAKA HG}-I COURT OF XARNATAKA I-336% COURT OF XARNATAICA HIGH COURT OF KARNA?Ai(A I-HGH Ci
pxwn. mil ex-cairn. flmfi the
out the trees mm the bund ~
gnaw” , tbs trial caurt
phinfifia as prwad hr. _ §§:*i ‘
sppeul by the that
the pzasmum have um em-lmive
nww the by
the am not
qmfimn with the plumm-
mi: 011 the «id 1-anaanmg’ , the
act «sac an jam: oftha um
the appeal prefix-rad by the
AA fijsfiaszim Ed the aubmiainna of the learmd
fur the appellant: and ta1nm’ mm of the
sumac! by boththe «warm beatm. I am aft!»
v.’uwthutitiasnatind’mputetl1atthehu1x1i::xqwaut5an
behngswmemwmnmmtmdtmplamfimmzmat
hnvaar1yy’in9n1x:uwhutaaavua’uga.irmtth3daf@@,
%
dmdmu
cm Comm” 0? mmmmm men cquar or KARNATAKA HIGH COURT or KARNATAKA I-mm comm or XARNATAM men mum or I<Am~aAm<A men cc
because the dexfiandanm lava not inmrfiemed
plninfilfs parnputjr i.o., 8y.Nc.21lI 1. As
taken by the Iowa: appeflata =
and evideme placod on " 2 AA '
7., Undur tha artror
ammiued by the mmmg’ an
judmaat question
of law
:13,’ ” stands dismissed.
Nnt~nmhs_’ oi the appeal in mm of
still can berm up the notice of
&utlnr1’tiaa)in the swan: of cutt1:q’ of the
[leads to any sofi amnion.
Srl. 5d/3
Iudfi