(BY sR1.4_;f;=;.’P.%A:<uLs<ARaL;:; ;i%A9#x.)
:9: ms HIGH COURT or KARNATAKA AT aAm;jALc§§%(E 3
DATED THIS THE 30*" DAY 01% MARc3;.JJ2ho9$I % 'A T
BEFORE' % A x
ms Honz'BL£ MR. JUSTKIZE A,N. VE:V§£iJF~2oo9
REGULAR S$C{_)ND:AAPPE}§d_. fd.C},1§0T?8,£3-F zoos
BETWEEN:
SRIVENKATESHAV?PA1″.;_, ~
S/0.ARIBYF1A’PPANAVAR?&”!(RISHNAPPA'”‘ ‘
AGED ABOUT 70 YEARS ;
R/o.cHo;A\:3A?rAvv1:1;’xcsE~J}V’ ” _
KOLAR TALUK ‘- ”
KOLAR DESTRIVCT” _
APPELLANT
* W/O.LAT’E. WMISWAMAPPA
Aasemmour 69 YEARS
4. mm; zjéxsnmx
V, ” D,’-QLATE M%JNESWAMA?PA
vgsgn ABOUT 25 YEARS
” §§(UM. PADMA
‘ D/CLEATE MUMSWAMAPPA
AGED ABOUT 22 YEARS
4. SHANKAR
S/O.LATE MUNISWAMAPPA
AGED ABGUT 19 YEARS
ALL ARE R28. MAGERI VELLAGE
$AfiGARPErTALuK _W-
KQLAR msmzcr
{fiY SR1. G. FAPI R5983′; ASVJ
A’ J +. 3 . , £59 éfa .
MISC. cw. 3499/2oa59«§}jsl’~sz:..Eé U_f€£’:3E_”R 5 V’
9? THE LIMITATEGN Am; ?%R2$;f:’z]ma.F%Ta ‘cA:.s;s:§;::3:vE we
MISC, cw, 349a»2%::é.3j9 3$%AA%ksz;§’:3,§;;::§5a swag 4:
3333.5 22 R/’v¥;S’E’€§fiQ§’é’–_1§:”i§F”C,P;C;v–?«§~?.A’r”§%«£G ‘rs RECALL
we swag:’M553%2%3 ,m;g%z:–3$j,%
‘:f’§-:%E’s>&–.§«§2%:5e§§§%fé:’«3::;f¢e:s4zé%:éV aw ma GRS§R$ ‘MS
may, “we CQGRT’ §%§’!%;D’§,4f§”i~i;E” mLLawzasG:
%A2¢kDEg
th é ‘s:;aa’se sfiewri for nan-«appearance on
23V.’i:3v%,2£%.Q;8;.,’%?§::t%3.e affiéavét flied by the Qearreed ccsz.mse§ far
iééa Vé’;t:};;ei_§ a’zv*:2:€.V_ fiat: acceatatée, in the éfitarest 9?’ jastéte,
deém v%{:«;_pVmper ta afiaw the apgiécatéera aad recafi the
V’ “{{:2*T§Te%:”–~A§a’::eé 23.38.2868, sagbject t6 the mnéétéen, the
” a§;:§3e§%a:’:t shaéé éepafifiz a sum ef Rs.28§e;’- in Sangawra
“”‘.V%§é’éié§at§o?n Centre, withm faur weeks §E”9¥’§’3 tat:
E? tfie csndétéen E3 cemtaiéed with, tmii’ a;;Tpéé1§é”
restamd to the ffia far finaf désposfi; “Er:’_d’efa;u§% §f.aV§§y;7’t%%éa:
me: éated 23.za.2eaa 2:332: {,2 = ”
Mésfi, ms; :«ées.3499/29*a§{ sg 349.3233? stafiés
digposed sf accc;’d§fig§§%._.._”‘j~ :