High Court Karnataka High Court

Kallawwa W/O Rangappa … vs Gaddeppa S/O Basappa Kurimani @ … on 20 January, 2009

Karnataka High Court
Kallawwa W/O Rangappa … vs Gaddeppa S/O Basappa Kurimani @ … on 20 January, 2009
Author: H.G.Ramesh
R,S.¢N0.I707/2092

nu ma mam GOUR1' or  . f:  .
cmcurr amen AT   3 _ T
DATED -rt-us mm 
   .  

T1-IE Hownw
V

BETWEEN:

_,
w/o Raxxigap;pa%:~Iegga.nadodds
aged agboU.t.5′?’K ” V_
R/O Gabasayajagi .. ‘

Bijapur % ‘ < – .

A …APPELLA.NT
(BY A315 5.3 3~–Si1¢t9¥}”‘AdV-1

1 AGadéc:»p:iA
V’ Sin @ Harijan
$5:_1c¢_dec63$_ed. b5f his L123

21)
é WW/0 Gaddgeppa Kurimani
‘ ~ ‘ — Aged 58 “years,
_ QR,/Vo Gabasavalagi
‘ . smmgi Taluk

‘ ‘V b) —- Hanamant
; ‘ _ ‘NS/0 Gaddeppa Kurimani
5 ” Aged 40 years,
; R/0 Gabasavalagi
§ simagi Taluk

. ……… .. ………,..,….. us./\..r|A\_!, .\….m……..\… rnun \…uuKI ur mmmam HIGH COURT or KARNATAKA Has:-1 COURT or KARNATAKA man cot}

‘N

‘ ” ~ Décree

C) Revappa

s/o Gaddcppa Kurimarfi
aged 37 years,

R/0 Gabasavalagi
Sindagi Taluk

d) Bhagappa t
3/0 Gaddcppa Kuiimtifli
aged 34» years,

R/o Gabasavajagi = ‘V

Sindag’ Taiuk. %

cl Marigepp-‘9» % .

S/(:1v{3’é3,df(iCp}V_E_)a I:_{:Ji’i1I1.a”I§ij_~~_ ‘ ‘V

aged 35

A

L 1) H 1 ~

W/Vo Mar§:pfpa Hair;§ian

” aged 50 y”:-‘firs

R,’ oV’ft4tV,1′:-fagariui”

Jevé:rgiTa1uk
f3u1barga–~Dist

‘Aged 48 years,

dtd:17.6.2()O5

“R”/0 Holighattaragi

Jewargi Taluk

Gulbarga District

passed in

(By Sri : Sundar Raj FOR C] RIA)

R.S.A.No. I70?/2095

… RESPONDENTS

filed 11/ S. 100 of CPC against the Judgement &
R.A.x;v.o.34/ 2005

(RA~.no.122/1998) on the file of the Presiding Oficmr, Fast
Track Ccmrt~H, Bijajpur, dismissing the appeal and the

+4 ééz.-u.

– . .– uunwuuurxlirl

: man x.uu;u« yr KARNATAKA HIGH COUIIT OF KARNATAKA I-HG!-I COUR? OF KARNATAKA I-‘HG!-I COURT OF KARNATAKA H76

. . 7071

judgement and decree dtd:11.3.199%”””5§a$sea._”‘,in

03.110159/1986 on the file of the PI}. i\’rfluJI;1:dge {J;:D11.~),

Sindagti. 1′ e ” Ae

This appeal comm” g on»’:’for:’–eii:mieS§en,». A

court delivered the following;
/. gyeéeeei &

None appears ‘ihough the appeal
is ealied Henee, the appeal stands
d1smiss¢,di1ef¢;¢%n¢n-e;§r§se¢;mo§;.Vk

Appea1£1isn;:fsfsed:fi%e %

= – ‘ e *e sd/*

Judge