High Court Karnataka High Court

Smt Venkatamma W/O Lt R Aswatha vs Smt Nanamma W/O Sri Ramaiah on 20 April, 2009

Karnataka High Court
Smt Venkatamma W/O Lt R Aswatha vs Smt Nanamma W/O Sri Ramaiah on 20 April, 2009
Author: A.S.Bopanna
fig,

2. SMT.LAKSHMIDEVAMMA @ LAKSHMAMMA,
AGED ABOUT 51 YEARS,
W/0.831 VENKATAMUNIYAPPA.

3. SMT.AMARAVATHI,
MAJOR BY AGE.
D/O. SE1 C.RAMAIAH,
W/0.SRI.CHANDRAPPA.

RESPONDENTS 1 TO 3 ABE

RESIDENTS OF HAROHALLI,
KASABA HDBL1, KOLAR TALUK,

4. S81 HAMACHANDRAPPA, _
AGED ABOUT 61 YEARS, _”z
S/O.SRI SEENAPPA “~
RESIDENT OF D.ND.182G, a * 5 3,’
VENUGOPALASWAMYATEfiPLEwSTREET,y ‘
KATARIPALYA, KQLAR. I ‘; _”,V

5. SMT.AYEESHA’SULIHA§A,_”a
AGED AB0uT,48VYEaBs; ‘v_va_’-
W/0 SR1 MQHAMMEE HA§EEE’a__
H/0.HAvBLI_MoHALLA;gKQLsa;

5, SR1 gnfirfizvaz AHAMED,V

,=’a&£u.ABogr 55 YEAQS;*

I_S/O_SRI NARASALI AND
‘BBOIH£E~IN~LAw*0F
SRI.§0HAMEE”H§NEEF.
RfG.HA¥ELIf%9EALLA,
BA§D5RP£r,.x§LAH.

” é esgx sYEb.$AHgBooB.’

._”§gJ0a,B¥ AGE,

-_s¢g.sR;.KHAnAR HUSSAIN,
1 Rxa EAHAMATH§&GAR, K0133.

g;aééi sgagaga,

‘ f~,_aAJoR Ry AGE,

%

–wiil\§tafid’&ismissed without further reference to

. t§@VBen¢h:

SID SR1 ABDUL GAFFAR,
R/O.BAHAMATHNAGAR, KOLAR.

Rasvounguigsz

BSA fiied UXS.10G of CPC against the §uege@eei&eul=_
decree dated: 14.3.2003 paseedgifi R e§Ne fifiéfzéeés ‘
on the file of the edd;.D:etriet_Jed§e;”Fee£Vfr§e§§f
Court~IV, Kolar, disposing bf the”n#pea1 fi;ed againee
the Judgement and Decree defied} ?,1eéndS’eaeeed in
QS.No.6!1998 on the fgee Qf £fiEe§fi§i5Civ¥i Eudge (3r.Dn.)

Kolar.

This 333 {Q ee$;ng=pe gee aeaere, this day,

the cone: made tee reireeseg:

%»’jr:mef;e=geeneee til; 30.05.2099 for compliance

of afficé éfijéetions, failing which, the appeal

Sd/~
JUDGE

GO?!

5; ?3§§u=£%6′

g- ‘stem
amhtieeaf $wfi”‘”

R|figfii€1’i’§””i”3’3″0 :13