AND:
IN THE HIGH COURT OF KARNATAKA AT BANGALOLRZEVA
BATED THIS THE 018? DAYQFAPRIL; %2'Qo95 % k
BEFORE g §*T
THE HON'BLE MR. JTJSTICEJASHOK Ir{V[Ii$I:'A(1A1EI'I'£';V;l723E;2I
R.F.A..No. 1Q?iii2G@5
BETWEEN: ' - A.
R. Murugesh, _ '
Aged about 28 yearg, ' '
Son of C. Raju,
Opposite ApCE'S!L§f\?l.F'3Gi_]iI1g:'?$'Ii1.1,_ V '
Bomman,al1a1Ii,--V.I&ies3;1rRr)ad;*?j «.
Madivala
Bangalorfivm 560 ' " Appellant
{By";'§1*i.?1'. S§L'----i§&:é;11antesh, Adv.)
A1'. Ra_iam:u_1a.,, ,
Wife":-.~;sf
V2, Rarfiéichéhdlh,
-- --. 'Aged abgut 49 years,
' Ramaiah.
1 'L Aged about 47 years,
Son offiamaiah.
4. Kandaswamy,
Aged about 44 years,
Son of Ramaiah.
5. Rajendra,
Aged about 39 years,
Son of Ramaiah.
All are residing near Colour Factory,
Opposite Subbamma --~ .V
Community Hall Road.
Vijayapura Village,
Devanahalli Taluk,
Bangalore Rural District u .. _
6. Jayaprakash V
S/0 V . -'
Aged
Residing opgoeite " '
Police Staiiiolj; " V V
9CVaIi>r'=lha.31i TE'1.'~*1_'§a . .
Bangalere FJi$tI'i._ ;.
Pin Cod¢v.;L5?2 }35~. ' _ "
. .. Respondents
First Appeal is filed under Section 95 of
ef .C:hriI Procedure, praying to call for the records
‘set. flrie judment and decree dated 01.07.2005
passéd_in”Q;”.3_, x;a.235/2001 by the Court ef the 11 Addl. Civil
: Judge (Se11ieI**–.V.Divisinn), Bangalore Rural District, Bangalore
(trial (§.o11rt;),”to the extent of clixeetillg the appellants to pay
‘ ” anti. on Ex.P3, by allowing this appeal.
R.F.A coming on for hearing this day, Court;
* _ ‘–«r:;’£eIi§rercd the following:
The appellaznfs learned -advocate
stating that the matter is
thcmfom this appeal he A
is taken on record. ‘ V. V V. S
” Iudge
Rbv*