~M_ #%?
EN THE HEQH €fiURT G? KAQfifiTAK§ AT BflNfi§Q§EE
DATED THIS TEE
THE HON’BLE MR.
BSA CROB
BSA Mei
BETWEEN
CHIN$?PA SINCE
DECEASEE BY HIS
LEGAL REPREsEH:a?:yEs;””*{1
Ca) MuN1NAxa§§Haf**;V
W/O LATE cHi§NgP?A,”‘, w fi
AGE : ABGH? 72 YEARS,a_.
REs19ENT’0?=H9NwEN3’
HALLE VILLAGE; §AgAfiU*.”.
K§N?E PGSTQ ¥ELgHA@gg .”
?§i¥K,
agasgzagg §QH?§ fA§§K=
, {b} sgfiggfivaamg H C $-
é §ffi ££?E2C§Ifi¥APPA,
=wx6’2Amg§&1s§§a?PA,
£GE*;”£BGfiT¥6D_Y£ARS,
RESIEEflI”GF,HG&EENA
HgL:1’¥:LLAe£,fRAJANU
“‘* KU§TEa?0ST;.¥££AHAMKA
iaigx,’
*.,§ggegLaE2:KoRT3 XALUK
‘i¥2’§¢§UMg REDEY.H.C;;
-§;é’;é?£ CE1E§AP?A,
aw’
No .24 o»f*2eu’s% %
16TH DAY 09 APR;LCzé§§ »
BEFORE H’ _ i
Jng$IcE.AQs.gb§AxN§-f.”;
IN;
2956 3F_éeg7Tf lj.w
AGE 1 ABQUT 48 YEARS.
RE$£BENT OF HGNNENA
HfiLLI VELLAGE, RAJAHU
KUNTE POST, YELAHANKA
TALUK.
BANGALGBE NORTH TALUK _,m.
(a) MUNIYAMMA.H.C..
D/0 LATE CHINNAPPA.
w/0 NAGAREDDY.
AGE : ABOUT 45 YEARS,
RESIEENT 0? HONNEfiA
HALL1 VILLAGE, RASANU”,
KUNTE ?0ST. YELA§ANKA.’E
TALUK, “;A ;W;,
BANGALORE NOHTB TALUK ‘-_ .
MUNIREDD¥gE.$t, _*.’_ _A.’ ‘~*
SIG LATE cH1NM&9FA;V -,, u = =< »
AGE : ABQUT_44 YEARS; *'
RESIDENT OF Houxfigg ._ _
HALLI VjLLAG£;.RAJAfiU'g
KUNTE PQST,-YEEA§ARKAu_"
TALUK, '_ 'é '_ .3, «_~,
BAyGALo2E_NcRTH.rALUK*~
(£3 Lgxsgmgmmg E ¢..'
"'3/G.L§TE,CH§NNAPPA,m<
WIQVEEEWAE BEBDY.
LAGE$2ABQUTf$2*YEARS.
EES1§Efi§VQPvE3flfiENA
HALL: v1LgagE,*aAJANU
KURTE Paar; YELAHARKA
TALHK, _*'.~
IBAEQALQREVNQRTH TALUK.
..,.CROSS fiBJEQTQR(S}
% = gag Sriyuth$.K.VES¥Afi&TE, B.§.ARU§ Kvaag,
'2VEfS,V§S§AfiATH ASSGQIATES, anvacargs FGR
CROSS QBJECTOR}
AND:
SRI.M.RAM£IAH,
S/Q MUNIYAPPA,
AGE: ABOUT 6? YEARS.
RESIDENT OF HONNENA
HALL! VILLAGE, RAJANU
KUNTE POST, YELAHANKA
TALUK.
BANGALORE NORTH TALUK.
Rgsyémpywz; °” ,
: “g .’a”. tab?
BSA crogsw§pj§§:1cfi:§n_Rsafgosaféeov) fiied
U/0 XL1 R 22 Rxw é:;51 QPC §gg§hsfi the Judgement
and ordér §ét$§:wfi§;?H2¢§?_passed in RA.mo.55z2bc1
on the fa1e of an; Piegigzpg Qffieer, Fast Track
€ourt–1§, §afiga§ere Rfinfi1 Dist, Banga£ore,ja1iQwing
wVthe agpeal fiiéé against the Judgmant and Degree
°.V§§:ed§ $312,299- passed in as N0.i§1!1996 on the
féiejdf-ihgn?f1fCivi1 Jufige {Jr.Dn.}, Bangaisre
Rurafi §i3t, §&nga§Q?e and etc.,
“‘=:h§§ nag $203 zaxgsss in RS3 R0’2056!2§3? is
_j:ém£fig QR fer Grdars, this day, the Court made the
‘fG§iowi§g:
Compliance of effice objections before & “>
first week of June 2009, faiiing which, tngWa§p§§§,”a
will stand dismissed without further rgféfapgg is T
the Bench. ‘ V _
S(i Q/7. ‘
JTvr:aE% %
Ty. By : H.§.N V”‘”
B. By : Q;
C. IQ”
13wiif2§a§_ ‘C«”
gig ,;.. :§ ‘v*