High Court Karnataka High Court

Venkataswamy vs Papanna on 5 February, 2009

Karnataka High Court
Venkataswamy vs Papanna on 5 February, 2009
Author: Ram Mohan Reddy


IN THE HIGH comrr or KARMTAKA,
DATED THIS THE 5′”: DAY 05* FEBRU1«.i§i3r,2<§o9 V_: % * x

BEFQRE:

THE H0N’m..E MR.JUS’3’iC_E RAM g;:;3:31:é§Y VA

REGULAR FIRST AP;PE#5La 1510.” 323200

VENKATASWAMYV 7 ~
S/O.VADDARA'(¥~L§F’PIAH g
AGE-D ABOtiT’–.45%”1_Y_E’=ARS,_ ._
R/G.KODiCiHIE{}:ANAHALl}I, ‘ :
BEGUR HOBLI;– 3 V ~
BANGAi;C§RELt)RE”f:§0U’?.H”TALUK

M % ~ . …APf-‘ELLANT

(By an :A_NANTHV.xUNaAR«–¢; k H RAMU as
H s mVGE_2~znRA,~.VADv)

k % FNMA

«A -.8/0.;tz;.av£RAPPA
AGE!) 55 YEARS.

2 VEEKATAMMA

AA : 4′ vw”o.sR1.K.PAPANNA

‘ . _ }%GED 55 YEARS.

‘” RMAPPA@PR.MU

3/ OF.SRI.K.PAPANNA
AGED 45 mares,

R] C3F.MATI-IIKERE
HOSUR TALUK ,,ێ\

:

I

.1′.

Judgment and decree does not cal} for

well founded.

The appeal is withot1t..__ merit. _ and *

rejected.