- van: or nnmau
* "H-«iv-f_'.Mf"*\" Mr" wnnmnamzxm HEW?! EJJUKF U?' KAKNfiTRKR HIQH CUURT OF KARMAVAKA HIGH COHRT OF KARNA"§'AE{A HIQH C
IN THE HIGH CGIIRT GE KARNATMQ, EANGALGRJE»
mamas waxs was 25 ms may 03 AUGU$T, _2gfié§ *_
BEEORE
THE HQN'BI..E rm. JUSTXCE
w.9.No 21529 0?.2od3¢La3 : *f%:
.--s-mu------------
1 gazmmm H :
we HANU}§At$$fHAE,!iY;fi.EE'A'' ; .V "
ELISE: as » "
are r. eo;:A§ALL17, . ,
RaRATAGEEEgTAE§K=§. -.
TUMfiB_fiEST;,_~' ~%
V V 4 PETITI QN@..S
(53? Sri & $431'.
?IBYE§5fiEA3dfi€, you SIVAH a sIvz.Assws.;
g 1 .s?f;+..m?._ mmrmm
at 1:3 smaamz
.= Rimmmnfl uaamwmaxr
NJ?-§..3. mmn:s
§BR..MflEflKRRDAD
A --- 53:: 001
A " 2 THE LANE! mmxmax.
KQBATAQRE 'i'AI.UK
I(0RA5f'AC-ERE
93% HIST.
c---..§*5""'\---\,,-
mums uw"1mmr""u.m'Nl!'"we us ca
mm»: Wqu€"iu2'5O_',1frrd!V'a"f\§l wr nnnwminnn Human UWWKI U?' hfllfiflflflfififl Wififi QQUKY £3?' KQRMQVAKR H369? flak??? WW W&RN&"¥'AKA Hgfifi C
BY ITS SECRETARY
2 B MEEBBAPPA
SN) EP5}HJI*£§.HTHARAYAPFA
.?!.£."1'E: 7'? YRS
3/0 T. GOLLAHALLI
KQRATFLGERE TALUK I
TUMIQIR BEST.
' . A.53E$PQf¥I3F§i'?.vi"3"
[By .9351 : K V I-IAR.3.e...v
[BY am. K'%5AHGA1\IE5K. 'G'?R7fIL'#GGxVf[f, PLEAMB.
FOR. 11..-1_ .3;-21' "
7:315 W'. :*.'I~sJ1* I§'I=LE=:i'.3--~"UND'ER x ..AE.TICLES 226
Ann 22': 27331;: ~ KJQNSTETUTION ox' Irmm
PRAYING mi %kgm;sH*rHE'iV%% QE~tIJEIg 'mm 10. 4.2003
B1? 9.2 ,.1T.;.?*.I'IE'~;_TIér;;¥TBIJ'i*I.iis;L; "-KQFQATAGERE TALUK,
I{0PJ§.'£'.Fr.Er£§RE,_ -I3I~S_'l'RI_~*'3T VIBE ANN--E.
'I'11iRS'--4.VV1V;.*>£::t;.'i.2;it.~,1£'$§ozning cm fm: hearing
_thi.s Vggggn, the"'_:I_Vf .A
_'A«§,~,:a--s;:*uas 24 quntas of land, two
'-céfv Eh1e'A'T:=.Véastem portion Imlcnged to
Qasgandmt Muddappa and the
two acres and 24 guntas
'-*'-f'?v«*%}* vr nnmumamnm ruwrr uUUKi U3" KAKNAEAKA Hififi CQURT C3?' §(Af€NM?AKfi Hififi Cfliffi? 0%' KARNATAKA HWSH C?
V-Vi"-..1:§§f«e11c> ::agec1 to his wife mt. Puttarangamrua.
quanta u
'v""'»»..§3i°'1eref9re, it is further clear from the
amve evidence of tha patiticnner and the
u. .» mm
mutants at Ex.e.R.1 ta 3 that cane acre of
,..~S"""~---~=»-
"Ivan was-we-urn\w "aura
auanpwmwmmwm Haws: m.¢\.f;s_.¢.u3.; wa"' mnmuvmfinnn rauan MUUKS U7!' nflflmflfiflflfl MIMH wuuau 5;)?" KAKNA'%'AKA NEG" C0133?" W? KARNATAM fig
153
the names of Bheemaiah, Eanumanthaiafig
another Bhaamaiah, Narasaiah, Rangar&m§§§fiEL,
are shown as the persons §e.«r.i.Vc:s'€i"are neat czcarrect.
10. sri. '£'.B...S1zbbanna, learned Senior
caunsal strungly cmntended that though the
flribunai. has written a lengthy erder, it
r*'-.1"'"""""'*--v-"-
W" '"'~""*"" WV "*""'*""'"'-** WW" '-*-{E-¥K..:= tar wmmmnlsn Mmm uvum 1.3:-= :<AKNm"Az<A Hlfiéfl flwukr 0?» KARMMEAEM FEHGH Cmmt' 0% KARNAf¥AKfi Mum ca
landlmrd Mucidapzpa ax whether it faxms pa.::'t..T
caf 2 acres 2-3 guntazs czf land
owned and possessed by the _.::14é{c:aa;a::é:esif1 T' T
Puttarangamma, the wife
,re:sg:;ondent I-iucldappa as
unczizar the doczuraxexgts
Further, if it is gala one
are at land .acre.-3 at
lanai than respondent
Muddafifié: %%%% tih’e~~- Tribunal shall
grant “in. favour of the
yetitiVc«_:V3.er “‘-~:i.;_:i .,tf-e-:.3A’p=eVk:*”1V.’. of the said land.
j].’§:\s_t_it.i;;,n§g§~”‘ “”” “and alarm: the third
1:1*§e~-.s’;:.’~.:.:_s1?V1’a:i.é.’V–.. ¢;*;;*t:”4:.V” be at liberty to adduce
‘.3ny %%%%%:u.m.>e:T evidencé bath oral and
(In-l”*lIF1
so as tact: enable the: fzéibunal
‘.§:g:;%?”..Viétie’:1tify ciistinctly 2 acre f eastern
T n at the said land that belonged to
uizhe third respondent Muddappa and 2 acre
c’~””””‘
3% QQURT £3? KARNAYAKA Wfiii CQFJRT GP KARNWEAKA MIME’! iamuum vr annunnamnn mm; ….w…,…. ……
16
2% gxzntas emf land which belonged ta hi;
wife amt .. Futtarangaxma.
N9 order as to casts.