‘~ . ( Siiiv K”;”.fji”*. 53 £”7{:§V?”§”:3″”_”5Vi1€% ka :3 Adv)
IN THE Mi(,3’r-i COURT 0%-‘ KzxRwxT;\+<A A"? B{\_§"%£ C:§ ;%–'i';£':).V§=*l.E
DATED THIS? mi 08*" DEW OF 3ANLJA%'R:jv%2TQi'd%% AL
THE HOWBLE MR.JLj,STIC§;£'..R:£xVE Mg§xL;Ii$x2%/:;'rH'–%"v A
REA r\;0.;'2s53s§F 2G’o%5«%%*Ti’%:
BE’TV\/EEN: % %
NS. Raja Rae, .. .
E3/0. NacJiga.VEsfis2.i_va:ga
Aged: 65 y€§5$f’;4},~’_V . ‘– 1 ‘
OCC: Agrick;Emf”é’:’5§;__ V
z1\p;3aji–rra Cam ;’::’«::§–,._ F»c)zit Rm (‘1′,
Shimogag5CP’}?2′{}_1 = .
A;3pe;~3lIant
‘}’.x_ix.,§D ” u
1 h ;;.;«= 5,’; O,
S§,.!¢:>;3_Yelia ppa,
.. __z5Ew;;%:’: GO ‘;,»*e3:5:ar”:~_”-,;
‘H6nL:mamti’éap;’:>a,
S,-‘0. Pa:~a:;5:;3pa,
Agged: 24 yeazéa.
3. Yellappa,
S/0. Parasappa,
Aged: 7′; years’ ”
4. Rangapgaa,
8,50. Parasaapgaa,
Aged: 75 years
All are reslsémg oil-<erei: B'ee'r_'ar§E:-hall; PAC');-3-*c,»?
Bhadravathi talul<--,. A. " * Smmoga dlstrlct~S7'7_3iLl:-.,7' 1 . Resgpmclents
%l’.r’*la’j~;”;sll.;i%giWééelal*éslsal-ell L’llmtler Section 100 of CPC
again}; “.*;he ciecree claétecil 25.08.2085
passed ‘1. on theéz file of me Civil Judge
(Sfl;§;)’¥l….) _al’lc_:”§…_JVl’~’§”§:C,V’ Bléaslravathlf allowing the appeal
a:”:~dC’ S;.é;:«i:tl'”ra.g as;l:El’é”é{E7e galaigmem: anci decree tmted
0?;£22;~2::y;%’1l_p’a;;sed m o.ss.;\lol549,/99 on the me of the
‘C.§’\;2″%ll’Jlv,:l”1’§l§:f_ Vilaljmn.) ea ;fxc,l<:ll. JMFC, Bmdravaml,
"7lf__%i~ls ;i\g3peaE C(;)=l'T":i:'1g on for azéwlégséen this day,
tVl€é"~«CC;»L.=rl:' <"leléve:"e{l the fiéléowmgz
Q&,…w……..
Jugasrezafisr
In View of the memc: filed by the le-:a.*.sj.ed ‘Ci-m,’I:’:sel*
for the appeiiant, rm ag}pesa§__ is d_i_’:5V r*mssg;<§ aS __
wiiiwcirawgw.
JT,/~